Citation : 2026 Latest Caselaw 7056 Raj
Judgement Date : 30 April, 2026
[2026:RJ-JD:19961]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Appeal No. 662/1999
State of Rajasthan
----Appellant
Versus
Hazari s/o Ganesh Banjara r/o Gram Jawasiya P.S. Gangrar Distt.
Chittorgarh
----Respondent
For Appellant(s) : Mr. S.R. Chaudhary,AGA
For Respondent(s) : Mr. R.K. Charan
HON'BLE MR. JUSTICE FARJAND ALI
Judgment
DATE OF CONCLUSION OF ARGUMENTS 09/04/2026
DATE ON WHICH JUDGMENT IS RESERVED 09/04/2026
FULL JUDGMENT OR OPERATIVE PART Full JUDGMENT
DATE Of PRONOUNCEMENT 30/04/2026
BY THE COURT:-
1. The State of Rajasthan initially instituted the present matter
as an application seeking leave to appeal under Section
378(iii) read with Section 378(i) of the Code of Criminal
Procedure against the judgment dated 06.08.1998 passed by
the learned Judge, N.D.P.S. Court, Chittorgarh in Sessions
Case No. 155/97(150/95), whereby the accused-respondent
came to be acquitted of the charges under Section 8/18 of
the N.D.P.S. Act, 1985. Leave having already been granted
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (2 of 7) [CRLA-662/1999]
by this Court, the matter now stands converted into and is
being considered as a regular criminal appeal against
acquittal.
2. The prosecution case, in brief, is that on 04.04.1995, on the
basis of secret information, the SHO of Police Station
Gangrar proceeded to lay a naka along with police personnel
and motbirs. During the course of such naka, the accused
Hajari was apprehended and, upon search, one kilogram of
opium was allegedly recovered from a polythene bag tied to
his abdomen with a red cloth. Necessary formalities including
preparation of seizure memo, drawing of samples, sealing,
and registration of FIR were carried out. After investigation,
charge-sheet was filed for offence under Section 8/18 of the
NDPS Act.
3. The accused denied the allegations and claimed trial. The
prosecution examined its witnesses and exhibited
documents. After conclusion of trial, the learned Trial Court,
upon appreciation of evidence, acquitted the accused holding
that the prosecution failed to prove the case beyond
reasonable doubt. Aggrieved thereby , the state has
approached this court.
Submissions of Counsel
4. Learned Public Prosecutor submitted that the Trial Court has
erred in acquitting the accused despite there being sufficient
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (3 of 7) [CRLA-662/1999]
evidence of recovery and compliance of mandatory
provisions of the NDPS Act.
5. Per contra, learned counsel for the respondent supported the
impugned judgment and submitted that the findings
recorded by the Trial Court are based on proper appreciation
of evidence and do not call for interference.
6. Heard learned Public Prosecutor for the State and learned
counsel for the respondent-accused.
Observations of the Court
7. This Court has carefully gone through the impugned
judgment, the entire evidence available on record, and the
submissions advanced by the learned counsel for the parties.
8. At the outset, it is to be noted that the present matter is an
appeal against acquittal, and the scope of interference by the
appellate court in such cases is well settled and
circumscribed.
9. A careful reading of the impugned judgment reveals that the
learned Trial Court has minutely examined the entire
prosecution evidence and has dealt with each contention
raised by the parties in a comprehensive manner. The Trial
Court has specifically scrutinized the compliance of
mandatory provisions under Sections 42 and 50 of the NDPS
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (4 of 7) [CRLA-662/1999]
Act and has recorded findings that such compliance was, in
substance, established.
10. However, the acquittal has been primarily based on serious
infirmities and doubts arising in the prosecution case,
particularly relating to the sanctity of the sample and the
credibility of the recovery.
11. Firstly, the Trial Court has noticed a significant discrepancy in
the weight of the sample. As per the prosecution case,
samples of 30 grams each were drawn at the spot, whereas
the Forensic Science Laboratory report indicates that the
sample received weighed only 20 grams. The Trial Court has
rightly observed that such a substantial variation in weight
cannot be attributed merely to natural causes such as drying
and raises a serious doubt regarding the integrity of the
sample. This discrepancy strikes at the root of the prosecution
case and creates a reasonable possibility of tampering or
substitution.
12. Secondly, the Trial Court has found material inconsistency
regarding the deposit of the cloth in which the contraband was
allegedly tied. While the seizure officer stated that the cloth
was seized and deposited in the malkhana, the malkhana in-
charge did not support this version, and the contemporaneous
record also did not reflect such deposit. The subsequent
interpolation in the malkhana register further rendered the
prosecution version doubtful. This circumstance casts a
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (5 of 7) [CRLA-662/1999]
serious shadow on the very recovery alleged to have been
effected from the accused.
13. Thirdly, the Trial Court has also considered the effect of these
discrepancies cumulatively and has concluded that the
prosecution has failed to establish an unbroken chain of
custody of the seized contraband and samples. In cases under
the NDPS Act, where stringent punishments are prescribed,
strict adherence to procedural safeguards and unimpeachable
evidence regarding seizure and sampling is indispensable. Any
reasonable doubt in this regard must necessarily enure to the
benefit of the accused.
14. It is noteworthy that the view taken by the learned Trial
Court is not only plausible but is also based on logical
reasoning and proper appreciation of evidence. The Trial Court
has neither ignored any material evidence nor has it taken
into consideration any inadmissible material. The conclusions
drawn are well supported by the record.
15. This Court finds that the reasons assigned by the Trial Court
are cogent, convincing, and in consonance with settled
principles of criminal jurisprudence. The prosecution case
suffers from material infirmities which go to the root of the
matter and render the case doubtful.
16. The Hon'ble Supreme Court in Mallappa & Ors. v. State of
Karnataka (Criminal Appeal No. 1162/2011 decided on
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (6 of 7) [CRLA-662/1999]
12.02.2024) has reiterated that interference with an order of
acquittal is warranted only when the findings recorded by the
Trial Court are manifestly illegal, perverse, or wholly
unsustainable in law. It has further been held that if two views
are possible on the basis of evidence on record, the view
favouring the accused must prevail and a plausible view taken
by the Trial Court ought not to be substituted.
17. Paragraph 36 of the said judgment encapsulates the doctrine
in the following terms:
"36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty...
(i) Appreciation of evidence must be holistic and comprehensive;
(ii) Selective or truncated evaluation may itself occasion miscarriage of justice;
(iii) If two views are possible, the one favourable to the accused must ordinarily prevail;
(iv) A legally plausible view of the Trial Court cannot be supplanted merely because another view is possible;
(v) In reversing an acquittal, the appellate Court must deal with all reasons assigned by the Trial Court;
(vi) Conversion of acquittal into conviction requires demonstration of manifest illegality, perversity, or patent error in the Trial Court's approach."
18. Applying the principles laid down in Mallappa & Ors., it
cannot be said that the findings recorded by the Trial Court
(Uploaded on 05/05/2026 at 10:36:04 AM)
[2026:RJ-JD:19961] (7 of 7) [CRLA-662/1999]
suffer from perversity or manifest illegality warranting
interference. At best, another view may be possible, but that
by itself is not a ground to overturn an acquittal.
19. In view of the settled legal position that where two views are
possible, the one favouring the accused must be adopted, this
Court finds no justification to interfere with the well-reasoned
judgment of acquittal.
Conclusion
20. Consequently, the appeal filed by the State being devoid of
merit is hereby dismissed. The judgment dated 06.08.1998
passed by the learned Judge, N.D.P.S. Court, Chittorgarh
acquitting the respondent-accused is affirmed.
21. Record be returned forthwith.
(FARJAND ALI),J 58-Mamta/-
(Uploaded on 05/05/2026 at 10:36:04 AM)
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!