Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 13 docs - [View All]
The Narcotic Drugs And Psychotropic Substances Act, 1985
The Indian Evidence Act, 1872
Section 50 in The Narcotic Drugs And Psychotropic Substances Act, 1985
Section 50 in The Indian Evidence Act, 1872
Section 42 in The Narcotic Drugs And Psychotropic Substances Act, 1985
Citedby 69 docs - [View All]
The State Of Punjab vs Baldev Singh on 21 July, 1999
State Of Punjab vs Baldev Singh on 21 July, 1999
Mr. Arvind Navinchandra Mafatlal vs Dr. Palakavayalli Joseph Thomas on 23 April, 2010
Marakkar vs State Of Kerala on 28 September, 2001
Mohd. Zafar S/O Mohd. Sikandar vs State Of Maharashtra on 1 September, 1999

Loading...
User Queries
Supreme Court of India
Saiyad Mohd. Saiyad Umar Saiyed & ... vs The State Of Gujarat on 3 April, 1995
Equivalent citations: 1995 SCC (3) 610, JT 1995 (3) 489
Author: J Bharucha
Bench: B S.P.

PETITIONER:

SAIYAD MOHD. SAIYAD UMAR SAIYED & ORS.

Vs.

RESPONDENT:

THE STATE OF GUJARAT.

DATE OF JUDGMENT03/04/1995

BENCH:

BHARUCHA S.P. (J)

BENCH:

BHARUCHA S.P. (J)

AHMADI A.M. (CJ)

NANAVATI G.T. (J)

CITATION:

1995 SCC (3) 610 JT 1995 (3) 489

1995 SCALE (2)576

ACT:

HEADNOTE:

JUDGMENT:

BHARUCHA,J:

1. Special leave granted.

2. The appeal is directed against the judgment and order of a Division Bench of the High Court of Gujarat. The High Court upheld the conviction of the appellants for offences punishable under Section 20 of The Narcotic Drugs and Psychotropic Substances Act, 1985 (NDPS Act) and the pun- ishment imposed on each of them therefore, namely, rigorous imprisonment for a term of ten years and fine of Rupees one, lakh; in default of payment of the fine, rigorous imprisonment for a further term of two years. It upheld also the conviction of the appellants under the provisions of Sections 65 and 66 of the Bombay Prohibition Act, 1949, in respect whereof no Separate punishment had been imposed.

3.It was the case of the prosecution that on 18th October, 1986, Police Sub-Inspectors Rathod and Rana received information that the first appellant was doing the business of selling 'charas' in Vagharivad, opposite Renbasera, Ahmedabad. Along with other police personnel, PSIs and Rana raided the area. Upon search 55 grams of 'charas' was found from the first appellant and 10 grams from the and third appellants. The appellants were

492

charge-sheeted, tried by the Additional City Sessions Judge, Ahmedabad, and convicted and sentenced as aforesaid.

4.It was contended by learned counsel appearing for the appellants before the High Court that, under the provisions of Section 50 of the NDPS Act, the appellants were required to be informed of their right to be searched in the presence of a Gazetted Officer or Magistrate and there was no evidence to show that PSI Rathod or PSI Rana had informed the appellants accordingly; there being a breach of the provisions of Section 50, the appellants were entitled to an acquittal. The learned Additional Public Prosecutor pointed out to the High Court that this argument had not been made before the trial court and he submitted that a question of fact could not be permitted to be raised for the first time in appeal. He also submitted that, by reason of Section 54 of the NDPS Act, the burden was on the appellants to prove that they had not committed offences under the NDPS Act and this they had failed to do. In the alternative, he submitted that the act of informing the accused of their right to be searched in the presence of a Gazetted Officer or a Magistrate under Section 50 of the NDPS Act was an official act to be performed by a police officer and the High Court should raise a presumption under the provisions of Section 114, illustration (e) of the Indian Evidence Act, 1872, to that effect. The High Court noted the judgment of this court in the case of State of Punjab v. Balbir Singh, (1994) 3 S.C.C. 299, and observed that it was an imperative requirement that a police officer intending to search a person for the possession of articles covered by the NDPS Act should inform him that he had a right to be searched, if he so chose, in the presence of a Gazetted Officer or a Magistrate. The High Court then stated : "In nutshell we may say that both PSI Rathod and PSI Rana have stated each and everything in their evidence regarding the information received by them, calling for the Panchas going to the place of offence, searching the accused and on search finding of muddamal "Charas" of 55 grams from accused No.1 and 10 grams each from accused Nos. 2 and 3. What is not stated by them before the Court is that they had informed the accused about their right under section 50 of the NDPS Act to be searched in presence of a gazetted officer or a magistrate. in our opinion, Mr. Shelat, learned Add. P.P. was night in submitt that the Court has to raise presumption that PSI Rathod and PSI Rana must have informed the accused about their such a right to be searched in presence of a gazetted officer or a magistrate before the search as it was an official act............

5. The High Court went on to state

"To inform the accused about his right to be searched in presence of a gazetted officer or a magistrate under Section 50 of the NDPS Act is an official act. Therefore, ordinarily it is not deposed by police officer before the Court that he had informed the accused about his right to be searched in presence of a gazetted officer or a magistrate under section 50 of the DPS Act since is to be presumed.... We may further say that in the case under the NDPS Act, it is the duty of the Court to raise presumption under section 114(c) of the Evidence Act, if the police officer has not deposed in his evidence before the Court and if the Court does not raise such a presumption, then it would be failing in its duty."

6. Section 50(1) of the NDPS Act reads 493

thus :

"When any officer duly authorised under Section 42 is about to search any person under the provisions of Section 41, Section 42 or Section 43, he shall, if such person so requires, take such person without unnecessar y

delay to the nearest Gazetted Officer of any of the departments mentioned in Section 42 or to the nearest Magistrate."

7.This court in the case of Balbir (ibid) held: "18........... In the context in which this right has been conferred, it must naturally be presumed that it is imperative on the part of the officer to inform the person to be searched of his right that if he so requires to be searched before a gazetted officer or a magistrate. To us, it appears that this is a valuable right given to the person to be searched in the presence of a gazetted officer or a magistrate if he so requires, since such a search would impart much more authenticity and creditworthiness to the proceedings while equally providing an important safeguard to the accused. To afford such an opportunity to the person to be searched, he must be aware of his right and that can be done only by the authorised officer informing him. The language is clear and the provision implicitly makes it obligatory on the authorised officer to inform the person to be searched of his right...........

19. Under the Act wide powers are conferred on the officers and deterrent sentences arc also provided for the offences under the Act. It is obvious that the legislature while keeping in view the menace of illicit drug trafficking deemed it fit to provide for corresponding safeguards to check the misuse of power thus conferred so that any harm to the innocent persons is avoided and to minimise the allegations of planting or fabricating by the prosecution, Section 50 is enacted.

22............... Therefore, it is to be taken as an imperative requirement on the part of the officer intending to search to inform the person to be searched of his right that if he so chooses, he will be searched in the presence of a gazetted officer or a magistrate. Thus the provisions of Section 50 are mandatory.

8. It is to be noted that under the NDPS Act punishment for contravention of its provisions can extend to rigorous imprisonment for a term which shall not be less than IO years but which May extend to 20 years and also to fine which shall not be less than Rupees one lakh but which may extend to Rupees two lakhs, and the court is empowered to impose a fine exceeding Rupees two lakhs for reasons to be recorded in its judgment. Section 54 of the NDPS Act shifts the onus of proving his innocence upon the accused; it states that in trials under the NDPS Act it may be presumed, unless and until the contrary is Proved, that an accused has committed an offence under it in respect of the articles covered by it "for the possession of which he fails to account satisfactorily". Having regard to the grave consequences that may entail the possession of illicit ar- ticles under the NDPS Act, namely, the shifting of the onus to the accused and the severe punishment to which he becomes liable, the legislature has enacted the safeguard contained in Section 50. To obviate any doubt as to the possession by the accused of illicit articles under the NDPS Act, the accused is authorised to require the search for such possession to be conducted in the presence of a Gazetted Officer or a Magistrate. We endorse the find- 494

ing in Balbir Singh's case that the provisions in this behalf are mandatory and the language thereof obliges the officer concerned to inform the person to be searched of his right to demand that the search be conducted in the presence of a Gazetted Officer or a Magistrate.

9. Having regard to the object for which the provisions of Section 50 have been introduced into the NDPS Act and when the language thereof obliges the officer concerned to inform the person to be searched of his right to be searched in the presence of a Gazetted Officer or a Magistrate, there is no room for drawing a presumption under Section 114, illustration (e) of the Indian Evidence Act, 1872. By reason of Section 114 a court "may presume the existence of any fact which it thinks likely to have happened, regard be- ing had to the common course of natural events, human conduct and public and private business, in their relation to facts of the particular case." It may presume " (e) that judicial and official acts have been regularly performed." There is no room for such presumption because the possession of illicit articles under the NDPS Act has to be satisfactorily established before the court. The fact of seizure thereof after a search has to be proved. When evi- dence of the search is given all that transpired in its connection must be stated. Very relevant in this behalf is the testimony of the officer conducting the search that he had informed the person to be searched that he was entitled to demand that the search be carried out in the presence of a Gazetted Officer or a Magistrate and that the person had not chosen to so demand. If no evidence to this effect is given the court must assume that the person to be searched was not informed of the protection the law gave him and must find that the possession of illicit articles under the NDPS Act was not established.

10. We are unable to share the High Court's view that in cases under the NDPS Act it is the duty of the court to raise a presumption, when the officer concerned has not deposed that he had followed the procedure mandated by Section 50, that he had in fact done so. When the officer concerned has not deposed that he had followed the procedure mandated by Section 50, the court is duty bound to conclude that the accused had not had the benefit of the protection that Section 50 affords; that, therefore, his possession of articles which are illicit under the NDPS Act is not established; that the pre-condition for his having to satisfactorily accounted for such possession has not been met; and to acquit the accused.

11. The High Court relied upon the fact that the argument that Section 50 had been complied with had not been made before the trial court and held that a point of fact could not be taken for the first time in appeal. The protection that Section 50 given to those accused of being in posses- sion of illicit articles under the NDPS Act is sacrosanct and cannot be disregarded on the technicality that the point was not taken in the court of first instance.

12. Finding a person to be in possession of articles which are illicit under the provisions of NDPS Act has, as we have said, the consequence of requiring him to prove that he was not in contravention of its provisions and it renders him liable to punishment which can extend to 20 years rigorous imprisonment and a fine of Rupees two lakhs or more. It is necessary, there-

495

fore, that courts dealing with offences under then NDPS Act should be very careful to see that it is established to their satisfaction that the accused has been informed by the concerned officer that he had a right to choose to be searched before a Gazetted Officer or a Magistrate. It need hardly be emphasised that the accused must be made aware of this right or protection granted by the statute and unless cogent evidence is produced to show that he was made aware of such right or protection, there would be no question of presuming that the requirements of Section 50 were complied with. Instructions in this behalf need to be issued so that investigation officers take care to comply with the statutory requirement and drug peddlers do not go scot free due to non-compliance thereof Such instructions would be of great value in the effort to curb drug trafficking. At the same time, those accused of possessing drugs should, however heinous their offence may appear to be, have the safeguard that the law prescribes.

13.For the reasons aforestated, the conviction of the appellants under the NDPS Act and the sentence imposed upon them for the same must be set aside.

14.For the conviction of the appellants under the provisions of the Bombay Prohibition Act no separate punishment was awarded. The High Court has not dealt with the aspect of these offences. We find that the panchas did not support the evidence of PSIs Rathod and Rana, which further weakens the case that 'charas' was found in the possession of the appellants. We cannot, therefore, sustain their conviction under the Bombay Prohibition Act.

15. The appeal is allowed. The judgment and order under appeal is set aside. The accused ate acquitted and shall be discharged forthwith.

498