Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi vs The State Of Tamil Nadu
2025 Latest Caselaw 5544 Mad

Citation : 2025 Latest Caselaw 5544 Mad
Judgement Date : 26 August, 2025

Madras High Court

Ravi vs The State Of Tamil Nadu on 26 August, 2025

                                                               Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             Reserved On            : 27.06.2025
                                           Pronounced On : 26.08.2025

                                                          CORAM

                           THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN

                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023


                     1.Ravi

                     2.Dhinesh Kumar                                ... Appellants /Accused Nos.1 & 2
                                                                        in Crl.A.(MD).No.600 of 2022

                     Periyakaruppan                                 ... Appellant / Accused No.4
                                                                       in Crl.A.(MD).No.817 of 2022

                     Praveenraj                                     ... Appellant / Accused No.5
                                                                       in Crl.A.(MD).No.950 of 2023


                                                                Vs.

                     The State of Tamil Nadu,
                     represented by
                     The Inspector of Police,
                     Karimedu Police Station,
                     Madurai District.
                     (Crime No.1451 of 2020)                          ... Respondent / Complainant
                                                                             in all appeals

                     COMMON PRAYER: Criminal Appeals have been filed under Section
                     374 of the Criminal Procedure Code, to call for the records in C.C.No.15
                     of 2021 dated 01.08.2022 on the file of the learned II Additional Special
                     Page 1/33




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     Court for NDPS Act Cases, Madurai and set aside the same.
                                       For Appellant          :        Mr.M.Jegadeesh Pandian,
                                                                       Advocate
                                                                       in Crl.A.(MD).No.600 of 2022

                                                                       Mr.M.Pitchai Muthu,
                                                                       Advocate
                                                                       in Crl.A.(MD).No.817 of 2022

                                                                       Mr.S.Muthumalairaja,
                                                                       Advocate
                                                                       in Crl.A.(MD).No.950 of 2023

                                       For Respondent         :        Mr.R.Meenakshi Sundaram
                                                                       Additional Public Prosecutor
                                                                       in all appeals


                                                 COMMON JUDGEMENT

                                  Since these criminal appeals are arising out of the same crime,

                     these appeals are taken up for hearing together and disposed of by way of

                     common judgment.



                                  2.The appellants are said to have committed the offence under

                     Sections 8(c) r/w 20(b)(ii)(C) of the Narcotic Drugs and Psychotropic

                     Substances Act, 1985 (hereinafter referred to as 'the NDPS Act') for the

                     alleged possession of 32 kg of Ganja. The learned II Additional Special

                     Court for NDPS Act Cases, Madurai convicted the appellants in C.C.No.

                     15 of 2021 under Sections 8(c) r/w 20(b)(ii)(C) of NDPS Act, 1985 by its
                     Page 2/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     judgment and order dated 01.08.2022 and sentenced them to undergo 10

                     years Rigorous Imprisonment and pay a fine of Rs.1,00,000/- each, in

                     default to undergo 1 year Simple Imprisonment each. Challenging the

                     same, the appellants have filed these criminal appeals.


                                  3.Brief facts necessary for disposal of this appeal, are as

                     follows:


                                   3.1. According to the prosecution, P.W.3 received secret

                     information on 02.10.2020 at about 08.00 a.m. regarding the illegal

                     transport of a large quantity of ganja. He recorded the information in the

                     General Diary, reduced it into writing, and submitted it to his superior

                     officer. Thereafter, along with the officials and the informer, he

                     proceeded to the place of occurrence, namely Madurai Arapalayam

                     Ammapalam Roundana, where the informer identified a two-wheeler

                     bearing Reg. No.TN-64-L-3813, allegedly driven by A5. A5 then

                     informed them about the arrival of a Honda City car, silver in colour,

                     bearing Reg. No.TN-07-AW-0955.


                                  3.2. P.W.3 and his team intercepted the said car and informed the

                     remaining accused of their right to be searched under Section 50 of the

                     NDPS Act in the presence of a Judicial Magistrate or a Gazetted Officer.
                     Page 3/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     The accused consented to be searched by P.W.3 himself. Upon

                     conducting the search, all the accused voluntarily disclosed that they

                     were transporting 32 kg of ganja in two bags kept in the boot space of the

                     car.


                                  3.3. P.W.3 weighed the contraband, confirmed it's weight around

                     32 kg, took representative samples, sealed them separately, and also

                     sealed the remaining contraband. He arrested the accused, brought them

                     to the police station, submitted a report under Section 57 of the NDPS

                     Act, and registered a case in Crime No.1451 of 2020. He then submitted

                     a report to P.W.4.




                                  3.4. P.W.4 conducted the investigation, produced the accused

                     before the Court for judicial custody, and produced all the contraband

                     along with the samples and other material documents before the Court.

                     He continued the investigation by collecting relevant documents,

                     obtained the chemical analysis report, and filed the final report before the

                     Special Court for offences under Sections 8(c) read with 20(b)(ii)(C), 25,

                     and 29(1) of the NDPS Act, 1985.


                     Page 4/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  3.5. The learned Trial Judge, on perusal of records and on hearing

                     both sides and being satisfied that there existed a prima facie case

                     against the accused/appellants, framed charges under Sections 8(c) r/w

                     20(b)(ii)(c), 25 and 29(1) of the NDPS Act 1985 and the same was read

                     over         and   explained     to     them       and      on      being   questioned,      the

                     accused/appellants denied the charges and pleaded not guilty and stood

                     trial.




                                  3.6. The prosecution, in order to prove its case, had examined 7

                     witnesses as P.W.1 to P.W.4 and exhibited 12 documents as Ex.P.1 to

                     Ex.P.12 and marked 4 material objects as P.M.O.1 to P.M.O.4.



                                  4.The learned Trial Judge, considering the materials and

                     circumstances found that all accused in C.C.No.15 of 2021 were guilty

                     and passed the conviction and sentence against the appellants as stated

                     above. The same was challenged by the appellants by filing these appeals

                     before this Court.




                     Page 5/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023

                                  5.The learned counsel appearing for the appellants made the

                     following submission:

                                  5.1.The learned counsel for the appellants would submit that there

                     was no compliance of Section 50 of the NDPS Act, and that the joint

                     consent letter obtained from all the accused to comply with Section 50 is

                     not valid. It is further submitted that a search was conducted both on the

                     body of the accused and in the car; hence, Section 50 is applicable, and

                     there was no proper compliance. Therefore, he seeks acquittal.



                                  5.2. It is further contended that there are material contradictions

                     between the evidence of P.W.2, P.W.3, and P.W.4 with respect to the

                     recording and acknowledgment of the information. Therefore, the version

                     regarding the recording of information testified during the evidence of

                     P.W.1 and P.W.4 is unreliable, and so, there was no proper compliance

                     with Section 42 of the NDPS Act. Hence, he seeks acquittal.



                                  5.3. The learned counsel for the appellants also submits that there

                     is no mention about the receipt of the acknowledgment of the secret

                     information by the immediate superior of P.W.4, which casts doubt over

                     the material document, Ex.P3. There was also a delay in producing the
                     Page 6/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     contraband, and no evidence has been adduced to show that it was kept

                     in safe custody.



                                  5.4. It is further argued that all the M.Os. contain crime numbers

                     and offence details, which indicates that they were prepared after the

                     registration of the FIR, raising serious doubt over the recovery.

                     Moreover, the Investigating Officer did not examine anyone to prove the

                     ownership of the vehicle.



                                  5.5. The learned counsel further submitted that once the appellants

                     were acquitted of the charges under Sections 25 and 29(1) of the NDPS

                     Act by the learned Trial Judge, the conviction and sentence for

                     possession of the contraband is not legally sustainable. Therefore, they

                     seek acquittal.




                                  5.6. It is further submitted that there was no compliance with

                     Section 52A of the NDPS Act and, therefore, the appellants are entitled

                     to acquittal on the basis of the judgment of the Hon’ble Supreme Court in

                     Mangilal v. State of M.P. reported in 2023 SCC OnLine SC 862.


                     Page 7/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  5.7. The prosecution was not able to produce any material to prove

                     the exact time and other factor, regarding receipt of secret information. In

                     the said circumstances, there was no strict compliance of Section 42 of

                     NDPS Act,1985.



                                  5.8. The contraband was belatedly produced before the Court

                     without any explanation.



                                  5.9.There was no examination of independent witnesses.



                                  5.10.The trial Court failed to consider the factual contradictions

                     and the discrepancies regarding the compliance of Section 42 of the

                     NDPS Act, 1985, preparation of seizure mahazar and the place of

                     occurrence.

                                  5.11. Further, with regard to the vehicle, which was used by the

                     accused persons, the respondent, failed to establish the ownership of the

                     vehicle; whom the vehicle belonged to was not at all investigated; the

                     real owner of the vehicle was not at all identified. Therefore, the trial

                     Court did not frame the charge for the offence under Section 25 of the

                     NPDS Act, 1985, whereas the trial Court believed the prosecution theory
                     Page 8/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     that the appellants had driven the vehicle, which was not at all supported

                     with the documentary evidence. How the vehicle came into the

                     possession of accused persons was not at all explained; it remains

                     unanswered. Therefore, he seeks for acquittal.




                                  6.The learned Additional Public Prosecutor made the following

                     submissions:-

                              6.1. P.W.3 and P.W.4 have clearly deposed about the recovery of the

                     contraband from the appellants. Their evidence is cogent and trustworthy,

                     and the conviction and sentence imposed against the appellants are

                     legally valid. The same has been properly appreciated by the learned

                     Trial Judge, and therefore, there is no reason to differ from the findings

                     of the Trial Court.




                                  6.2. In the present case, there was no necessity to comply with

                     Section 50 of the NDPS Act, as the recovery was made from bags kept in

                     the car, and not from the body of the accused. Even otherwise, the

                     evidence of P.W.3, P.W.2, and P.W.1 clearly establishes that the accused

                     were orally informed of their rights under Section 50.

                     Page 9/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  6.3. Further, the judgment relied on by the defence, namely State

                     of Rajasthan v. Paramananda reported in 2014 (5) SCC 345, was

                     considered in detail by the Hon’ble Supreme Court. In that decision, the

                     Supreme Court elaborately discussed the earlier precedents on Section 50

                     compliance and held that, in cases where the contraband is recovered

                     from bags, there is no necessity to comply with Section 50.




                                  6.4. The learned Additional Public Prosecutor further submitted

                     that the crime number mentioned in the M.Os. was only for the purpose

                     of keeping the material objects in safe custody in the Court with proper

                     identification. The same was duly considered by the learned Trial Judge

                     in paragraph 34 of the judgment, which contains valid reasons and,

                     therefore, warrants no interference.




                                  6.5. The learned Additional Public Prosecutor also submitted that

                     the delay in producing the contraband is not material when the seal

                     remained intact. Therefore, it is contended that the prosecution has

                     clearly proved the case beyond reasonable doubt, and the learned Trial

                     Judge has rightly considered the evidence and convicted the accused.

                     Page 10/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  6.6. The Hon’ble Supreme Court, in a subsequent decision, made

                     elaborate discussion on the compliance of Section 52A of the NDPS Act

                     and specifically held that non-compliance with Section 52A is not a

                     ground to disbelieve the recovery, when the evidence of the recovery

                     witnesses is cogent and trustworthy



                                  6.7. Therefore, he seeks for confirmation of the conviction and

                     sentence passed by the learned trial Judge.



                                  7.This Court considered the rival submissions made by the learned

                     counsel appearing for the appellants and the learned Additional Public

                     Prosecutor appearing for the respondent and perused the materials

                     available on record and the precedents relied upon by them.

                                  8. Discussion on compliance under Section 42 of the NDPS

                     Act:-

                                  P.W.3 received the secret information on 02.10.2020 at about

                     08.00 a.m., about the illegal possession of the contraband by the

                     appellants. P.W.3 reduced the said information in writing after making

                     entry in the General Diary. He also sent the information to the Immediate

                     Superior, namely, P.W.4. P.W.4 also acknowledged the same by

                     Page 11/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     appending his signature and granted permission to conduct raid. The said

                     document was marked under Ex.P.2. The same reached the Court on the

                     date of the recovery itself. Apart from that, the document was produced

                     on the date of remand itself. There was no dispute over the said

                     document. P.W.3 and P.W.4 clearly deposed about the above facts in

                     cogent manner and they also deposed about the acknowledgement of the

                     information. Therefore, the contention of the learned counsel for the

                     appellants that there is non-compliance of Section 42 of the Act, is

                     misconceived one and the same is against the facts. In this aspect, the

                     prosecution clearly proved the compliance under Section 42 of the Act.


                                  8.2.The learned counsel for the appellant would submit that the

                     prosecution case itself is that the searching officer received the secret

                     information and they did the search, recovery and arrest. The learned trial

                     Judge is not correct in holding that the Section 42 of the Act, is not

                     applicable without considering the plea of the accused that the non-

                     compliance of the mandatory procedure under Section 42 of the Act is

                     erroneous as per the principle laid down by the Hon’ble Constitution

                     Bench of Supreme Court in Karnail Singh Vs, State of Haryana

                     reported in (2009) 3 SCC (Crl.) 887.


                     Page 12/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023



                                  8.3. It is true that the learned trial Judge upon consideration of the

                     judgment of the Hon’ble three Judge Bench of the Hon’ble Supreme

                     Court in SK.Raju Alias Abdul Haque Alias Jagga Vs, State of West

                     Bengal reported in (2018) 9 SCC 708 has held that the search was made

                     in the public place and therefore, Section 43 of the Act alone is attracted

                     and necessity to comply with the requirement under Section 42 will not

                     arise.



                                  8.4.The learned counsel for the appellant would submit that the

                     Hon’ble Supreme Court in the S.K.Raju case on facts has held that

                     Section 43 of the Act alone is applicable. In the S.K.Raju case, even

                     though information was received prior to the search and recovery of

                     contraband from the accused, the information received was ‘when he was

                     walking along the Picnic Garden Road in front of Falguni Club’, and

                     according to the Hon’ble Supreme Court, it was not a building,

                     conveyance or enclosed place. Further according to the Hon’ble Supreme

                     Court, the said recovery was made in the public place, which was

                     accessible to the public and fell within the ambit of the phrase of the

                     public place in the explanation to Section 43 of the Act. Therefore, the

                     Page 13/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     Hon’ble Supreme Court has held that Section 42 of the Act had no

                     application. Further, according to the learned counsel for the appellant,

                     the Hon’ble Constitution Bench judgment ‘Karnail Singh’ was not

                     placed. Therefore, the learned counsel for the appellant by relying the

                     Hon’ble Constitution Bench judgment of Supreme Court in Dr.Shah

                     Faesal and Others Vs. Union of India and Another reported in 2020 4

                     SCC 1 would submit that the ratio decidendi in S.K.Raju case is contrary

                     to the dictum of the larger bench and the same is not binding or otherwise

                     the observation of the S.K.Raju case in para 12 of the judgment reported

                     in 2018 9 SCC 708 is only a obiter dictum and therefore, he would

                     submit that the non-compliance of Section 42 of the Act would vitiate the

                     entire proceedings. Therefore, he seeks for acquittal. He also fairly

                     placed the following judgments of the Hon’ble Supreme Court decided

                     for and against him.

                                  i) State of Punjab Vs. Balbir Singh reported in (1994) 3 SCC 299

                                  ii) State of Pinjab Vs, Baldev Singh reported in (1999) 6 SCC 172

                                  iii) State of Haryana Vs. Jarnail Singh and Others reported in

                     (2004) 5 SCC 188

                                  iv) Karnail Singh Vs, State of Haryana reported in (2009) 3 SCC

                     (Cri) 887

                     Page 14/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  v) Sukhdev Singh Vs, State of Haryana reported in(2013) 2 SCC

                     212

                                  vi) State of Rajasthan Vs, Jagraj Singh @ Hansa reported in

                     (2016) 11 SCC 687

                                  vii) Mukesh Singh Vs, State (Narcotic Branch of Delhi reported

                     in (2020) 10 SCC 120

                                  viii) Boota Singh and Others Vs. State of Haryand reported in

                     (2021) 19 SCC 606

                                  ix) Najmunisha Vs. State of Gujarat and Another reported in

                     2024(1) MWN (Cr.) 481 (SC)

                                  x) Darshan Singh Vs, State of Haryana reported in 2016 (14)

                     SCC 358



                                  8.5.Section 41(1) of the NDPS Act empowers the jurisdictional

                     learned Judicial Magistrate to issue warrant for arrest of person or for the

                     search of any building, conveyance or place for the searching officers,

                     who come under the purview of the NDPS Act, who have reason to

                     believe any narcotic drugs or psychotropic substance or controlled

                     substance is illegally acquired or concealed.




                     Page 15/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                     Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  8.6.Section 41(2) of the Act empowers the searching officer, who

                     has received the information to search and arrest for the illegal

                     possession, concealment, transportation as mentioned in the NDPS Act

                     relating to the narcotic drugs or psychotropic substance or controlled

                     substance.



                                  8.7.Section 42 of the Act following Section 41 of the Act mandates

                     to follow certain procedure in the case of the arrest and seizure on the

                     basis of the information. The object of the procedure enumerated under

                     Section 42 of the Act either to arrest or search the person and recover the

                     contraband is to safeguard the constitutional right envisaged in the

                     constitution of India for the reason that the same can be made without

                     obtaining the warrant from the Court.

                                  8.8.As per the Section 42 of the Act, empowered officer who has

                     received         the   secret     information          about        the   illegal   possession,

                     transportation of narcotic drugs or psychotropic substance or controlled

                     substance, the empowered officer is duty bound to reduce the said

                     information in writing and shall send the same to his immediate superior

                     within 72 hours. The Hon’ble Constitution Bench of the Supreme Court

                     in the case of Karnail Singh v. State of Haryana, reported in (2009) 8

                     Page 16/33




https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                 Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     SCC 539 has considered the said requirement and laid the following

                     guidelines:-

                                        35.In conclusion, what is to be noticed is
                                  thatAbdul Rashid [(2000) 2 SCC 513 : 2000 SCC (Cri)
                                  496] did not require literal compliance with the
                                  requirements of Sections 42(1) and 42(2) nor did Sajan
                                  Abraham [(2001) 6 SCC 692 : 2001 SCC (Cri) 1217]
                                  hold that the requirements of Sections 42(1) and 42(2)
                                  need not be fulfilled at all. The effect of the two
                                  decisions was as follows:
                                        (a) The officer on receiving the information [of
                                  the nature referred to in sub-section (1) of Section 42]
                                  from any person had to record it in writing in the
                                  register concerned and forthwith send a copy to his
                                  immediate official superior, before proceeding to take
                                  action in terms of clauses (a) to (d) of Section 42(1).
                                        (b) But if the information was received when the
                                  officer was not in the police station, but while he was
                                  on the move either on patrol duty or otherwise, either
                                  by mobile phone, or other means, and the information
                                  calls for immediate action and any delay would have
                                  resulted in the goods or evidence being removed or
                                  destroyed, it would not be feasible or practical to take
                                  down in writing the information given to him, in such a
                                  situation, he could take action as per clauses (a) to (d)
                                  of Section 42(1) and thereafter, as soon as it is
                     Page 17/33




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                 Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  practical, record the information in writing and
                                  forthwith inform the same to the official superior.


                                        (c) In other words, the compliance with the
                                  requirements of Sections 42(1) and 42(2) in regard to
                                  writing down the information received and sending a
                                  copy thereof to the superior officer, should normally
                                  precede the entry, search and seizure by the officer. But
                                  in special circumstances involving emergent situations,
                                  the recording of the information in writing and sending
                                  a copy thereof to the official superior may get
                                  postponed by a reasonable period, that is, after the
                                  search, entry and seizure. The question is one of
                                  urgency and expediency.
                                        (d)    While        total        non-compliance          with
                                  requirements of sub-sections (1) and (2) of Section 42
                                  is impermissible, delayed compliance with satisfactory
                                  explanation about the delay will be acceptable
                                  compliance with Section 42. To illustrate, if any delay
                                  may result in the accused escaping or the goods or
                                  evidence being destroyed or removed, not recording in
                                  writing the information received, before initiating
                                  action, or non-sending of a copy of such information to
                                  the official superior forthwith, may not be treated as
                                  violation of Section 42. But if the information was
                                  received when the police officer was in the police

                     Page 18/33




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                    station with sufficient time to take action, and if the
                                    police officer fails to record in writing the information
                                    received, or fails to send a copy thereof, to the official
                                    superior, then it will be a suspicious circumstance
                                    being a clear violation of Section 42 of the Act.
                                    Similarly, where the police officer does not record the
                                    information at all, and does not inform the official
                                    superior at all, then also it will be a clear violation of
                                    Section 42 of the Act. Whether there is adequate or
                                    substantial compliance with Section 42 or not is a
                                    question of fact to be decided in each case. The above
                                    position got strengthened with the amendment to
                                    Section 42 by Act 9 of 2001.”



                                  8.9.From the above, it is clear that once the officer received the

                     secret information and proceeded to make search, recovery and arrest the

                     accused along with contraband, it is the duty of the officer to comply the

                     requirement of Section 42 of the Act and the above guidelines.



                                  8.10. From the reading of Section 43 of the Act, it is clear that

                     when the officers make a recovery by chance while on patrol duty, they

                     need not comply the requirement of Section 42 of the Act. Sections 42

                     and 43 of the Act are incorporated in the Act to meet out the different

                     Page 19/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                               Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     situations. Section 43 of the Act authorises the empowered officer

                     mentioned in Section 42 of the Act to search and seize the contraband in

                     any public place namely, any public conveyance, hotel, shop, or other

                     place intended for use by, or accessible to the public or in transit, without

                     warrant in the case of their reason to believe that the narcotic drugs or

                     psychotropic substance or controlled substance, had been possessed,

                     transported, concealed etc., They had not acted on the basis of the earlier

                     information. But, in the case of the Section 42, the search officers acted

                     on the basis of the receipt of the earlier information about the illegal

                     possession, transportation, concealment of the contraband. In short,

                     Section 43 of the Act, is to meet the emergent situation of chance

                     recovery. Therefore, legislature has made clear about terms of the

                     Sections 42 and 43 of the Act. The Hon’ble Constitution Bench also

                     reiterated the said requirement of Section 42 in the case of Karnail Singh.

                     Therefore, the finding of the learned trial Judge that Section 43 is

                     applicable to the present case is not correct. But, this Court by exercising

                     its power under Section 386 Cr.P.C., makes an effort to consider the plea

                     of the learned counsel for the appellant whether there is mandatory

                     requirement of the compliance of Section 42 of the Act, on the basis of

                     the available evidence.

                     Page 20/33




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023



                                  8.11.The learned counsel for the appellant also submitted that the

                     Immediate Superior officer who is said to have received the information

                     has not deposed about the receipt of the information from the searching

                     officer. Even in some cases, said Immediate Superiors also are not

                     examined. In all cases, there is some discrepancy between the evidence

                     of the Immediate Superior and the searching officer relating to the

                     compliance of Section 42 of the Act. This Court finds no material

                     discrepancies which would affect the evidence of the witnesses and the

                     official witnesses in this aspect. When the Immediate Superior officer

                     comes into the box and deposes about the receipt of the information, no

                     further requirement is needed about the compliance of Section 42 of the

                     Act. The minor discrepancies in the evidence of the ‘Immediate Superior’

                     and the ‘Searching Officer’ when it has not affected the prosecution case

                     of receipt of information are not a ground to disbelieve the compliance.

                     Further, the Hon’ble Supreme Court reiterated the principle that unless

                     the discrepancies go to the root of the prosecution version, the same is

                     not a ground to disbelieve the testimony of the witness. Apart from that,

                     most of the witnesses are the police officers and examination is

                     conducted after a lapse of several months and we cannot expect them to

                     Page 21/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                   Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     keep everything vivid in their memory. Each witness would depose in his

                     own way on his perception of the occurrence. One may say ‘a’ the other

                     may say ‘A’. Therefore, sitting in the armchair, this Court cannot expect

                     the witness to depose before the Court with photographic memory.

                     Therefore, this Court finds that the prosecution clearly established the

                     strict compliance of Section 42 of the Act. Therefore, this Court is not

                     inclined to accept the argument of learned counsel for the appellant that

                     the prosecution has not complied with the requirement of Section 42 of

                     the Act.



                                  9.Proof of consious possession:

                                  9.1. All the accused jointly disclosed about the two bags of ganja,

                     which were recovered by P.W.3 along with the other officials. P.W.3 has

                     clearly deposed about the disclosure of the said two gunny bags by the

                     accused persons, and his testimony is corroborated by the evidence of

                     P.W.3. The athatchi was also marked in evidence, and the witnesses were

                     subjected to incisive cross-examination by the defence counsel regarding

                     the seizure of ganja. In the athatchi the signatures of accused are also

                     found, which have never been disputed. Therefore, from the athatchi the

                     conscious possession of the accused stands clearly proved.
                     Page 22/33




https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                  Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  10.Delay in producing the contraband:

                                   10.1. The learned counsel for the appellants submitted that the

                     delay in producing the contraband before the Special Court is fatal to the

                     prosecution. It is true that there was some delay in producing the

                     contraband before the Special Court. However, this delay is not material

                     in the present case, as the contraband was initially produced before the

                     learned Judicial Magistrate, along with the accused, at the time of

                     remand. All the contraband had been duly sealed in bags and were later

                     produced before the Special Court. This delay, by itself, is not a ground

                     to disbelieve the evidence of the recovery witnesses.




                                  10.2. Once the material was produced before the learned Judicial

                     Magistrate and its identity was affirmed, this Court is unable to accept

                     the contention of the learned counsel for the appellants regarding the

                     delay. In similar circumstances, the Hon’ble Supreme Court in Union of

                     India v. Mohanlal, (2016) 3 SCC 379, held that delay in producing

                     seized contraband before the Court may be a ground to doubt the

                     prosecution case only the cases where the seizure itself is doubtful. In the

                     present case, as discussed above, the seizure of the contraband has been


                     Page 23/33




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                 Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     proved beyond all reasonable doubt, and no specific reason has been

                     attributed against P.W.3 for registering a false case against the accused

                     persons. The learned Trial Judge has therefore rightly held that the delay

                     in this case is not a material circumstance.




                                  11. Discussion on Section 25 of NDPS Act:

                                  11.1 The Hon'ble Supreme Court in the case of Rizwan Khan Vs.

                     State of Chattisgarh has held as follows;

                                       "30. Now as far as the submission on behalf of the
                              accused that the ownership of the motor cycle (vehicle) has
                              not been established and proved and/or that the vehicle has
                              not been recovered is concerned, it is required to be noted
                              that in the present case the appellant and other accused
                              persons were found on the spot with the contraband articles
                              in the vehicle. To prove the case under the NDPS Act, the
                              ownership of the vehicle is not required to be established
                              and proved. It is enough to establish and prove that the
                              contraband articles were found from the accused from the
                              vehicle purchased by the accused. Ownership of the vehicle
                              is immaterial. What is required to be established and proved
                              is the recovery of the contraband articles and the
                              commission of an offence under the NDPS Act? Therefore,
                              merely because of the ownership of the vehicle is not
                     Page 24/33




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                              established and proved and /or the vehicle is not recovered
                              subsequently, trial is not vitiated, while the prosecution has
                              been successful in proving and establishing the recovery of
                              the contraband articles from the accused on the spot".



                                  11.2 Therefore this court declines to accept the argument of the

                     learned counsel for the appellant that without proof of the ownership of

                     the vehicle conviction under section 25 of NDPS Act is not maintainable.

                     Once the prosecution has been successful in proving and establishing the

                     recovery of contraband from the accused on the occurrence place, police

                     need not establish ownership of the vehicle.




                                  12. The learned counsel for the appellants made the detailed

                     submission that the recovered contraband was without flowering tops.

                     Therefore, the case does not come under the category of the commercial

                     quantity. Therefore, this Court heard the arguments in details on

                     27.06.2025 and the same are extracted hereunder:-

                                         “ When the matter taken up for hearing on 06.06.2025,

                                  this Court passed the following order :-

                                            “The case is posted to clarify whether the
                                      contraband without 'flowering tops' would come
                     Page 25/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                      under the definition of ganja under Section 2(iii)(b) of
                                      NDPS Act under the caption 'for clarification'.
                                              2.The learned Additional Public Prosecutor
                                      would submit that the above aspect is question of fact
                                      and law and the same has not been raised before the
                                      trial Court, But, on going through the records, he
                                      fairly submitted that the prosecution documents have
                                      not revealed about the reference of 'flowering tops'.
                                      But, there is reference that the recovered contraband
                                      was        found     with     “fjph;fSld;       Toa
                                      rpwpa ,iyfs;” and the said description denotes
                                      flowering tops and he seeks time to address the issue
                                      in detail.
                                             3.The said issue has its own significance and
                                      any decision is likely to have its impact on the
                                      pending huge number of cases in Tamil Nadu.
                                      Therefore, this Court inclines to give time to address
                                      the issue in order to provide opportunity to the
                                      learned Additional Public Prosecutor.
                                             4.Accordingly, the case is adjourned to
                                      27.06.2025 finally. The learned Additional Public
                                      Prosecutor is hereby directed to get instruction in
                                      addition to the argument on the above legal aspects:-
                                             1. Date of the arrest of each accused and their
                                      period of incarceration.
                                              2.Relevant portion of the recovery mahazar
                                      and the chemical analysis report.
                                             4.It is open to the learned Additional Public
                                      Prosecutor to get expert's opinion about the
                                      percentage of the offending Narcotic Drug namely,
                                      'TNC' in the recovered contraband.
                                             5.Post the matter finally on 27.06.2025.”




                                        2. In continuation of hearing dated 06.06.2025, this

                                  case is taken up for hearing today and this Court asked about

                     Page 26/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  the consent of the learned counsel for the appellants and the

                                  learned Additional Public Prosecutor to continue the

                                  rehearing as per decision of the Hon'ble Supreme Court of

                                  India in the case of Anil Rai Vs State of Bihar reported in

                                  (2001) 7 SCC 318, on the legal issue whether the contraband

                                  without flowering tops would come under the definition of

                                  ganja under Section 2(iii)(b) of NDPS Act and they have

                                  consented to hear the appeal further. After getting their

                                  willingness, this Court heard the learned Additional Public

                                  Prosecutor and the learned counsel for the appellant.




                                         3. The learned Additional Public Prosecutor made a

                                  detailed submission by producing the “manual for use by the

                                  National Drug Analysis Laboratories” and producing the

                                  judgment of Hon'ble Supreme Court reported in 2009 2 SCC

                                  26, and the judgment of this Court reported in CDJ 2010

                                  MHC 2446 (Ramesh Case) and unreported judgment of this

                                  Court in Crl.OP(MD)No.18999 of 2024 that there was no

                                  reference about either flowering or fruiting tops. But, there is

                                  mentioning of 'fjph;fs;' and therefore, the same includes

                                  flowering and fruiting tops. Hence, the learned Additional

                     Page 27/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                                  Public Prosecutor submitted that the recovered ganja with

                                  leaves, seeds, 'fjph;fs;' would come under the definition of

                                  ganja. He also submitted that as per Section 2(iii)(c) of NDPS

                                  Act, “any mixture other than the flowering tops also would

                                  come under the definition of ganja”.




                                         4. The learned counsel for the appellants also cited the

                                  various Hon'ble High Courts and this Court and seeks this

                                  Court to hold that from the recovered ganja, the luxuriant

                                  leaves, stalk, seeds have to be excluded and conviction under

                                  Section 20(b)(ii)(C) of NDPS Act may be converted into

                                  conviction under Section 20(b)(ii)(B) of NDPS Act and seeks

                                  to reduce the sentence of imprisonment.




                                         5. After hearing the learned counsel appearing for both

                                  side at length, this Court reserved the matters for judgment.”




                                  13. This Court has perused the cross-examination with regard to

                     Section 57 report and the chemical analysis report. It is true that, in the

                     chemical analysis report, there is no specific mention of the flowering
                     Page 28/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                    Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     and fruiting tops. However, the report clearly discloses the presence of

                     cannabinoids. Even if the ganja was recovered along with leaves, seeds,

                     and stems, as suggested by the learned counsel for the appellants,

                     weighing the flowering tops, fruiting parts, and other materials separately

                     would not make any material difference, since the recovered contraband

                     weighs more than 30 kg, which is well above the commercial quantity

                     fixed under the NDPS Act, i.e., 20 kg.




                                  14. Further, there is no evidence on record from the side of the

                     accused to show that the contraband was separated from the leaves or

                     other parts so as to bring its weight below the commercial quantity. Only

                     if the weight of the recovered contraband was between 20 kg and 25 kg

                     the argument of the learned counsel for the appellants could be

                     considered. In the present case, as the recovered contraband weighs more

                     than 25 kg, this Court is not inclined to accept the contention that the

                     case falls below the commercial quantity.

                                  15.Conclusion:-


                                  From the evidence, it is apparent that P.W.3 received secret

                     information and the said secret information received was duly reduced in

                     Page 29/33




https://www.mhc.tn.gov.in/judis                     ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                 Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     writing and forwarded to the immediate Superior and on his instruction

                     i.e., “Received and take action as per law”, the team has proceeded to

                     the spot mentioned in the information and thereafter, search, seizure and

                     arrest had been done. Samples were duly taken and packed with seals and

                     the remaining contraband was duly packed separately. The recovered

                     contraband of 32 kgs of Ganja is more than the commercial quantity i.e.,

                     20 Kg. The said samples were subjected to analysis and the Report

                     confirmed the presence of “cannabis”.




                                  15.1. The entire seized contraband namely recovered Ganja was

                     produced before the Court and marked without any dispute as M.O.1 to

                     M.O.4. The prosecution witnesses viz., P.W.1 to P.W.4, deposed before

                     the Court in a cogent manner and their evidence is trustworthy and this

                     Court finds no infirmities in their evidence either to disbelieve or discard

                     the prosecution case that the appellants transported 32 kgs of Ganja and

                     the same was in their conscious possession. The appellants never said

                     anything in their 313 Cr.P.C questioning nor produced any evidence to

                     disprove the case of the prosecution in compliance with terms of Sections

                     54 and 35 of the NDPS Act. Therefore, the prosecution has clearly

                     proved their case beyond reasonable doubt and the accused never
                     Page 30/33




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                                       Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023
                     dispelled the presumption as required under Section 35 of the NDPS Act

                     and this Court does not find any infirmities in the judgment of the trial

                     Court. Therefore, all the appeals deserve to be dismissed.




                                  16. In the result,

                                  (i) The Criminal Appeals are dismissed and the judgment passed

                     by the learned II Additional Special Court for NDPS Act Cases, Madurai

                     in C.C.No.15 of 2021 dated 01.08.2022 is hereby confirmed.




                                  (ii) The bail bond executed by the appellants are hereby cancelled.




                                  (iii) The learned trial Judge is hereby directed to take steps to

                     secure the accused and confine them in prison to undergo the remaining

                     period of their imprisonment.



                                                                                                          26.08.2025


                     NCC                : Yes/No
                     Index              : Yes/No
                     Internet           : Yes/No
                     pal
                     Page 31/33




https://www.mhc.tn.gov.in/judis                        ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                           Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023


                     To

                     1.The learned Special Judge,
                       II Additional Special Court for NDPS Act Cases,
                       Madurai.

                     2.The Inspector of Police,
                       Karimedu Police Station,
                       Madurai District.

                     3.The Additional Public Prosecutor,
                       Madurai Bench of Madras High Court,
                       Madurai.

                     4. The Section Officer,
                        Criminal Records,
                        Madurai Bench of Madras High Court,
                        Madurai.




                     Page 32/33




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 28/08/2025 12:06:09 pm )
                                                       Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023



                                                                      K.K.RAMAKRISHNAN, J.

pal

Pre-delivery order made in Crl.A.(MD).Nos.600 and 817 of 2022 and 950 of 2023

26.08.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 12:06:09 pm )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter