Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rishi Kumar vs The State Of Bihar
2026 Latest Caselaw 557 Patna

Citation : 2026 Latest Caselaw 557 Patna
Judgement Date : 20 February, 2026

[Cites 21, Cited by 0]

Patna High Court

Rishi Kumar vs The State Of Bihar on 20 February, 2026

Author: Sunil Dutta Mishra
Bench: Sunil Dutta Mishra
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CRIMINAL APPEAL (SJ) No.521 of 2012
     Arising Out of PS. Case No.-198 Year-2010 Thana- JAKKANPUR District- Patna
======================================================
Rishi Kumar, S/o Arbind Ray, R/o Village - Rampur, P.S. Raghopur, Distt. -
Vaishali

                                                                 ... ... Appellant/s
                                      Versus
The State of Bihar

                                          ... ... Respondent/s
======================================================
Appearance :
For the Appellant        :       Mr. Dhirendra Kumar Sinha, Advocate
                                 Mr. Yashpal Yadav, Advocate
                                 Ms. Soni Kumari, Advocate
                                 Mr. Amrit Lal, Advocate
                                 Ms. Vaishnavi Kashyap, Advocate
For the Respondent       :       Mr. Abhay Kumar, A.P.P.
======================================================
CORAM: HONOURABLE MR. JUSTICE SUNIL DUTTA MISHRA
                    C.A.V. JUDGMENT
 Date : 25-02-2026

                    1. Heard learned counsel for the appellant as well

 as learned A.P.P. for the State.

                    2. The present criminal appeal has been preferred

 against the judgment of conviction dated 12.06.2012 and order

 of sentence dated 14.06.2012 passed by learned Additional

 Sessions Judge XI, Patna (hereinafter referred to as 'Trial

 Court') in Special Case No. 28 of 2010 arising out of Jakkanpur

 P.S. Case No.198 of 2010, wherein the learned Trial Court

 convicted the appellant herein under Section 20 (b) (ii) (B) of

 the Narcotic Drugs and Psychotropic Substances Act, 1985

 (hereinafter referred to as 'NDPS Act') and sentenced him to

 undergo R.I. for five years and to pay fine of Rs.25,000/-, and in
 Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026
                                            2/26




         default thereof to undergo further imprisonment for one year.

         The period of detention already undergone was directed to be set

         off.

                          3. The prosecution case, in brief, is that on

         18.08.2010

at about 10:30-11:00 PM, the informant P.S.I

Amlesh Kumar (P.W.-1) along with hawaldar Shaukat Ali Khan

(P.W.-2) and constable Manoranjan Kumar (P.W.-5), while on

patrolling duty near the eastern portion of Bhikhari Thakur Pool

in front of Lucky Medical Hall under Jakkanpur Police Station,

noticed two persons coming from the northern side. On seeing

the police party, both persons attempted to flee, however, one of

them, who was carrying a plastic jhola(bag), was apprehended

at the spot and disclosed his name as Rishi Kumar (appellant).

Upon search of the said jhola, in the presence of two witnesses

namely, Sanny Rai (P.W.-4) and Pappu Kumar (P.W.-3), 11

kilograms and 500 grams of ganja, said to be packed bundle in

orange coloured plastic tied with sutli (thread) having mark P.K.

and Pappu Kumar, was recovered and seized. On the seizure List

memo (Ext.-1) two witnesses and the appellant had put their

signature (Ext.-1/1). Apprehended accused (appellant), seized

ganja and written report (Ext.-2) were submitted by the

informant to the In-charge Police Station, on the basis of which Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

the formal F.I.R. bearing Jakkanpur P.S. Case No.198 of 2010

(Exhibit-3) dated 19.08.2010 was registered under Sections 20

and 22 of the NDPS Act and S.I. Rajesh Khalifa (P.W.-6) was

made Investigating Officer to investigate the case. The sample

of the seized ganja was sent to the Forensic Science Laboratory

(FSL), Patna vide Requisition/Memo No.4009 dated 27.08.2010

(Ext.-4) by Registrar, Civil Court, Patna through I.O., which by

report dated 29.07.2011 (Ext.-5) reported the substance to be

ganja.

4. After completion of the investigation, charge-

sheet bearing C.S. No.245 of 2010 was submitted against the

appellant under Sections 20 and 22 of the NDPS Act. Further,

learned Sessions Judge took cognizance of the offence against

the appellant vide order of cognizance dated 06.10.2010 and

thereafter, the case was transferred to the learned Trial Court for

disposal. Subsequently, charges were framed, vide order dated

03.01.2011, against the appellant under Sections 8 (c) and 20 (b)

(ii) (B) of the NDPS Act wherein the appellant pleaded not

guilty and claimed trial.

5. The prosecution has examined altogether six

witnesses in this case to prove charges against the appellant,

who are as under:

Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

P.Ws. Names P.W.-1 Amlesh Kumar (Informant/Police official) P.W.-2 Saukat Ali Khan (Police official present at P.O.) P.W.-3 Pappu Kumar (seizure list witness) P.W.-4 Sanny Rai (seizure list witness) P.W.-5 Manoranjan Kumar Singh (Police constable) P.W.-6 Rajesh Khalifa (Investigation Officer of the case)

6. In support of their case, prosecution has

exhibited following documentary evidence:

              Exts.        Particulars
              Ext.-1       Seizure List
              Ext.-1/1     Signature of the witnesses on Seizure list
              Ext.-2       Written report of the informant Amlesh Kumar
              Ext.-3       F.I.R. bearing Jakkanpur P.S. Case No.198 of 2010
              Ext.-4       Requisition for Forensic Science, Bihar, Patna
              Ext.-5       Report of FSL, Patna


7. After closure of the prosecution evidence, the

statement of the appellant was recorded under Section 313 of the

Code of Criminal Procedure, 1973 on 12.04.2012 wherein he

denied the allegations and pleaded innocence. However, in his

defence, the appellant has not adduced any oral or documentary

evidence.

8. Upon appreciation of the evidence on record, the

learned Trial Court held that the prosecution has proved the

charge under Section 20 (b) (ii) (B) of the NDPS Act beyond Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

reasonable doubt and accordingly, convicted and sentenced the

appellant as stated above. Aggrieved by the said judgment of

conviction and order of sentence, the appellant has preferred the

present appeal.

9. Learned counsel for the appellant assailed the

impugned judgment on the ground that the same is contrary to

the facts on record and settled principles governing prosecutions

under the NDPS Act. It is submitted that the mandatory

safeguards prescribed under the NDPS Act were not complied

with in the present case. The seizure list witnesses (P.Ws. 3 and

4) having turned hostile and categorically denied recovery in

their presence, the entire case rests solely upon the testimony of

interested police witnesses. The independent witnesses have not

supported the recovery of ganja from the possession of appellant

in their presence which is fatal to the prosecution. It is further

submitted that there are material contradictions in the

prosecution evidence regarding the manner of search,

preparation of seizure list, colour and description of the packet,

place of preparation of documents, and delay in dispatch of the

sample to F.S.L. which create serious doubt about the alleged

recovery. It is also submitted that the seized contraband was

never produced before the court during trial so as to connect the Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

same with the sample sent to the Forensic Science Laboratory

and there is no explanation for this failure to produce the same.

There is no material produced in this trial, apart from the

interested testimonies of the police officers, to show that the

ganja was seized from the possession of the appellant or the

samples sent to the Forensic Science Laboratory was taken

from the the ganja seized from the possession of the appellant.

He further submitted that there is no reliable evidence regarding

proper sampling, safe custody, and transmission of the sample,

thereby breaking the chain of custody.

10. It is further submitted by learned counsel for

appellant that though the alleged recovery of 11.5 kg Ganja is

said to have been made from the possession of the appellant on

18.08.2010 but the appellant was produced before the court after

two days on 20.08.2010 which crates doubt in the prosecution

case. He has pointed out that the deposition of prosecution

witnesses contradicts the prosecution case. He has submitted

that P.W.-2 in para 7 says that the colour of the packet was

plain(white) whereas the informant in F.I.R says that the colour

of the packet was orange. He has pointed out that P.W.-5

Manoranjan Kumar Singh admitted in his cross-examination that

written proceeding relating to seizure was made in the police Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

station and P.W.-6 (I.O) deposed that he did not weigh the

quantity of the sample. The quantity of sample has not been

mentioned either in the case diary or in deposition of the

witnesses. Further he submitted that F.S.L Report was sent to the

court after more than a year which is too doubtful to be believed

and the seizure list which bears P.S. Case No. 198 of 2010

denotes that it was prepared at police station and not at spot. He

next submitted that the appellant has no criminal antecedent and

in this case he has languished in jail custody for more than 2

years and

11. Learned counsel further submitted that the

prosecution failed to establish strict compliance with the

procedural safeguards contemplated under the NDPS Act, which

being a stringent statute carrying severe punishment, mandates

scrupulous adherence to statutory requirements. In support

thereof, learned counsel put his reliance on the judgment of the

Hon'ble Supreme Court in Mangilal v. State of Madhya

Pradesh, reported in (2023) 19 SCC 364 wherein it has been

held that in cases under the NDPS Act, the prosecution must

prove compliance of mandatory provisions beyond reasonable

doubt and any serious infirmity in seizure, sampling, or custody

of the contraband would vitiate the conviction. It is further Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

submitted that when independent witnesses have not supported

the prosecution and material discrepancies exist regarding

recovery and handling of the seized article, the benefit of doubt

must necessarily go to the appellant.

12. It is, therefore, submitted that the learned Trial

Court failed to properly appreciate the evidence in its correct

perspective and erroneously convicted the appellant despite

substantial procedural lapses and inconsistencies. Lastly, learned

counsel submitted that the impugned judgment of conviction

and order of sentence be set aside and the appellant be acquitted

of the charge.

13. Per contra, learned APP for the State supported

the impugned judgment and submitted that the learned Trial

Court has rightly appreciated the oral and documentary evidence

on record and has correctly convicted the appellant. It is

submitted that the recovery of 11 Kg. 500 grams of ganja from

the conscious possession of the appellant has been consistently

proved by the informant (P.W.1) and other police officials (P.Ws.

2, 5 and 6), whose testimonies remained intact and trustworthy

despite lengthy cross-examination. It is submitted that merely

because the independent seizure witnesses turned hostile, the

prosecution case does not become doubtful, particularly when Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

they have admitted their signatures on the seizure list and there

is no suggestion of prior enmity between the police officials and

the appellant. It is further submitted that there was no prior

information with the police and the recovery was effected during

routine patrolling, therefore, the rigours of Section 50 of the

NDPS Act were not attracted, as the search was of a bag carried

by the appellant and not of his person. The FSL Report, duly

proved and exhibited, conclusively establishes that the seized

substance was ganja, and the same corroborates the ocular

testimony of the prosecution witnesses. Moreover, learned APP

submitted that alleged discrepancies pointed out by the appellant

are minor in nature and do not go to the root of the prosecution

case so as to discredit the otherwise cogent and reliable

evidence.

14. Learned APP, thus, submitted that the

prosecution has successfully established the charge under

Section 20 (b) (ii) (B) of the NDPS Act beyond all reasonable

doubt and that the sentence awarded is commensurate with the

gravity of the offence. It is lastly submitted that the appeal being

devoid of merit be dismissed and the judgment of conviction

and order of sentence be affirmed.

15. I have carefully perused the records and Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

considered the submissions advanced by the learned counsel for

the parties. At this stage, I would like to appreciate relevant

extract of the entire evidence led by the prosecution before the

learned Trial Court.

(i) P.W.-1, Amlesh Kumar, who is informant,

deposed that on 18.08.2010 he was posted as Assistant Sub-

Inspector at Jakkanpur Police Station. On that day, during night

patrolling, he was conducting checking at the eastern end of

Bhikhari Thakur Pool. At about 11:00 P.M., he was present

along with Hawaldar Shaukat Ali and Constable Manoranjan

Kumar and was engaged in routine checking. In the meantime,

he noticed two persons approaching from the northern end of the

bridge. One of them was carrying a jhola in his hand. On seeing

the police party, both persons attempted to flee. Thereafter, he

along with the accompanying police personnel chased them and

succeeded in apprehending one person along with the plastic

bag. On interrogation, the apprehended person disclosed his

name as Rishi Kumar, who has been identified in Court. In

presence of two independent witnesses, namely Sunny Rai and

Pappu Kumar, the plastic bag was searched. Upon search, an

orange-coloured plastic packet containing ganja was recovered

from the bag, on which "P.K." and "Pappu Kumar" were Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

written. He has further stated that the recovered ganja was

seized and a seizure list was prepared. The total weight of the

ganja was found to be 11 kilograms and 500 grams. The seizure

list was prepared in his handwriting and bears his signature as

well as the signatures of the witnesses. He further stated that he

submitted his written statement to the Officer-in-Charge of the

police station.

In his cross-examination, P.W.-1 admitted that one

of the seizure witnesses is Pappu Kumar and that Pappu Kumar

may also be called "P.K.", but he has denied the suggestion that

the bag belonged to the said Pappu Kumar. He has further

denied the suggestion that nothing was recovered from the

possession of the accused Rishi Kumar and that the recovery

was actually made from Pappu Kumar and the appellant has

been falsely implicated in order to save Pappu Kumar.

(ii) P.W.-2, Shaukat Ali, has deposed that on

18.08.2010 he was posted at Jakkanpur Police Station. On that

day, he had proceeded on night patrolling duty along with A.S.I.

Amlesh Kumar and Constable Manoranjan Kumar. He further

stated that during the course of patrolling, when they reached the

eastern end of Bhikhari Thakur Pool, they noticed two persons

approaching. On seeing the police party, both persons started Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

running. They chased them and succeeded in apprehending one

person. He has further deposed that from the possession of the

apprehended person, a plastic bag was recovered, which on

search was found to contain approximately 11 to 11.5 kilograms

of ganja. The apprehended person disclosed his name as Rishi

Kumar (appellant). At the time of search, two independent

witnesses were present and the seizure list was prepared at the

place of occurrence itself.

In cross-examination, P.W.-2 deposed that after

apprehending the appellant and before conducting the search,

Rajesh Khalifa (I.O.) was called from the police station. He has

further stated that the recovered packet was small and white in

colour and he did not see what was written on the jhola .

(iii) P.Ws. 3 and 4 who are seizure list witnesses,

have turned hostile and stated that police did not recover

anything from anyone in their presence. However, both the

witnesses have admitted their signature on the seizure list.

(iv) P.W.-5, Manoranjan Kumar Singh, who is a

constable, has deposed that on 18.08.2010 he was on night

patrolling duty along with A.S.I. Amlesh Kumar and other

police personnel. During the course of checking, when they

reached near Bhikhari Thakur Pool, he noticed two persons Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

coming across the bridge. Out of them, one person was carrying

a jhola in his hand. On seeing the police party, both persons

started fleeing away. However, near Lucky Medical Hall, one

person was apprehended while still holding the jhola in his

hand. He has further deposed that the apprehended person

disclosed his name as Rishi Kumar. Upon search of the jhola,

ganja was recovered and the same was seized. He has supported

the preparation of the seizure list and has identified the accused

in Court.

In his cross-examination, he has admitted that the

jhola bore the mark "P.K." and "Pappu Kumar." He has further

admitted that the written proceedings relating to seizure were

prepared at the police station.

(v) P.W.-6, who is the Investigating Officer of the

case, has deposed that the place of occurrence is situated in front

of Lucky Medical Hall near Bhikhari Thakur Pool. He has

described the place of occurrence in paragraph 2 of his

deposition. He has further deposed that 11 kilograms and 500

grams of ganja was recovered from the possession of the

accused. He has also stated that, with the permission of the

learned Sessions Judge, a sample of the seized ganja was sent to

the Forensic Science Laboratory for chemical examination. Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

During cross-examination, he has stated that the

weight of the sample is not mentioned in the case diary. He has

further admitted that the weight of ganja was about 11.5

kilogram, but the measurement of weight was not done. He

further stated that the recovered ganja was sent for chemical

examination in a container (dibba). He admitted that appellant

was kept whole day in police station and was sent to the Court

on 20.08.2010.

16. In view of the rival submissions advanced on

behalf of the parties and upon appreciation of the evidence on

record, only question that falls for consideration before this

Court in the instant appeal is "whether the learned Trial Court

committed any error in holding the appellant herein guilty of the

offence under Section 20 (b) (ii) (B) of the NDPS Act vide the

impugned judgment of conviction and order of sentence,

warranting interference by this Court ?"

17. At this stage, it is pertinent to examine apropos

whether the prosecution has established the conscious

possession of contraband beyond reasonable doubt and in strict

conformity with the safeguards contemplated under the NDPS

Act. It is well settled that the NDPS Act being a stringent penal

statute, the procedural safeguards provided therein must be Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

scrupulously complied with and the burden upon the prosecution

is correspondingly heavy. The Hon'ble Supreme Court in

Mangilal v. State of Madhya Pradesh (supra) has reiterated that

in cases under the NDPS Act, the prosecution must prove

beyond reasonable doubt not only the recovery but also strict

adherence to statutory requirements relating to seizure,

sampling, and safe custody of the seized article, failing which

the benefit of doubt must enure to the accused.

18. In the present case, the seizure witnesses (P.Ws.

3 and 4), though admitting their signatures on the seizure list,

have categorically denied recovery of ganja in their presence

and were declared hostile. They have stated that nothing was

recovered from their presence and their signature was taken on

plain paper at police station on saying of Darogajee. The

panchas have turned hostile so the panchnama is nothing but a

document written by the police concerned. Thus, the recovery

rests solely upon the testimony of police officials. P.W-5 also

deposed that the jhola was not opened at spot rather it was

opened at police station. Though conviction can be based on the

testimony of official witnesses, the same must inspire

confidence and be free from material contradictions. There is

serious doubt with respect to the seizure. A careful scrutiny of Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

the record reveals discrepancies regarding the place of

preparation of seizure list, absence of clarity about the weight

and sealing of the sample, non-production of the material exhibit

during trial, and admitted preparation of documents at the police

station. The Investigating Officer has not clearly deposed

regarding the quantity of sample drawn, the manner of sealing,

and the safe custody of the seized article.

19. The The Hon'ble Supreme Court in Jitendra

and Anr. v. State of Madhya Pradesh, reported in (2004) 10

SCC 562 has held with respect to the affect of non-production of

the seized contraband, as under:

"5. The evidence to prove that charas and ganja were recovered from the possession of the accused consisted of the evidence of the police officers and the panch witnesses. The panch witnesses turned hostile. Thus, we find that apart from the testimony of Rajendra Pathak (PW 7), Angad Singh (PW 8) and Sub-Inspector D.J. Rai (PW 6), there is no independent witness as to the recovery of the drugs from the possession of the accused. The charas and ganja alleged to have been seized from the possession of the accused were not even produced before the trial court, so as to connect them with the samples sent to the Forensic Science Laboratory. There is no material produced in the trial, apart from the interested testimony of the police officers, to show that the charas and ganja were seized from the possession of the accused or that the samples sent to the Forensic Science Laboratory were taken from the drugs seized from the possession of Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

the accused. Although the High Court noticed the fact that the charas and ganja alleged to have been seized from the custody of the accused had neither been produced in the court, nor marked as articles, which ought to have been done, the High Court brushed aside the contention by observing that it would not vitiate the conviction as it had been proved that the samples were sent to the Chemical Examiner in a properly sealed condition and those were found to be charas and ganja. The High Court observed, "non-production of these commodities before the court is not fatal to the prosecution. The defence also did not insist during the trial that these commodities should be produced".

The High Court relied on Section 465 CrPC to hold that non-production of the material object was a mere procedural irregularity and did not cause prejudice to the accused.

6. In our view, the view taken by the High Court is unsustainable. In the trial it was necessary for the prosecution to establish by cogent evidence that the alleged quantities of charas and ganja were seized from the possession of the accused. The best evidence would have been the seized materials which ought to have been produced during the trial and marked as material objects. There is no explanation for this failure to produce them. Mere oral evidence as to their features and production of panchnama does not discharge the heavy burden which lies on the prosecution, particularly where the offence is punishable with a stringent sentence as under the NDPS Act. In this case, we notice that panchas have turned hostile so the panchnama is nothing but a document written by the police officer concerned. The suggestion made by the defence in the cross-examination is worthy of notice. It was suggested to the prosecution witnesses that the landlady of the house in collusion with the police had lodged a false Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

case only for evicting the accused from the house in which they were living. Finally, we notice that the investigating officer was also not examined. Against this background, to say that, despite the panch witnesses having turned hostile, the non-examination of the investigating officer and non-production of the seized drugs, the conviction under the NDPS Act can still be sustained, is far-

fetched."

(emphasis supplied)

20. Moreover, such lapses assume significance in

view of the law laid down by the Hon'ble Supreme Court in

State of Rajasthan v. Gurmail Singh, reported in (2005) 3 SCC

59, wherein it has been held that failure to establish safe custody

and proper link evidence creates serious doubt about the

integrity of the seized contraband.

21. Further, though the prosecution contended that

Section 50 of the NDPS Act was not attracted as the search was

of a bag and not of the person, the surrounding circumstances

must still establish fairness and transparency in the search

procedure. The Hon'ble Supreme Court in State of Punjab v.

Baldev Singh, reported in (1999) 6 SCC 172 emphasized that

procedural safeguards under the NDPS Act are intended to

ensure credibility of the recovery.

22. Most of the offenses under NDPS Act carry

stringent punishment and therefore, the prescribed procedure has Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

to be meticulously followed which are minimum safeguard

available to an accused against the possibility of false

involvement. The Hon'ble Supreme Court in State of Rajasthan

v. Paramanand and Ano. reported in (2014) 5 SCC 345 in para

15 held that:

"15. .........if merely a bag carried by a person is searched without there being any search of his person, Section 50 of the NDPS Act will have no application."

23. The Hon'ble Supreme Court in Ranjan Kumar

Chandha v. The State of Himachal Pradesh reported in 2023

SCC OnLine SC 1262 held in para 89 as under :

"89. The larger Bench also considered the dictionary meanings of the word "person"

and held that any article like a bag, briefcase or container cannot under any circumstance be considered as a person or a part thereof. This Court stated that one of the tests could be, where in the process of search the human body comes into contact or shall have to be touched by the person carrying out the search. If that be so, then it will be search of a person. However, this Court was quick to clarify that a bag or briefcase or any such article cannot be interpreted to mean a person. It was held as under:--

"10. We are not concerned here with the wide definition of the word "person", which in the legal world includes corporations, associations or body of individuals as factually in these type of cases search of their premises can be done and not of their person. Having regard to the scheme of the Act and the context in which it has been used in the Section it naturally means a Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

human being or a living individual unit and not an artificial person. The word has to be understood in a broad common sense manner and, therefore, not a naked or nude body of a human being but the manner in which a normal human being will move about in a civilized society.Therefore, the most appropriate meaning of the word "person" appears to be - "the body of a human being as presented to public view usually with its appropriate coverings and clothings". In a civilized society appropriate coverings and clothings are considered absolutely essential and no sane human being comes in the gaze of others without appropriate coverings and clothings. The appropriate coverings will include footwear also as normally it is considered an essential article to be worn while moving outside one's home. Such appropriate coverings or clothings or footwear, after being worn, move along with the human body without any appreciable or extra effort. Once worn, they would not normally get detached from the body of the human being unless some specific effort in that direction is made. For interpreting the provision, rare cases of some religious monks and sages, who, according to the tenets of their religious belief do not cover their body with clothings, are not to be taken notice of. Therefore, the word "person" would mean a human being with appropriate coverings and clothings and also footwear.

11.A bag, briefcase or any such article or container, etc. can, under no circumstances, be treated as body of a human being. They are given a separate name and are identifiable as such.They cannot even remotely be treated to be part of the body of a human being. Depending upon the physical capacity of a person, he may carry any number of items like a bag, a briefcase, a suitcase, a tin box, a thaila, a jhola, a gathri, Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

a holdall, a carton, etc. of varying size, dimension or weight. However, while carrying or moving along with them, some extra effort or energy would be required. They would have to be carried either by the hand or hung on the shoulder or back or placed on the head. In common parlance it would be said that a person is carrying a particular article, specifying the manner in which it was carried like hand, shoulder, back or head, etc. Therefore, it is not possible to include these articles within the ambit of the word "person" occurring in Section 50 of the Act.

12.An incriminating article can be kept concealed in the body or clothings or coverings in different manner or in the footwear. While making a search of such type of articles, which have been kept so concealed, it will certainly come within the ambit of the word "search of person". One of the tests, which can be applied is, where in the process of search the human body comes into contact or shall have to be touched by the person carrying out the search, it will be search of a person. Some indication of this is provided by Sub-section (4) of Section 50 of the Act, which provides that no female shall be searched by anyone excepting a female. The legislature has consciously made this provision as while conducting search of a female, her body may come in contact or may need to be touched and, therefore, it should be done only by a female. In the case of a bag, briefcase or any such article or container, etc., they would not normally move along with the body of the human being unless some extra or special effort is made. Either they have to be carried in hand or hung on the shoulder or back or placed on the head. They can be easily and in no time placed away from the body of the carrier. In order to make a search of such type of objects, the body of the carrier will Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

not come in contact of the person conducting the search. Such objects cannot be said to be inextricably connected with the person, namely, the body of the human being. Inextricable means incapable of being disentangled or untied or forming a maze or tangle from which it is impossible to get free."

(Emphasis supplied)"

24. The Hon'ble Supreme Court in The State of

Kerla v. Prabhu reported in 2024 SCC OnLine SC 5300 held in

para 7 as under:

"7. Thus, it is evident that the exposition of law on the question regarding the requirement of compliance with Section 50 of the NDPS Act is no more res integra and this Court in unambiguous term held that if the recovery was not from the person and whereas from a bag carried by him, the procedure formalities prescribed under Section 50 of the NDPS Act was not required to be complied with. It is to be noted that in the case on hand also the evidence indisputably established that the recovery of the contraband was from the bag which was being carried by the respondent."

25. In the present case, there is nothing to indicate

that search of the person of the accused was also undertaken

along with the bag which he was carrying in his hand.

26. The Hon'ble Supreme Court in Narcotics

Control Bureau v. Kashif reported in (2024) 11 SCC 372 has

discussed with regard to lapse of Section 52-A of NDPS Act and

relevancy of primary evidence in para 43, which is as under :

Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

"43.Though it is true that the inventory certified, photographs taken and the list of samples drawn under sub-section (2) has to be treated by the court as primary evidence in view of sub-section (3), nonetheless the documents like panchnama, seizure memo, arrest memo, etc. prepared by the investigating officer on the spot or during the course of investigation are also primary evidence within the meaning of Section 62 of the Evidence Act, carrying the same evidentiary value as any other primary evidence. Such primary evidence with regard to search and seizure of the contraband substance could not be overlooked merely because some lapse or non-compliance is found of Section 52-A of the Act."

27. There is no material on record to prove that the

Magistrate had certified the inventory seized or the list of

sample so drawn. The Hon'ble Supreme Court in Yusuf alias

Asif v. State reported in (2024) 14 SCC 217 has held under :

"14. In Mohanlal [Union of India v. Mohanlal, (2016) 3 SCC 379 : (2016) 1 SCC (Cri) 864] case, the Supreme Court while dealing with Section 52-A of the NDPS Act clearly laid down that it is manifest from the said provision that upon seizure of the contraband, it has to be forwarded either to the officer-in-charge of the nearest police station or to the officer empowered under Section 53 who is obliged to prepare an inventory of the seized contraband and then to make an application to the Magistrate for the purposes of getting its correctness certified. It has been further laid down that the samples drawn in the presence of the Magistrate and the list thereof on being certified alone would constitute primary evidence for the purposes of the trial."

Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

28. It is pertinent to note that under NDPS Act

provisions like Sections 21, 23, 52A, timely FSL testing is vital

for narcotic confirmation. In the present case, the unexplained

delay of over 9-days contrary to the legitimate delay in

forwarding the sample to the FSL also casts a shadow of doubt

upon the prosecution's case. On the aforesaid pretext, the

unexplained delay in forwarding the sample to the FSL and non-

production of the bulk contraband during trial weaken the

prosecution case, particularly when independent witnesses have

not supported the recovery. Moreover, the inconsistencies

pointed out in the description of the packet and the absence of

clear evidence regarding weighing of the contraband further

create doubt. In criminal jurisprudence, especially under the

NDPS Act, suspicion, however strong, cannot substitute proof

beyond reasonable doubt. Therefore, upon cumulative

consideration of the evidentiary deficiencies, inconsistencies,

absence of reliable independent corroboration, and non-

establishment of an unbroken chain of custody, this Court finds

that the prosecution has not been able to prove the charge

against the appellant beyond reasonable doubt in the strict sense

required under the NDPS Act. The appellant is, therefore,

entitled to the benefit of doubt.

Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

29. In view of the discussions and findings

recorded hereinabove, this Court is of the considered opinion

that the prosecution has failed to establish the charge under

Section 20 (b) (ii) (B) of the NDPS Act against the appellant

beyond reasonable doubt. The learned Trial Court, while passing

the impugned judgment of conviction dated 12.06.2012 and

order of sentence dated 14.06.2012 in Special Case No. 28 of

2010, did not properly appreciate the material inconsistencies

and the legal infirmities touching the recovery, sampling, and

safe custody of the alleged contraband. The impugned judgment

is liable to be set aside and the appellant to be acquitted by

rendering the benefit of doubt.

30. Resultantly, the judgment of conviction and

order of sentence passed by the learned Additional Sessions

Judge XI, Patna in Special Case No. 28 of 2010 are hereby set

aside. The appellant, Rishi Kumar, is acquitted of the charge

under Section 20 (b) (ii) (B) of the NDPS Act by extending to

him the benefit of doubt. The appellant, has already undergone

more than 2 years of imprisonment out of 5 years awarded to

him. He is on bail. Therefore, his bail bond, if any, shall stand

discharged.

31. Accordingly, the present appeal is allowed. Patna High Court CR. APP (SJ) No.521 of 2012 dt.25-02-2026

32. Let the Trial Court Records be transmitted back

forthwith along with a copy of this judgment for information

and necessary compliance.

(Sunil Dutta Mishra, J) utkarsh/-

AFR/NAFR                NAFR
CAV DATE                10.02.2026
Uploading Date          25.02.2026
Transmission Date       25.02.2026
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter