Citation : 2021 Latest Caselaw 18973 Raj
Judgement Date : 14 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
S.B. Criminal Appeal No. 542/2016
1. Adam Godwin son of Godwin Timoth, Resident of Post Box No. 45071, 261 Block, Sweng Dar Uslem, Tanzania
2. Umar Yusuf son of Ysufu Mussa, Resident of Post Box No. 2305, House No. 0305, Tanga, Dar Uslem, Tanzania
3. Adam Mohd. son of Mohd. Pazi, Resident of Post Box No. 208201, House No. 082, Karisco, Dar Uslem, Tanzania
4. Khangar Singh son of Shri Indra Singh, Resident of Tamlor, Gadra Road Police Station, Tehsil Shiv, District Barmer (Lodged in Central Jail, Jodhpur)
----Appellants
Versus
State of Rajasthan
----Respondent
Connected With
S.B. Criminal Appeal No. 509/2016
1. Hanif Khan s/o Mithu Khan, by caste Musalman, R/o Makkhan - Ka - Paar, P.S. Gadra Road, District Barmer
2. Ikramuddin @ Ikru s/o Shri Hamja Khan, by caste Musalman, R/o 122, Hejam-Ka-Pada, Sajjan-Ka-Paar, P.S. Ramsar, District Barmer (Presently lodged at Central Jail, Jodhpur)
----Appellant
Versus
State of Rajasthan
----Respondent
For Appellant(s) : Mr. B.S. Rathore, Mr. Nishant Bora & Mr. Bhagirath Ray Bishnoi For Respondent(s) : Mr. Sudhir Tak, Public Prosecutor
(2 of 14) [CRLA-542/2016]
HON'BLE MR. JUSTICE RAMESHWAR VYAS
Judgment
December 14, 2021
1. Both the aforesaid criminal appeals shall stand decided
by this common judgment as they arise out of the same incident
and judgment impugned.
2. The appellants - Adam Godwin, Umar Yusuf, Adam
Mohd. & Khangar Singh have preferred S.B. Criminal Appeal
No. 542/2016 and the appellants - Hanif Khan & Ikramuddin @
Ikru have preferred S.B. Criminal Appeal No. 509/2016 under
Section 374(2) Cr.P.C against common impugned judgment &
order dated 31.05.2016 passed by Special Judge, N.D.P.S. Cases,
Jodhpur in Sessions Case No. 23/2009 (State of Rajasthan Vs.
Adam Godwin & Ors.), whereby out of total nine accused persons,
three of them were acquitted from the charges levelled against
them, whereas, the accused-appellants were convicted and
sentenced as under :-
Appellants - Adam Godwin, Umar Yusuf & Adam Mohd. in
Criminal Appeal No. 542/2016 Offence Sentence Fine Default sentence u/s 8/21(c) of 20 years RI Rs. 2,00,000/- 3 years RI the NDPS Act each
Appellant - Khangar Singh in Criminal Appeal No.
542/2016 & Appellants - Hanif Khan & Ikramuddin @ Ikru
in Criminal Appeal No. 509/2016 Offence Sentence Fine Default sentence u/s 8/21(c) r/ 20 years RI Rs. 2,00,000/- 3 years RI w Sec. 29 of each the NDPS Act
(3 of 14) [CRLA-542/2016]
3. Brief facts of the case in short are that on 09.12.2008,
on the secret information, Loon Singh, S.I., Police Station
Udaimandir, District Jodhpur (P.W.7) with other police personnel
reached at Rai Ka Bagh Bus Stand, Jodhpur, where as per
information, they found three foreigners in suspicious condition.
On asking, they disclosed their names as Adam Godwin, Umar
Yusuf and Adam Mohd. They were carrying bags and suitcases
with them. On suspicion, the police after serving notice under
Section 50 of the N.D.P.S. Act, took search of their bags, in which,
each bag was found containing Heroin. The recovery of total
7.325 kgs, 7.396 kgs. and 6.320 kgs. of narcotic substance Heroin
was effected from Adam Godwin, Umar Yusuf and Adam Mohd,
respectively. The samples, from each bag, were taken and sealed.
The clothes and passports were also recovered from their bags.
F.I.R. No. 458/2008 was registered at Police Station Udaimandir,
District Jodhpur for the offence under Section 8/21 of the N.D.P.S.
Act. The aforesaid three foreign nationals were arrested on the
spot. On enquiry, they disclosed that they had received narcotic
substance in two suitcases from one person, who came in Bolero
Jeep. They received said substance at the instance of native of
Tanzania Abu Bakar and paid Rs. 2,20,000/- to the person with
covered face, who delivered the substance. After receiving
narcotic substance, they went to Durg Vilas Hotel in the taxi,
where they shifted the substance in other bags. They did not
know the number of Bolero vehicle. The substance was to be
taken to Delhi via Jaipur and was to be delivered at the instance of
Abu Bakar. The weight of total substance was 21 kgs., for which,
they were promised to pay 5000 USD. After investigation, the
charge-sheet was filed against the accused Adam Godwin, Umar
(4 of 14) [CRLA-542/2016]
Yusuf and Adam Mohd for the offence under Section 8/21 of the
N.D.P.S. Act, against accused Iliyas for the offence under Section
8/21 read with Sections 23, 25 & 29 of the N.D.P.S. Act, against
accused Sardul Singh & Khangar Singh for the offence under
Section 8/21 read with Sections 25 & 29 of the N.D.P.S. Act and
against accused Ikramuddin, Hanif Khan & Jamal Khan for the
offence under Section 8/21 read with Section 29 of the N.D.P.S.
Act.
4. On charges being framed, all the accused pleaded not
guilty and sought trial. The prosecution in support of its case got
examined total 28 witnesses and documents were exhibited as
Ex.P/1 to Ex.P/93. The accused were examined under Section 313
Cr.P.C., in which they denied allegations made against them as
well as evidence on record. However, no evidence was produced
by them in defence.
5. The trial court after hearing the parties, passed
impugned judgment dated 31.05.2016 acquitting the accused
Jamal Khan, Iliyas and Sardul Singh from the charges levelled
against them but convicted and sentenced the appellants Adam
Godwin, Umar Yusuf & Adam Mohd. for the offence under Section
8/21(c) of the N.D.P.S. Act and the appellants Khangar Singh,
Hanif Khan and Ikramuddin @ Ikru for the offence under Section
8/21(c) read with Section 29 of the N.D.P.S. Act.
Aggrieved with impugned judgment of conviction, the
appellants Adam Godwin, Umar Yusuf, Adam Mohd. & Khangar
Singh have filed Criminal Appeal No. 542/2016 and the appellants
Hanif Khan and Ikramuddin @ Ikru have filed Criminal Appeal No.
509/2016.
(5 of 14) [CRLA-542/2016]
6. Heard learned counsel for the parties and perused the
record of the case as well as judgment impugned passed by the
trial court.
7. During arguments, learned counsel representing the
appellants Adam Godwin, Umar Yusuf & Adam Mohd., who are
foreign nationals, at the outset submitted that the appellants are
behind the bars for about than 13 years. The appellants do not
want to challenge the judgment of conviction passed by the trial
court against them, however, prayed to reduce the sentence of 20
years awarded to them by the trial court to the period already
undergone by them in prison. Learned counsel also prayed that
the sentence in default of payment of fine passed against the
appellants may also be reduced from 3 years to the period already
undergone by the appellants in jail.
8. On the point of reduction of sentence, learned counsel
for the appellants relied on the judgment of a coordinate Bench of
this Court passed in S.B. Criminal Appeal No. 185/2014
(Prem Singh Vs. Union of India) & another connected
appeal decided on 11.05.2016 wherein, 28 kgs. of contraband
Heroin was recovered and the coordinate Bench while relying upon
the judgments of the Hon'ble Supreme Court in the cases of
Balwinder Singh Vs. Asstt. Commr. Customs and Central
Excise reported in (2005) 4 SCC 146 and Shahejadkhan
Mahebubkhan Pathan Vs. State of Gujarat reported in
(2013) 1 SCC 570 has reduced the sentence of 20 years
awarded to the appellants to 10 years.
9. From perusal of the record, it reveals that the
appellants Adam Godwin, Umar Yusuf & Adam Mohd. were carrier
of Heroin in consideration of money. They received narcotic
(6 of 14) [CRLA-542/2016]
substance from some persons at the instructions of another
person. The main supplier Iliyas could not be convicted.
Considering the facts that the appellants have served about 13
years imprisonment and there is no previous conviction against
them on record, in the facts and circumstances of the case,
keeping in mind the judgment passed in the case of Prem Singh
(supra), the prayer of the appellants deserves to be partly
allowed.
10. Accordingly, while upholding the judgment dated
31.05.2016 passed by the trial court qua conviction of the
appellants - Adam Godwin, Umar Yusuf & Adam Mohd. for the
offence under Section 8/21(c) of the N.D.P.S. Act, the same is
modified to the extent that sentence of imprisonment awarded to
the appellants by the trial court is reduced from 20 years to the
period already undergone by them. The sentence of fine imposed
by the trial court against the appellants is maintained, however,
the sentence of imprisonment for default in payment of fine is
reduced from 3 years to 2 years. Upon depositing the fine, the
appellants shall be deported to their nation, for which the
Commissioner of Police, Jodhpur Metropolitan is directed to do
needful in accordance with law. The appellants will not be
permitted entry in the country (India) in future. The amount
recovered in their personal search including some Indian and US
currency and watch etc. shall be returned to them.
11. In the above terms, the Criminal Appeal No. 542/2016
qua the appellants Adam Godwin, Umar Yusuf & Adam Mohd. is
partly allowed.
12. As regards the remaining appellants i.e. appellant
Khangar Singh in Criminal Appeal No. 542/2016 and the
(7 of 14) [CRLA-542/2016]
appellants Hanif Khan and Ikramuddin @ Ikru in Criminal Appeal
No. 509/2016 are concerned, before deciding their appeals,
following relevant facts may be taken note of :-
A. Accused Iliyas who was acquitted by the trial court, as
per prosecution story, managed to smuggle the narcotic
substance Heroin from Pakistan with the help of his
maternal uncle Salim, who was native of Pakistan.
B. Iliyas with the help of other accused and the appellants -
Khangar Singh, Hanif Khan and Ikramuddin @ Ikru
alleged to have supplied the substance Heroin to foreign
nationals i.e. convicts Adam Godwin, Umar Yusuf and
Adam Mohd., who received the Heroin from them near
the road going from Shobhawato Ki Dhani to Basni
Shramik Colony, Jodhpur, as mentioned in site plan
(Ex.P/46).
C. The foreign nationals came on the spot in a taxi, the
driver of which was Babulal (P.W.- 4).
D The prosecution mainly supported its case against the
accused-appellants on the basis of identification of the
appellants - Khangar Singh, Hanif Khan and Ikramuddin
@ Ikru by Babulal (P.W.- 4) during investigation and trial.
In addition to identification, the prosecution also relied
upon the information under Section 27 of the Indian
Evidence Act given by the appellants, in furtherance of
which, verification of place, where narcotic substance
was delivered to the foreign nationals by the appellants
herein viz. Khangar Singh, Hanif Khan and Ikramuddin
@ Ikru, was made.
(8 of 14) [CRLA-542/2016]
13. During arguments, learned counsel representing the
appellants - Khangar Singh, Hanif Khan and Ikramuddin @ Ikru
submitted that the appellant Ikramuddin @ Ikru was not identified
by Babulal (P.W.- 4) in the identification parade conducted during
the investigation. Learned counsel further submitted that
identification of the accused first time in the Court during evidence
cannot be relied upon to convict him for committing the offence.
As regards the appellant - Hanif Khan is concerned, learned
counsel submitted that though, the appellant - Hanif Khan was
identified by Babulal (P.W.- 4) in the identification parade during
the investigation, yet the said witness did not identify him in the
Court. P.W. - 4 Babulal did not utter a single word against the
appellant Hanif Khan in the Court during his examination. He was
also not declared hostile by the prosecution. Learned counsel
further submitted that it was not possible for Babulal (P.W.- 4) to
identify the persons who delivered the narcotic substance to the
foreign nationals. As per prosecution story, the persons who came
to deliver the substance had covered their faces. Learned counsel
further submitted that it was not clear that out of those persons,
who has delivered the substance to the foreign nationals. There
are contradictions in the evidence regarding number of persons
who actually delivered the narcotic substance to the foreign
nationals. The verification of place of delivery on the information
of the appellants has no evidentiary value since Babulal (P.W.- 4),
taxi driver, was already with the police and the police had ample
opportunity to discover the place of delivery before information
under Section 27 of the Evidence Act was alleged to be given by
the appellants. The bags in which the substance was carried to
Jodhpur and the bags in which it was found with the Adam Godwin
(9 of 14) [CRLA-542/2016]
and two other foreign nationals, were not produced as articles
before the trial court during trial. There was no evidence on
record to convict the appellants Hanif Khan and Ikramuddin @
Ikru. In the circumstances, he prayed for acquittal of the
appellants - Hanif Khan and Ikramuddin @ Ikru from the charges
levelled against them.
14. Learned counsel for the appellant - Khangar Singh
submitted that he was falsely implicated in this case. As per
prosecution, the appellant Khangar Singh had purchased the
suitcases from Gadra Road, Barmer but this fact could not be
proved by the prosecution. As per prosecution, search of the
house of Khangar Singh was conducted but nothing was recovered
from his possession. Learned counsel further submitted that
prosecution has failed to prove that Khangar Singh handed over
any narcotic substance to the foreign nationals. Learned counsel
further submitted that regarding memo of identification, the
accused-appellant - Khangar Singh was, though, identified by
Babulal (P.W.- 4) in the identification parade, conducted by the
police during investigation, however, Babulal (P.W.- 4) himself
admitted in his cross-examination that before identification, he
went to police station many times and persons lodged in the police
station were shown to him previously. This fact was also disclosed
by Khangar Singh to the Magistrate during identification parade.
In the circumstances, learned counsel prayed that the appellant -
Khangar Singh is also entitled for acquittal.
15. On the other hand, learned Public Prosecutor has
submitted that these three appellants i.e. Khangar Singh, Hanif
Khan and Ikramuddin @ Ikru delivered the narcotic substance to
the foreign nationals Adam Godwin, Umar Yusuf and Adam Mohd.
(10 of 14) [CRLA-542/2016]
He has relied upon the statement of P.W.- 4 - Babulal, who was
taxi driver, who was hired by the foreign nationals while going to
the place to receive the narcotic substance. He has also relied
upon the information under Section 27 of the Indian Evidence Act
given by the appellants and the verification of place of delivery in
pursuance thereof.
16. After perusing the record carefully, it appears that in
the recovery memo (Ex.P/8), it was mentioned that the faces of
the persons, who came to deliver the narcotic substance Heroin to
the foreign nationals were covered. This fact has been mentioned
in Ex.P/8 in the following terms :-
"ge VSDlh ds ekQZr ogkWa igqWps tgkWa ,d cksysjks thi ls ,d O;fDr fups mRrj dj vk;k o mlus nks vVsfp;ka ,d dkQh jax dh ,d xgjs gjs jax dh nsdj iqu% rRdky cksysjks thi dh rjQ pyk x;k ftldk eqWag <dk gqvk Fkk geus vcq cdj ls fy;s gq, nks yk[k chl gtkj :i;s geus eqWag <Wads gq, O;fDr dks fn;s"
17. P.W.- 4 - Babulal, taxi driver, in his cross-examination
also, admitted the suggestion of the defence counsel that three
persons were wearing blankets. No conversion took place
between him and the said persons. He saw three persons from a
distance of 15 feet. Babulal (P.W.- 4) in his cross-examination
also admitted that when he reached at the spot, it became dark.
In view of above admitted facts by Babulal (P.W.- 4), in the
considered opinion of this Court, it was not possible for Babulal
(P.W.- 4) to see the persons who delivered the Heroin to the
foreign nationals. The offence was committed in the present case
very cleverly taking all precautions to conceal the identity of the
persons who actually delivered the substance. Three persons
came in a Bolero vehicle and out of three persons, only one
(11 of 14) [CRLA-542/2016]
person came in contact with the foreign nationals and handed over
the substance after receiving money. The money received by
them was not recovered from the possession of any of the
appellants.
18. It is evident from the identification memo (Ex.P/27)
that Babulal (P.W.- 4) could not identify Ikramuddin @ Ikru during
identification parade, though, he was present in the parade. In
the above circumstances, the identification of appellant
Ikramuddin @ Ikru by Babulal for the first time in the Court during
examination-in-chief has no evidentiary value. The fact of
identification of Ikramuddin @ Ikru in the Court, though not
identified in the identification parade by Babulal as also not
identifying Hanif Khan in the Court but identified in identification
parade, indicates that Babulal was not in a position to identify the
persons who delivered the Heroin to the foreign nationals.
19. As emerges from the recovery memo (Ex.P/8), only one
person stepped down from the Bolero to deliver the Heroin then,
how it was possible for Babulal (P.W.- 4) to see other persons who
did not step down from the vehicle. It is also important to note
that after the incident, this witness went to police station so many
times in connection with the investigation of the matter. He has
admitted in his cross-examination that he went to the police
station 4-5 times before identification parade took place. He also
stated in the cross-examination that on asking the S.H.O.
regarding the persons who delivered the substance, he identified
them in the police station. During identification also, the accused
Khangar Singh, Hanif Khan and Ikramuddin @ Ikru stated before
the Magistrate that they were shown to the witness by the police.
It is also important to mention that accused Ikramuddin @ Ikru
(12 of 14) [CRLA-542/2016]
and Hanif Khan were arrested on 19.12.2008 and accused
Khangar Singh was arrested on 02.01.2009. The identification
parade was conducted after lapse of a considerable time on
18.02.2009, whereas, the witness Babulal (P.W.- 4) was available
with the police from the date of recovery itself. In the
circumstances, it cannot be said that the identification parade was
fair and credible.
20. Regarding role of the accused-appellant Khangar Singh,
from the statement of P.W.- 4 - Babulal, it is not clear as to what
was the exact role of Khangar Singh at the spot, where exchange
of money and Heroin was taken place. It is also not clear whether
Khangar Singh was present with the persons in the Bolero vehicle
and received any money from the foreign nationals and delivered
the substance, whereas, in the identification memo, Babulal
(P.W.- 4) described the role of accused Khangar Singh, Ikramuddin
@ Ikru and Hanif Khan in the same wordings, which seems to be
not correct. In the opinion of this Court, witness Babulal did not
disclose true story before the Court. In the above circumstances,
the evidence of Babulal regarding identification is not reliable and
cannot be accepted.
21. From perusal of the record, it reveals that the
Investigation Officer collected the call details of the accused and
placed the same on record. But the Investigation Officer did not
use these call details for establishing the guilt of the offenders. It
is not sufficient for the prosecution to only place on record various
call details. The Investigation Officer was required to link these
call details to the role of each of the accused. The call details
have not been proved during trial in accordance with provisions of
Section 65(b) of the Indian Evidence Act. In the considered
(13 of 14) [CRLA-542/2016]
opinion of this Court, these types of offences can better be proved
with the use of scientific methods.
22. The prosecution has relied upon the information under
Section 27 of the Indian Evidence Act (Ex.P/91, Ex.P/84, Ex.P/83
& Ex.P/87) given by accused Khangar Singh, Hanif Khan and
Ikramuddin @ Ikru regarding the place from where they received
the narcotic substance from Iliyas and delivered the same to the
foreign nationals. In addition to it, the information (Ex.P/89 &
Ex.P/90) was given by Khangar Singh regarding the shop from
where he purchased the suitcases. In pursuance to the above
information, site plans (Ex.P/46 & Ex.P/48) were prepared. In the
considered opinion of this Court, above information is not
admissible in evidence since no recovery was affected in
pursuance of the above informations.
23. The record also reveals that some persons who helped
the main accused Iliyas in concealing and sending the Heroin to
other parts of the nation, were not made accused in this case e.g.
statement of Sakhi Khan recorded by the police shows that he
travelled with Iliyas and delivered the narcotic substance to
someone, however, he was not made an accused. In the opinion
of the police, if he was considered to be a person helpful to prove
the offence against the accused, then provisions of Section 306
Cr.P.C. (tender of pardon to accomplice) could be availed against
him.
24. In the above background, the trial court has erred in
convicting and sentencing the accused-appellants Khangar Singh,
Hanif Khan and Ikramuddin @ Ikru for the offence alleged against
them and they deserve to be acquitted from the charges levelled
against them.
(14 of 14) [CRLA-542/2016]
25. Consequently, the Criminal Appeal No. 542/2016 qua
appellant - Khangar Singh and the Criminal Appeal No. 509/2016
filed by the appellants - Hanif Khan and Ikramuddin @ Ikru are
allowed. The judgment dated 31.05.2016 passed by the trial
court in Sessions Case No.23/2009 (State of Rajasthan Vs. Adam
Godwin & Ors.) qua the appellants Khangar Singh, Hanif Khan and
Ikramuddin @ Ikru is quashed and set aside and they are
acquitted from the charges levelled against them. They shall be
set at liberty forthwith, if not wanted in any other case.
26. Keeping in view the provisions of Section 437-A Cr.P.C.,
the appellants - Khangar Singh, Hanif Khan and Ikramuddin @
Ikru are directed to forthwith furnish a personal bond in the sum
of Rs. 50,000/- and a surety bond in the like amount before the
trial court. The bonds so furnished shall be effective for a period
of six months. The bonds shall contain an undertaking that in the
event of filing of Special Leave Petition against the judgment or on
grant of leave, the appellants on receipt of notice thereof, shall
appear before the Apex Court.
27. The original record of the trial court be returned back
forthwith.
(RAMESHWAR VYAS),J
Inder/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!