Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Parkash vs State Of Punjab
2025 Latest Caselaw 3074 P&H

Citation : 2025 Latest Caselaw 3074 P&H
Judgement Date : 7 March, 2025

Punjab-Haryana High Court

Om Parkash vs State Of Punjab on 7 March, 2025

Author: Sureshwar Thakur
Bench: Sureshwar Thakur, Vikas Suri
                                   Neutral Citation No:=2025:PHHC:032922-DB




CRA-D-550-DB-2013 (O&M)                         1


            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                                    CRA-D-550-DB-2013 (O&M)
                                                    Reserved on: 24.02.2025
                                                    Date of decision: 07.03.2025

OM PARKASH
                                                                           ...Appellant
                                          Versus
STATE OF PUNJAB
                                                                         ...Respondent

CORAM: HON'BLE MR. JUSTICE SURESHWAR THAKUR
       HON'BLE MR. JUSTICE VIKAS SURI

Present:    Mr. Ankit Bishnoi, Advocate for the appellant.

            Mr. Maninderjit Singh Bedi, Addl. A.G., Punjab.

                     ****

SURESHWAR THAKUR, J.

1. The instant appeal is directed against the impugned verdict, as made

on 17.04.2013, upon Sessions Trial No.47 dated 17.04.2013, by the learned

Special Judge, Ferozepur, wherethrough in respect of a charge drawn against the

accused qua an offence punishable under Section 15(c) of the Narcotic Drugs

and Psychotropic Substances Act, 1985 (hereinafter referred to as "the Act"), the

learned trial Judge concerned, proceeded to record a finding of conviction

against the accused-appellant. Moreover, through a separate sentencing order of

even date, the learned trial Judge concerned, imposed upon, the convict both

sentence(s) of imprisonment as well as sentence(s) of fine, but in the hereinafter

extracted manner:

"xxx After hearing the convict on quantum of sentence and keeping in view of the fact of recovery of 350 Kilograms poppy husk from the convict, this court finds that he does not deserves any leniency and under

1 of 11

Neutral Citation No:=2025:PHHC:032922-DB

Section 15 (c) of The Narcotic Drugs and Psychotropic Substances Act, 1985, is sentenced to undergo rigorous imprisonment for a period of twelve years and to pay fine of rupees one lac and in default of payment of fine to further under go rigorous imprisonment for a period of one year.

xxx"

2. The period of detention undergone by the convict, during the

investigations, and, trial of the case, was, in terms of Section 428 of the Cr.P.C.,

rather ordered to be set off, from the above imposed sentence(s) of

imprisonment.

3. The accused-convict become aggrieved from the above drawn

verdict of conviction, besides also, becomes aggrieved from the consequent

therewith sentences of imprisonment, and, of fine as became imposed, upon him,

by the learned convicting Court concerned, and, hence has chosen to institute

thereagainst the instant criminal appeal.

Factual Background and Investigation proceedings

4. The genesis of the prosecution case, becomes embodied in the

appeal FIR, to which Ex. P10 is assigned. The narrations carried in Ex.P10, are

that on 10.07.2006 SI Major Singh along with ASI Chhinder Singh 1334, ASI

Tilak Raj 711, HC Hardev Singh 800, HC Jallandhar Singh 119, HC Gurcharan

Singh 863, HC Baljit Singh 1986, HC Milakh Raj 2287, HC Prem Chand 748

Constable Mukhtiar Singh 1323, C Bhupinder Singh 409, C Gurbachan Singh

1394, C Ashok Kumar 2712, on a government vehicle No.PB-05J-4676 its driver

is HC Ashok Kumar 479 was holding a picket in the area of village Waryam

Khera Chowk near bridge killer for checking of suspicious vehicle, were present.

At about 6:00 A.M. one Jeep Balero closed body without number came from

Rajasthan, by road. On seeing the picket of police, it was stopped some distance

behind, in which three clean shaven men were sitting. After immediate stopping

2 of 11

Neutral Citation No:=2025:PHHC:032922-DB

the Jeep driver and his companion sitting towards his left side opened the

windows and ran away towards the fields. We chased them but could not

apprehended them. The person, who was sitting in the middle, was apprehended

and on the asking of IO, he told his name as Om Parkash son of Kheewa Ram,

Caste Naik, resident of Hanuwant Pura, Police Station Rattan Nagar District

Churu and he also told that driver of the vehicle as Rajinder son of Amar Singh

and person who opened the left window his name is Vikram son of Indraj, caste

Jaat, residents of Dhani Panne Singh Police Station Rattan Nagar, District Churu,

Rajasthan.

5. Then the IO got introduced himself and asked that bags lying in

your Jeep, having doubt of some intoxicant substance into them. So, the search

of you and of the bags lying in the vehicle in your possession, is to be conducted.

You have a legal right that you can get conduct search of your self and of the

bags lying into the vehicle in your possession, from me or from some Magistrate

or some Gazetted Officer. Upon it, he replied that I want to get conduct search of

myself or conduct the search of the vehicle in my possession, in the presence of

some Gazetted officer. As such, upon that Om Parkash aforesaid put his

signature on memo in Hindi language and witnesses had got signed on the

memo. Then the IO wireless fitted on the vehicle, requested through it to Amrik

Singh Minhas, DSP Abohar to reach at the spot while intimating him about the

spot on a Government Gypsy. Then DSP disclosed to the person already

apprehended by the IO, namely Om Parkash about his name and rank that my

name is Amri Singh Minhas Halqa DSP Abohar and posted as DSP Abohar and I

am a Gazetted officer. The search is to be conducted of yourself and the bags

lying in your vehicle. So that you have a legal right that you can get conduct the

search of you and bags lying into the vehicle in your possession, in my presence

3 of 11

Neutral Citation No:=2025:PHHC:032922-DB

or in the presence of some Magistrate as well as in the presence of some other

Gazetted Officer.

6. Then above noted Om Parkash replied that I want to get conduct the

search of myself as well as of the bags lying in vehicle in my possession in your

presence. Upon it, memo for consent was prepared. Om Parkash signed om

memo in Hindi language and attested the witness. Memo was attested by DSP.

Then the IO as per directions of DSP, unloaded the bags from the vehicle and

opened their faces upwards and checked and 10 bags of powder of Poppy husk

were recovered. After making arrangement of weighing scale 2/2 samples of

powder of Poppy husk containing 250/250 grams each were taken out separate

samples from each bag and prepared bundles, which were marked from 1 to 1A

to 10-10A respectively and on weighing the bags, which came to each bag 34 kg

and 500 grams of powder of Poppy husk. These were also marked Sr.No. 1 to 10

respectively. Thereafter 20 parcels of samples and 10 bags powder of Poppy

husk, were sealed by the IO with his own seal bearing impression 'M.S' and the

sample of the seal was prepared separately. The seal after use was given to ASI

Chhinder Singh. DSP also sealed 20 parcels of samples and 10 parcels of bags of

powder of poppy husk and prepared sample of seal with his own seal bearing

impression 'A.S' and attested them. He kept the seal after use with him. Then the

IO took into police possession the parcels of samples of powder of poppy husk

and 10 parcels of bags of powder of Poppy husk and sample of seal with Balero

vehicle of silver colour without number, its chassis number is 52L-54881 and

Engine number GA-54L-68176 has been taken into Police possession vide

separate recovery memos. Memo was got attested from the witnesses. DSP also

attested the memo. Then on conducting the further personal search of Om

Parkash, currency notes worth Rs. 350/- were recovered from him and the same

4 of 11

Neutral Citation No:=2025:PHHC:032922-DB

were taken into police possession vide separate recovery memo of personal

search. Om Parkash signed on it in Hindi language and attested by the witness.

DSP had put his attestation on the memo. Mr. Om Parkash, Rajinder and Vikram

above have kept in their possession jointly 10 bags of powder of Poppy husk, so

that they have committed an offence under Section 15, 29, 61, 85 ND & PS Act.

On receipt of report of chemical examiner and on conclusion of investigation,

challan against both the accused was presented in the Court for trial.

Trial Proceedings

7. The learned trial Judge concerned, made an objective analysis of the

incriminatory material, adduced before him. Resultantly, he proceeded to draw

charge against the accused, for an offence punishable under Section 15(c) of the

Act. The afore drawn charge was put to the accused, to which he pleaded not

guilty, and, claimed trial.

8. In proof of its case, the prosecution examined 6 witnesses, and,

thereafter the learned Public Prosecutor concerned, closed the prosecution

evidence. After the closure of prosecution evidence, the learned trial Judge

concerned, drew proceedings, under Section 313 of the Cr.P.C., but thereins, the

accused pleaded innocence, and, claimed false implication. However, the

accused did not lead any witness into the witness box.

9. As above stated, the learned trial Judge concerned, proceeded to

convict the accused for the charge (supra), as became drawn against him, and,

also as above stated, proceeded to, in the hereinabove manner, impose the

sentence(s) of imprisonment, as well as of fine, upon the convict.

Submissions of the learned counsel for the appellant

10. The learned counsel for the aggrieved convict-appellant has argued

before this Court, that the impugned verdict of conviction, and, consequent

5 of 11

Neutral Citation No:=2025:PHHC:032922-DB

therewith order of sentence, require an interference. He supports the above

submission on the ground, that it is based on a gross misappreciation, and, non-

appreciation of evidence germane to the charge.

Submissions of the learned State counsel

11. On the other hand, the learned State counsel has argued before this

Court, that the verdict of conviction, and, consequent therewith sentence(s)

(supra), as become imposed upon the convict, is well merited, and, does not

require any interference, being made by this Court in the exercise of its appellate

jurisdiction. Therefore, he has argued that the instant appeal, as preferred by the

convict, be dismissed.

Analysis of the case

12. Through recovery memo Ex.P4, the recovery of the contraband

became allegedly recovered from the vehicle concerned. In proof of the

prosecution case, Sub Inspector Shinder Singh stepped into the witness box as

PW-2, and, in his examination-in-chief, he made speakings thereins, which

concur with the contents of the appeal FIR, to which Ex.P10 is assigned.

13. The prosecution though has been able to lead cogent evidence, in

proof of the recovery of the seizure, thus being effected at the crime site, and, the

same thus being sealed with the relevant seal impressions. Moreover, though the

prosecution has also been able to cogently establish, that the sealed cloth parcels,

became deposited in the malkhana concerned. In addition, though the

prosecution has been able to establish, that the case property travelled in an

untampered condition to the FSL concerned.

14. A reading of the report (Ex.P8), as made by the FSL concerned,

whereto the relevant seizure became sent for an examination being made of the

stuff inside the sealed cloth parcels, though reveals, that the examined stuff

6 of 11

Neutral Citation No:=2025:PHHC:032922-DB

inside the sealed cloth parcels, as became sent to it for examination, thus being

poppy heads. The said report is ad verbatim extracted hereinafter.

"x x x x Office of the Assistant Chemical Examiner to Government Pb. Amritsar No.2838 dated:- 21-08-06

732-P/06 733-P/06 Macroscopic Poppy head coarse Powder Poppy head coarse Powder Morphiae Present Present Meconic Acid:Present Present

xxx

740-P/06 741-P/06 Macroscopic Poppy head coarse Powder Poppy head coarse Powder Morphiae Present Present Meconic Acid:Present Present

Opinion:- The contents of the exhibits No.732 to 741-P/06 are of Poppy head.

The seals of the exhibit/exhibits were intact and agreed with the sample seal sent.

Sd/-

Assistant Chemical Examiner to Govt. Pb. Amritsar"

15. Be that as it may, though a reading of the report (supra) of the FSL

also discloses, that the sealed cloth parcels, became received there, hence with

the seal impressions thereons being intact. However, the chemical examiner at

the FSL concerned, after making examinations of the stuff inside the sealed cloth

parcels, and, thereafter his drawing the report (supra), yet omits to mention in the

report Ex.P8, about his re-enclosing the examined stuff inside the cloth parcels,

and, his thereons affixing the seals of the FSL concerned.

16. The above was required to be mandatorily done, as, thereupon the

imperatively required to be proven, thus unbroken links in the chain of

incriminatory evidence, commencing from the seizure being made from the

crime site, through recovery memo Ex.P4, and, lasting upto the production of the

case property in Court, thereby thus would become convincingly proven, rather

to remain unsnapped or unbroken. In the above event alone the charge drawn

7 of 11

Neutral Citation No:=2025:PHHC:032922-DB

against the accused would be concluded to become cogently established.

However, as above stated, for want of the chemical examiner concerned, after

making examination(s) of the stuff inside, the sealed cloth parcels, thus re-

enclosing the examined stuff inside the cloth parcels, and, his further failure to

emboss thereons, rather the seals of the FSL concerned, whereafter the examined

stuff was to be produced in Court, for its being shown to the investigating officer

concerned, for thereby thus, on evident surging-forth of the above requisite

primary evidence, rather the charge drawn against the accused, could be

concluded to be convincingly proven.

17. Be that as it may, when the chemical examiner concerned, after

examining the stuff inside the sealed cloth parcels, omitted to re-enclose the

examined stuff inside the cloth parcels, and, also omitted to emboss thereons the

seals of the FSL concerned. Therefore, it appears, that the stuff after becoming

examined by the chemical examiner concerned, was thus enclosed in loose cloth

parcels, and, thereafter the said loose cloth parcels, became sent in an unsealed

condition, thus to the incharge of the malkhana concerned. Subsequently, it

appears that such loose, and, unsealed cloth parcels, thus comprising the case

property Ex.P4, and rather also as revealed on a reading of the examination-in-

chief of PW-4 also remained unproduced in Court. In the wake of the above, it

appears, that despite the identification of the case property, being made in Court

by PW-6, and, also irrespective of the fact, that the exhibit marks were made,

during the makings of testifications by PW-6, thus on the said case property,

upon its, becoming produced in Court, but since there is no recorded observation

by the learned trial Judge concerned, about the stuff examined at the FSL

concerned, thus occurring within the sealed cloth parcels.

8 of 11

Neutral Citation No:=2025:PHHC:032922-DB

18. Therefore, though Ex.P4 may appertain to the relevant stuff, as

became purportedly examined at the FSL concerned. However, yet in the wake

of no observations (supra), being made by the learned trial Judge concerned, at

the time of production of Ex.P4 in Court, and, also in the wake of the report

(supra) of the FSL concerned, omitting to specifically state thereins, about the

examined stuff, being re-enclosed in sealed cloth parcels, whereons, became

embossed the seals of the FSL concerned, thus leads to the hereinafter

conclusion; (a) The prosecution has not been able to co-relate the report (supra)

to Ex.P4; (b) the loose cloth parcels, Ex.P4, as became produced in Court, in

support of the report (supra) of FSL concerned, do not become related to the said

examined stuff. Resultantly, when scope is, thus left for an inference qua either

the case property, thus not relating to the report (supra) of the FSL concerned,

and/or to the enclosures inside Ex.P4, being introduced therein, thereby the

report of the FSL (supra), rather looses its evidentiary vigour. A further scope is

also left, that the case property, if any, became tampered with. Moreover, much

scope is also left for the drawing of an inference, that the case property other

than the one related to the charge drawn against the accused, thus became

produced in Court. As but a natural corollary, when the primary evidence for

proving the charge drawn against the accused, does come under a cloud of deep

suspicion. Resultantly, this Court is constrained to conclude, that the charge

drawn against the accused did not come to be cogently established.

19. Moreover, in paragraph 35 of the judgment rendered by the Hon'ble

Apex Court in "Noor Aga V. State of Punjab and another" Criminal Appeal

No.1034 of 2008, decided on 09.07.2008, paragraph whereof becomes extracted

hereinafter, thus becomes spelt the imperative sine qua non, rather requiring to

become cogently proven hence for therebys the charge drawn against the accused

9 of 11

Neutral Citation No:=2025:PHHC:032922-DB

becoming declared to become unflinchingly proven. However, since after the

examination(s) being made of the stuff inside the sample parcels, thus by the

FSL concerned, rather the latter did not re-enclose them in the sealed cloth

parcels, hence carrying thereons the seals' of the FSL concerned. Moreover,

when the said sample parcel(s) became never returned to the office wherefrom

they generated nor when they became produced in Court.

"35. The High Court proceeded on the basis that non-production of physical evidence is not fatal to the prosecution case but the fact remains that a cumulative view with respect to the discrepancies in physical evidence creates an overarching inference which dents the credibility of the prosecution. Even for the said purpose the retracted confession on the part of the accused could not have been taken recourse to."

20. Consequently, the expostulation of law carried in verdict (supra),

remains unsatiated thereby the accused become entitled to an acquittal.

21. The said view is also supported by a judgment rendered in case

titled as "Gaunter Edwin Kircher V. State of Goa, Secretariat Panji, Goa",

Criminal Appeal No.642 of 1991, decided on 16.03.1993, relevant paragraph

whereof becomes extracted hereinafter.

"J. Narcotic Drugs and Psychotropic Substances Act, 1985, Sections 52A and 53 - Customs Act, 1962, Section 110(IB) - Physical evidence - Case Property - Recovery of heroin from accused - Case property destroyed and not produced - Physical evidence relating to three samples taken from the bulk amount of heroin were also not produced - Bulk quantity was destroyed the samples were essential to be produced and proved as primary evidence for the purpose of establishing the fact of recovery of heroin as envisaged under Section 52A of the Act."

Final order

22. The result of the above discussion, is that, this Court finds merit in

the appeal, and, is constrained to allow it. Consequently, the appeal is allowed.

The impugned judgment convicting, and, sentencing the appellant, and, as

becomes recorded by the learned trial Judge concerned, is quashed, and, set

10 of 11

Neutral Citation No:=2025:PHHC:032922-DB

aside. The appellant is acquitted of the charge framed against him. The fine

amount, if any, deposited by him, be, in accordance with law, refunded to him.

The personal, and, surety bonds of the accused shall stand forthwith cancelled,

and, discharged. The case property be dealt with, in accordance with law, but

after the expiry of the period of limitation for the filing of an appeal. The

appellant, if in custody, and, if not required in any other case, be forthwith set at

liberty. Release warrants be prepared accordingly.

23. Records be sent down forthwith.

24. The miscellaneous application(s), if any, is/are also disposed of.

(SURESHWAR THAKUR) JUDGE

(VIKAS SURI) 07.03.2025 JUDGE Ithlesh Whether speaking/reasoned : Yes/No Whether reportable : Yes/No

11 of 11

 
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 : MAIMS

 
 
Latestlaws Newsletter