Citation : 2026 Latest Caselaw 1939 Kant
Judgement Date : 6 March, 2026
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 06TH DAY OF MARCH, 2026
BEFORE
THE HON'BLE MR. JUSTICE G. BASAVARAJA
CRIMINAL APPEAL NO.816 OF 2013
C/W CRIMINAL APPEAL NO.877 OF 2013 &
CRIMINAL APPEAL NO.315 OF 2014
CRL.A NO.816 of 2013
BETWEEN
SRI G. MARUTI
S/O LATE SINGAIAH
AGED ABOUT 72 YEARS
R/O NIMBOLI ADDA
NEAR KACHIGUDA KUMAR TALKIES
KACHIGUDA, HYDERABAD CITY
ANDHRA PRADESH STATE 500 027
...APPELLANT
(BY SRI AMAR CORREA, ADVOCATE)
AND
STATE OF KARNATAKA
BY MADIKERI RURAL POLICE STATIONI
MADIKERI
REP. BY THE STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE - 560 001
...RESPONDENT
(BY SMT. N. ANITHA GIRISH, HCGP)
2
THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CRPC PRAYING TO SET ASIDE THE JUDGMENT
AND ORDER DATED 31.07.2013 PASSED BY THE S.J.,
KODAGU, MADIKERI IN SPL. CASE (NDPS) NO.4/2007
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S/ 8(c) AND 20(b)(ii)(C) OF NDPS ACT.
CRL.A. NO.877 of 2013
BETWEEN
SRI DEVENDRA
S/O MALLAIAH @ AIYLAYYA
AGED ABOUT 33 YEARS
R/O METUPALLI VILLAGE
SHANKARA PATTANAM MANDALA
KAREEM NAGAR DISTRICT
ANDHRA PRADESH STATE 505 001
...APPELLANT
(BY SRI AMAR CORREA, ADVOCATE)
AND
STATE OF KARNATAKA
BY MADIKERI RURAL POLICE STATIONI
MADIKERI
REP. BY THE STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE - 560 001
...RESPONDENT
(BY SMT. N. ANITHA GIRISH, HCGP)
THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CRPC PRAYING TO SET ASIDE THE JUDGMENT
AND ORDER DATED 31.07.2013 PASSED BY THE S.J.,
KODAGU, MADIKERI IN SPL. CASE (NDPS) NO.4/2007
3
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S/ 8(c) AND 20(b)(ii)(C) OF NDPS ACT.
CRL.A. NO.315 of 2014
BETWEEN
SRI N RAJAIAH @ RAJU
S/O SARAIAH
AGED ABOUT 31 YEARS
DRIVER, DOOR NO.4-106
SINGAPURA VILLAGE
HUJIRABAD MANDALA
KAREEM NAGAR DISTRICT
ANDHRA PRADESH
(NOW IN JUDICIAL CUSTODY)
...APPELLANT
(BY SRI RAJASHEKAR K. &
SRI B. RAVINDRA, ADVOCATES)
AND
STATE OF KARNATAKA
BY MADIKERI RURAL POLICE STATIONI
MADIKERI
REP. BY THE STATE PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BANGALORE - 560 001
...RESPONDENT
(BY SMT. N. ANITHA GIRISH, HCGP)
THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CRPC PRAYING TO SET ASIDE THE JUDGMENT
AND ORDER DATED 31.07.2013 PASSED BY THE S.J.,
KODAGU, MADIKERI IN SPL. CASE (NDPS) NO.4/2007
4
CONVICTING THE APPELLANTS/ACCUSED FOR THE
OFFENCE P/U/S/ 8(c) AND 20(b)(ii)(C) OF NDPS ACT.
IN THESE CRIMINAL APPEALS ARGUMENTS BEING
HEARD, RESERVED FOR JUDGMENT ON 16.02.2026,
COMING ON "PRONOUNCEMENT OF ORDERS", THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
CORAM: HON'BLE MR. JUSTICE G. BASAVARAJA
CAV JUDGMENT
1. All these appeals arise out of the judgment passed in
Spl. Case (NDPS) No.4 of 2007 dated 31st July, 2013 by the
District and Sessions Judge, Kodagu, Madikeri.
2. For the sake of convenience, the parties herein are
referred to as per their status before the trial Court.
3. The brief facts leading to this appeal are that the Sub-
Inspector of Police, Madikeri Rural Police Station has
submitted the charge-sheet against the accused Nos.1 to 3
for the offence punishable under Sections 8(c), 20(b) of the
Narcotic Drugs and Psychotropic Substances Act, 1985 read
with Section 34 of Indian Penal Code. The case against
accused No.4 was split up as he was absconding and a
separate case was registered in Spl. Case (NDPS) No.11 of
2007.
4. It is alleged by the prosecution that on 26th
November, 2006, CW1-P.P.Raghavaiah, working as a Head
Constable in Madikeri Rural Police Station, CW6-Rajesh B.K,
Constable in that station and a Forest Guard by name K.A
Ramesh shown as CW5 in the charge-sheet, working in
Sampaje Forest Range, were entrusted with the task of
checking vehicles near Sampaje Check-post within the
limits of
Sampaje Forest Range. Around 12.30 p.m., when they
were near the check-post, a Toyota lorry bearing
Registration No.AP-09/T-0575 came from the side of
Madikeri. The driver of the lorry was asked to stop the
vehicle. Accordingly, it was stopped. The driver and
another person who was on the left side of the lorry tried to
run away. Immediately they were caught hold of. They
disclosed their name as Rajaiah and G.Devendra. One
more person who was in the lorry attempting to run, was
also caught. He also disclosed his name as Maruthi. When
interrogated, they stated that they had come from
Kachiguda of Andhra Pradesh. When the lorry was
checked, they found four plastic bags which were half filled
with cannabis leaves. In the body of the lorry a box-like
thing had been formed. In that, there were 11 plastic bags
containing cannabis leaves. When questioned the accused
stated that they had no license to transfer the same.
Therefore, the vehicle and the contraband were seized. The
accused was taken to the outpost police station attached to
Madikeri Rural Police Station. Thereafter, CW1 went to
Madikeri Rural Police station and gave complaint. Based on
that, case was registered in Crime No.175 of 2006.
Investigation was taken over by CW16 the PSI of that
Station. They recorded the voluntary statement of accused
Nos.1 to 3. They disclosed that accused No.4 had given
them the ganja leaves for being transported from Warangal
of Andhra Pradesh to Mangalore. Thus the involvement of
the accused No.4 came to be known. A sample of what was
seized was sent for chemical analysis and it was confirmed
that it was cannabis. Thereafter, charge-sheet was filed
against all the four accused in crime number. Accused were
enlarged on bail.
5. Upon hearing on charges, the trial Court has framed
charges for the offences punishable under Sections 8(c) and
20(b) of NDPS Act, 1985 and the same was read over and
explained to the accused in the language known to them
i.e., Telugu language. Having understood the same,
Accused Nos.1 to 3 have pleaded not guilty and claimed to
be tried.
6. To prove the case of prosecution, in all, nine
witnesses were examined as PWs1 to 9 and nine documents
were marked as Exhibits P1 to P9 and two Material Objects
were marked as MOs.1 and 2. On closure of prosecution
side evidence, statements of the accused under Section 313
of Code of Criminal Procedure were recorded. The accused
have totally denied the evidence of prosecution witness.
However, they have not chosen to lead any defence
evidence on their behalf.
7. Having heard the arguments on both sides, the trial
Court has convicted the accused for the offences punishable
under Section 8(c), 20(b)(iii)(C) of the NDPS Act. Being
aggrieved by the judgment of conviction and order on
sentence the appellants/accused have preferred this appeal.
8. Learned counsel for the appellant would submit that
the judgment of conviction passed by the trial Court is
without appreciation of facts, borne out from records to the
law in force pertaining to the offence under the NDPS Act
and hence same has resulted in miscarriage of justice.
9. PW1-Medical officer examined as the Gazetted Officer
affixing seizure, deposes in his examination-in-chief that
the police told him that they will neatly write the
panchanama later and bring it in the evening for signature
of this witness and this witness has been treated as hostile
by the prosecution. Even the suggestion put by the Public
Prosecutor that police had drawn the panchanama at
Sampaje Forest Check Post and signatures of witnesses
were taken, is denied by this witness. This witness has
categorically admitted that Exhibit P2-Panchanama was
signed him in his quarters. This evidence totally demolishes
the case of the prosecution with respect to the primary and
most vital evidence in the case, which is alleged seizure of
the contraband as per Exhibit P2.
10. PW1-the seizing Gazetted Officer further deposed that
he did not examine the box like things in the vehicle and
that the plastic bags were all open when he saw them. This
evidence further establishes the fact that there is no seizure
made from the possession of any accused and moreover the
alleged plastic bags were in an open stage. PW1 deposed
that in his presence the alleged contraband was not seized
nor were any photographs taken in his presence.
11. PW2 being first informant and one among the raiding
team, deposes that after discovering contraband in truck
and after apprehending accused 1 to 3, he left the truck
and at Sampaje check post entrusting CW6 to guard and he
proceeded to Madikeri. This again renders the alleged
seizure and apprehension untrustworthy. This also dispels
the fact of any alleged seizure from these accused and also
for the reason that Exhibit P3 complaint does not speak of
CW6 being asked to stay back at Sampaje to guard the
vehicle and the accused. In addition, the evidence of this
witness about the seizure is also not trustworthy for the
reason that he states that he travelled back to Sampaje
from Madikeri by bus. But PW9, the Investigating Officer
and Sub-Inspector of Police, states that this witness along
with him and PW1 travelled together to Sampaje by jeep.
12. Two independent panchas examined as PW7 and PW8
have turned hostile to the case of the prosecution. Their
evidence does not corroborate each other and are doubtful
about the seizure of contraband as also the arrest of the
accused.
13. The trial judge has wrongfully appreciated that there
has been seizure from the vehicle in which the accused
were travelling and accused have failed to explain as to
contraband in their possession. This is an incorrect
appreciation of evidence on record. There is failure on
behalf of the prosecution to prove possession against the
accused. Hence, the presumption cannot be drawn. The
trial judge has failed to appreciate the written-statements
submitted under Section 313 of CrPC; there was no
possession proved as against the accused. Hence, the
explanation given by these accused were most probable in
the given circumstances. The Investigating Officer has not
complied with the mandatory provisions of Section 52A of
NDPS Act. On all these grounds he sought to allow the
appeals.
14. As against this, Smt. Anitha N. Girish, the learned
HCGP appearing for the respondent-State, would submit
that the trial Court has properly appreciated the evidence
on record and passed the impugned judgment of conviction
and sentence and there is no ground for interference by this
Court in these appeals. Hence, she sought for dismissal of
appeals.
15. Having heard the arguments on both sides and on
perusal of materials, the following points would arise for my
consideration:
1) Whether the trial Court is justified in convicting the accused for the offence
intersection 8(c) and section 20(b) of NDPS Act?
2) What order?
16. My answer to the above points are:
Point No.1: in the negative; Point No.2: As per final order.
Regarding Point No.1:
17. I have carefully examined the materials placed before
this Court. It is the case of the prosecution that on 26th
November, 2006 at about 12:30 pm at Sampaje Village
within the limits of Madikeri Rural Police Station near the
Forest Check-Post, accused 1 to 3 were found in illegal
transportation of Ganja weighing 106 kgs. in a DCM Toyota
vehicle bearing registration No.AP-09/T-0575 which was
supplied by accused No.4 and the accused were in illegal
possession of narcotic drugs without any valid license or
permit from the competent Authority. Thereby, accused
committed offence, under Section 80(c) and 20(1)(b) of
NDPS Act.
18. To prove the case of the prosecution, in all, nine
witnesses were examined as PWs1 to 9 and nine documents
were marked as Exhibits P1 to P9 and two material objects
were marked as MOs1 and 2.
19. CW1-P.P. Raghavayya, Assistant Sub-Inspector of
Police examined as PW2. He has stated that from 2003 to
2009 he was working as Head Constable in Madikeri Rural
Police Station and that Sampaje Outpost was attached to
the Madikeri Rural Police Station. In the year 2006, he was
working in that Outpost. On 26th November 2006, CW1-K.A.
Ramesh, examined as PW6 and CW6-BK Rajesh were
checking vehicles near Sampaje check Post. Around 12:30
pm a Toyota vehicle bearing registration No.AP-09/T-0575
came from the side of Madikeri and the same was stopped.
When it was being checked, its driver and other person who
was sitting on the left side, got down and started to run.
PW6 and CW6 went after them. By then, another person
who was in the Lorry, got down and when he was trying to
escape, he caught old of him. The person who was caught
hold was accused No.3. The remaining two persons who
were caught hold by PW6 and CW6 were accused 1 and 2.
He has further deposed that in the lorry, there was dry
grass and when it was removed, he found four plastic bags
containing cannabis leaves. There was a box like thing that
had been set up in the body of the lorry, and when it was
opened, he found eleven plastic bags containing cannabis
leaves. The accused, when questioned, stated that they had
no permit to transport the same and that they were
transporting it from Andhra Pradesh to Mangalore. He has
further deposed that the vehicle and the property were left
at the Check-Post and accused were taken to the Outpost.
Then he proceeded to Madikeri Rural Police Station and
gave complaint as per Exhibit P3. He has further deposed
that he gave complaint to CW16-Sub Inspector who is
examined as PW9. PW9 came to the spot and secured CW3
and 4 i.e. PW3 and 4 as Panchas and PW1 Doctor a
Gazetted Officer. There, the mahazar as per exhibit P2, was
drawn. The cannabis leaves which were in the bags were
seized. For the purpose of sending to the chemical
analysis, a portion was taken out as sample and packed
separately. He has also given the details regarding packing
and sealing. Further he has deposited that in the lorry,
there was a document pertaining to it, which was marked
as Exhibit P4.
20. PW1-Dr.B.N. Harish, Medical officer, has deposed that
on 26th November 2006 at 2.00 pm, when he was in his
residential Quarters, the Sub-Inspector of Madikeri Rural
Police Station, went there and told him that he should
accompany him to Sampaje and that he had taken
necessary permission from the District Surgeon. He has
further deposed that around 4.00 pm in the police vehicle,
he went to Sampaje along with Inspector and other staff.
He has also deposited that before going to Sampaje, they
went to the police station and in the station, there were
three persons who were shown and upon enquiry, they
disclosed their names and addresses. He also searched for
his person first before enquiring those persons. Then the
police took him near the tempo which had been parked in
the premises of Police Station, where he found plastic bags.
He has deposed that the police told him that the plastic
bags contained Ganja, but he has stated that he did not
know till then what Ganja was. He has also stated that in
the police station, he saw 3 persons and he did not know
the language of those persons. He has also stated that a
sample of Ganja was taken out from those bags and it was
separately packed and sealed. He has identified the vehicle
in the photographs Exhibit P1(a) and P1(d).
21. PWs3 and 4 are CWs3 and 4. PW3 has stated that at
the relevant point of time, he was working as a temporary
employee in APMC and on that day at around 12 noon, a
Toyota Lorry came from the side of Mysore and was
proceeding towards Mangalore and its registration number
was '0673'. Then he deposed that the officials of the Police
Department stopped that Lorry in which there were three
persons. The officials made them to get down from the
lorry. Thereafter, the lorry was checked and in the Lorry,
there were plastic and gunny bags. He has stated that there
was a plastic bag in which there were gunny bags and in
the gunny bags there were dry leaves and he does not
know what those leaves were. He has identified MOs1 and
2 and he has stated that they were the leaves found in the
Lorry. Then he has stated that there were 50 bags in the
Lorry. He has identified accused 1 and 2. On that day,
accused No.3 had not come and he has stated that he
would be able to identify the third accused also. Therefore,
his further examination was deferred. On 13th March 2013,
he was again recalled for further examination and on that
day the accused No.3 had also come. He, however, stated
that the accused No.3 was not one of the three persons
whom he saw the other day and at that place. He has
deposed that accused 1 and 2 were taken to Madikeri by
police, but he did not go to Madikeri. He has also deposed
that his signature was taken to the mahazar Exhibit P2 near
the Check Post and since the police told him that the Lorry
was seized, he signed Exhibit P2.
22. PW3 has been treated hostile by the prosecution and
has been cross-examined. In the cross-examination, he has
admitted that he and PW4 were secured as Panchas. He
admitted that PW2 was present at that place, but has
stated that he did not see PW1. He has admitted that PW2
showed the persons who were in the Lorry and also the
property which was there. He has however, denied as to
showing of three accused persons but stated that only
accused 1 and 2 were shown. He has also stated that he
does not remember those persons.
23. PW4-B.T. Ramananda has not fully supported the case
of prosecution.
24. PW5-B. Lingappa, Assistant Chemical Analyst, has
deposed that on 1st December 2006, a sealed packet
pertaining to the case was sent by Madikeri rural Police and
on 14th December 2006, he has examined the same and
found that it contained ganja leaves. He has stated that the
conducted physical examination which disclosed cystolithic
hairs of ganja and also chemical examination i.e. beans
alkaline test, which turned out to be positive. He has also
deposed as to issuance of Exhibit P6-certificate as to
chemical analysis.
25. PW7-M.L. Vijaya, Driver and PW8-K.B. Karumbaiah,
who are the independent witnesses have not supported the
case of prosecution.
26. PW9-K.P. Harishchandra, Sub-Inspector of Police, has
deposed as to the investigation conducted by him.
27. On careful examination of the entire evidence placed
before this court, it makes clear that PW1-Dr B.N. Harish,
Retired Medical Officer has not fully supported the case of
prosecution. He has specifically stated in his evidence that
he has put signature on the mahazar Exhibit P2 in his
Quarters. He has not put signature on the spot. Further, in
the cross-examination, he has clearly admitted that he has
not verified the box which was found in the vehicle. He has
further stated that the police have not weighed the
properties before him. Further, he has deposed that when
police informed him that they have seized ganja, then only
he came to know regarding the Ganja said to have been
seized by the Police. This evidence of PW1 totally
demolishes the case of the prosecution with respect to
alleged seizure of contraband under mahazar Exhibit P2.
Further, the mahazar witnesses have also not fully
supported the case of the prosecution. Two independent
witnesses PW7 and 8 have not supported the case of the
prosecution.
28. This Court has called for the report as to the seizure of
lorry bearing registration No.AP-09/T-0575. The Police
Inspector Rural Police Station, Madikeri has submitted the
report stating that they have seized 106 kgs of dried Ganja
in Lorry No.AP-09/T-0575. They have also seized the RC
book and permit. Further, he has stated that in the report
the investigating officer-Harishchandra, Police Sub-
Inspector has not shown the owner of the Lorry bearing
number AP-09/T-0575 as accused or as a witness. Exhibit
P9 is the Goods Carrier Permit for Lorry bearing registration
No. AP-09/T-0575, which reveals that name of the owner as
Mir Maozam Ali s/o Mir Ghulam Mohammad Ali. The RC
book is also produced, which reveals the name of the
registered owner as Mir Maozam Ali s/o Ghulam Ali and the
address is shown as 6-2-837, Meerbagh Colony, Nalgonda,
Andhra Pradesh. The investigating officer has not enquired
with or communicated the same to the owner of the Lorry.
The investigating officer has not assigned any reason for
non-mentioning the name of the owner of the Lorry bearing
registration No.AP-09/T-0575. The investigating officer has
not disclosed as to who was the driver of the Lorry at the
relevant point of Time. The investigating officer has also not
taken any steps to ascertain as to who was the driver of the
Lorry at the relevant point of time.
29. Accused No.1-N Rajaiah, in 313 statement has stated
as under:
"ಆ ನ ಾನು ೈದ ಾ ಾ ಂದ ೖಸೂ ೆ ೈ ನ ಬಂ ೆ 2 ೇ ಆ ೋ ಯ ಾ ಮಂಗಳ# ನ $ಾ%ನ&' () ೆ& ಾ* () ೆ& ಪ,ೆಯು-.ದ/ರು ಅವರನು3 ೋಡಲು ಾನು ಮತು. 2£Éà ಆ ೋ ಮಂಗಳ# ೆ ೆರ7 ೆ/ವ8. ೖಸೂ ಂದ ಕು±Áಲನಗರ$ೆ; ಬಂದು ಕು±Áಲನಗರ ಂದ ಮಂಗಳ# ೆ ೋಗಲು ಕು<ಾಲನಗರದ ಬ= >ಾ/ಣದ $ಾಯು-. ೆ/ವ8. ಆ @ೇAೆ ೆ ಈ @ಾಹನ ಬಂ ದು/ ಅದರ Dಾಲಕ ಮಂಗಳ# ೆ ೋಗು-.ರುವ8 ಾ* ೇ7ದ ೕ ೆ ೆ ಾEಬFರೂ ಸಹ ಅ ೇ @ಾಹನದ ೊರGೆವ8. HಾಗIದ J ೕಸರು ತKಾಸLೆ HಾMದರು Dಾಲಕ ಓM ೋದ ನOPಬFರನು3 J ೕಸರು QMದು$ೊಂಡರು."
30. Accused No.2-Devendra, has stated in his statement
section 313 of CRPC as under:
"ಆ ನ ಾನು ೈದ ಾ ಾ ಂದ ೖಸೂ ೆ ೈ ನ
ಬಂ ೆ. ನನ3 ಾ ಮಂಗಳ# ನ $ಾ%ನ&' ಾ* () ೆ&
ಪ,ೆಯು-.ದ/ರು. ಅವರನು3 ೋಡಲು ಾನು ಮತು. 1 ೇ ಆ ೋ , ಮಂಗಳ# ೆ ೆರ7 ೆ/ವ8. ೖಸೂ ಂದ ಕು±Áಲನಗರ$ೆ; ಬಂದು ಕು±Áಲನಗರ ಂದ ಮಂಗಳ# ೆ ೋಗಲು ಕು<ಾಲನಗರದ ಬ= >ಾ/ಣದ $ಾಯು-. ೆ/ವ8. ಆ @ೇAೆ ೆ ಈ @ಾಹನ ಬಂ ದು/ ಅದರ Dಾಲಕ ಮಂಗಳ# ೆ ೋಗು-.ರುವ8 ಾ* ೇ7ದ ೕ ೆ ೆ ಾEಬFರು ಸಹ ಅ ೇ @ಾಹನದ ೊರGೆವ8. HಾಗIದ J ೕಸರು ತKಾಸLೆ HಾMದರು. Dಾಲಕ ಓM ೋದ ನOPಬFರನು3 J ೕಸರು QMದು$ೊಂಡರು."
31. Accused No.3-G Maruti, has stated in his statement
intersection 313 as under:
"ಆ ನ ಾನು ಆಂಧUಪU ೇಶದ Qಂದೂಪ8ರ ಂದ ಸುಳ%ದ $ೆEW @ೈದ%)ೕಯ $ಾ>ೇWನ @ಾ%ಸಂಗ Hಾಡು-.ದ/ ನನ3 XಮPಗ ೆ ಮ ೆ ಂದ -ಂMಯನು3 ೆ ೆದು$ೊಂಡು $ೊಡಲು ೕ>ೆ ೇ7ದ @ಾಹನದ ೋಗು-. ೆ/. HಾಗIದ 1 ಮತು. 2 ೇ ಆ ೋ ಗ¼ÀÆ ಸಹ ಹ-.$ೊಂಡರು. ಮುಂ ೆ ೋಗು-. ಾ/ಗ J ೕಸರು ತKಾಸLೆ HಾMದರು Dಾಲಕ ಓM ೋದ ನಮPನು3 J ೕಸರು QMದು$ೊಂಡರು."
32. The evidence of PW2 reveals that the driver of the
lorry got down from the Lorry and fled. The statement
given by the accused while recording statement Section 313
of CRPC shows that explanation given by these accused are
most probable in the circumstance for the reason that the
investigating officer has failed to investigate the owners as
also the driver of the Lorry. This statement of the accused
will create doubt that whether they were travelling as
passengers in the lorry or were fully aware that they were
transporting Ganja in the said Lorry. On which capacity that
accused were travelling in the Lorry has not been disclosed
by the prosecution. None of the prosecution witnesses have
deposed against these accused that these accused were
transporting the alleged Ganja in the said lorry. In the
absence of these material piece of evidence, it is more
difficult to come to the conclusion that the accused have
committed the alleged offence. The investigating officer
has not complied with the mandatory provisions of Section
100(7) of CrPC and also Sections 50 and 52A of NDPS Act.
33. Viewed from any angle, I do not find any cogent,
convincing or corroborative legal evidence to prove that the
accused have committed the alleged offence. The trial court
has not properly appreciated the material on record and
convicted the accused which is not sustainable under law.
Accordingly, I answer Point No.1 in the negative.
Regarding Point No.2:
34. For the reasons aforestated and discussions, I proceed
to pass the following:
ORDER
i) Appeals are allowed;
ii) Judgment of conviction and order on
sentence dated 31st July, 2013, passed in
Special Case (NDPS) No.4 of 2007 by the
Sessions Judge, Kodagu at Madikeri, is set
aside;
iii) Appellants/Accused 1 to 3 are acquitted of
the offence punishable under Section 8(c)
and 20(b)(ii)(C) of NDPS Act;
iv) Trial Court is directed to return the fine
amount if any deposited by the accused
upon proper identification.
Registry is directed to send the trial Court records
along with the copy of this judgment to the concerned
Court.
Sd/-
(G. BASVARAJA) JUDGE
lnn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!