2021 INSC 0807 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1457 OF 2021 Mohd Zahid         ..Appellant(S) VERSUS State through NCB      ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   31.03.2017   passed   by   the   High Court   of   Delhi   at   New   Delhi   in   Criminal   Appeal   No.   879   of 2002,   by   which   the   High   Court   has   dismissed   the   said appeal   preferred   by   the   appellant   herein   ­   original   accused and   has   confirmed   the   judgment   and   order   passed   by   the learned   Trial   Court,   convicting   the   appellant   for   the   offence under   Section   29   read   with   Section   21(c)   of   the   Narcotics 1 Drugs   and   Psychotropic   Substances   Act,   1985   (hereinafter referred to as the NDPS Act) and sentencing him to undergo rigorous   imprisonment   (RI)   for   a   period   of   15   years   with   a fine of Rs.1,50,000/­ for  the aforesaid offence in view of the provisions   of   Section   31(ii)   of   the   NDPS   Act,   the   original accused has preferred the present appeal.   2. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under:­ 2.1 That the appellant herein – original accused faced the trial in connection   with   FIR   No.134/1999   for   the   offence   under Section   23   and   Section   21   of   the   NDPS   Act,   PS   Customs, Amritsar,   Punjab   for   recovery   of   4   kg   of   heroin.   He   was sentenced to undergo 12 years RI by the Amritsar Court. One another   FIR   was   also   filed   against   the   appellant   herein   – original   accused   being   FIR   No.43/1999   at   New   Delhi   for recovery   of   750   grams   of   heroin   from   Delhi.   In   the   second case   also   by   judgment   and   order   dated   30.01.2002,   he   was held guilty for the offence under Section 29 read with Section 21(c)   of   the   NDPS   Act.   The   learned   Trial   Court   at   Delhi imposed   the   sentence   of   10   years   RI   (minimum   sentence), 2 however,   in   view   of   the   provisions   of   Section   31   (ii)   of   the NDPS   Act,   which   provides   for   an   enhanced   punishment   for offences   after   previous   conviction,   and   considering   the   fact that earlier appellant was convicted for the offence under the NDPS Act in a case arising out of the FIR No.134/1999, the learned   Trial   Court  awarded   minimum   sentence   of   15   years RI. No specific order was passed by the learned Trial Court at Delhi in the trial arising out of FIR No.43/1999 (subsequent trial)   that   the   sentence   imposed   of   15   years   RI   would   run concurrently or consecutively.   3. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order of conviction passed by the learned Trial Court at Delhi in a case arising out of FIR No.43/1999 (second/subsequent case),   the   appellant   –   original   accused   preferred   the   appeal before the High Court. Before the High Court, it was mainly submitted   on   behalf   of   the   appellant   –   accused   that   as   the appellant   –   accused   had   already   undergone   12   years sentence   in   a   case   arising   out   of   FIR   No.134/1999,   he cannot   be   punished   twice   and   that   in   a   case   arising   out   of FIR   No.43/1999   he   has   already   undergone   sentence   of   6 3 years   and   2   months,   a   lenient   view   may   be   taken   and   the sentences   imposed   in   both   the   cases/trials,   one   arising   out of FIR No.134/1999 (Amritsar Case) and another arising out of   FIR   No.43/1999   (New   Delhi   Case)   shall   be   held   to   run concurrently. By the impugned judgment and order the High Court   has   not   accepted   the   above   and   has   dismissed   the appeal. Hence, the accused has preferred the present appeal. 4. Ms.   Sangeeta   Kumar,   learned   counsel   appearing   for   the appellant, in  her  short  written  submissions,  has stated  that the   appellant   is   a   foreign   national,   resident   of   Lahore, Pakistan   and   has   been   behind   bars   for   the   last   nearly   22 years as he was arrested on 15.06.1999 in respect of FIR No. 134   of  1999  by   the  Police   Station,   Customs,  Punjab   and   he was   charged   for   the   offences   under   Sections   21   and   23   of NDPS Act, 1985, for import of 4kg heroin and was convicted by   the   order   of   the   Additional   Sessions   Judge,   Amritsar, dated 08.12.2000.  Without  prejudice   to   the  aforesaid  submissions,  learned counsel   for   the   appellant   submitted   that   the   appellant   was 4 under trial for the period from 17.09.1999 to 14.02.2002 and for   the   second   offence   the   said   period   has   not   been   taken into consideration. It was submitted that if the sentences are to run consecutively and if the aforesaid period is also taken into   consideration,   then   the   number   of   years   that   the appellant has to be behind bars, would have to be reduced. 4.1 Learned   counsel   for   the   appellant   submitted   that   the appellant   was   30   years   of   age   when   he   was   convicted   and presently, he is 52 years old. His conduct in jail is good and there   is   no   adverse   remark   made   against   him   by   the   Jail Superintendent .   Hence,   the   two   sentences   which   the appellant   is   now   undergoing,   may   be   held   to   run concurrently under Section 427 Cr.P.C. 4.2 It   is   submitted   that   the   appellant   –   accused   has   already completed   12   years   RI   in   FIR   No.134/1999   and   if   the sentences   imposed,   in   both   the   cases   –   arising   out   of   FIR No.134/1999   registered   at   Amritsar   and   arising   out   of   FIR No.43/1999   registered   at   New   Delhi,   are   not   held   to   run concurrently   and   the   appellant   –   accused   is   to   undergo 5 sentences   consecutively,   in   that   case   the   appellant   is required   to   undergo   in   all   27   years   of   imprisonment.   It   is submitted   that   therefore   the   sentences   imposed   in   both   the cases are to be held to run concurrently.  4.3 It   is   submitted   that   as   such   in   the   case   arising   out   of   FIR No.43/1999, the Delhi Court while imposing the sentence of 15 years RI has not passed any order whether the sentences in both the cases to run concurrently or not. It is submitted that   therefore   the   appellant   should   be   given   benefit   of Section 427 of Cr.PC.  5. The present appeal is vehemently opposed by Ms. Akaanksha Kaul,   learned   counsel   appearing   on   behalf   of   the   State   – respondent.   Heavy   reliance   is   placed   on   Section   427   of Cr.PC.   It   is   submitted   that   in   the   present   case   the   accused faced two separate trials for separate offences and not arising out   of   the   same   transaction   and   therefore   the   sentences imposed in both the cases are to run consecutive only.   5.1 It is submitted that general rule is that sentences imposed in two separate trials in separate offences will run consecutively 6 where   there   are   two   different   transactions;   different   crime numbers   and   cases   have   been   decided   by   different judgments.   It   is   submitted   that   exceptions   are   cases   falling under   proviso   to   Section   427(1)   of   Cr.PC;   falling   under Section  427(2) of Cr.PC  or  when  the court directs sentences shall run consecutively.   5.2 It   is   submitted   that   even   the   power   conferred   on   the   court under   Section   427   of   Cr.PC   to   order   concurrent   sentence   is discretionary, but the discretion ought to be exercised having regard   to   the   nature   of   the   offence   committed   and   the   facts situation in which the question arises.  5.3 It is submitted that in the present case, the sentencing court did   not   direct   the   sentences   to   run   concurrently.   It   is submitted that in the present case appellant – accused faced two   separate   trials   for   two   separate   offences   and   for   two different   transactions   (not   arising   out   of   the   same transaction)   and   therefore   the   submissions   on   behalf   of   the appellant   that   the   sentences   imposed   in   both   the   cases   to run concurrently has no substance and cannot be granted.  7 5.4 In support of her above submissions, she has relied upon the following   decisions   of   this   court:­   Mohd.   Akhtar   Hussain alias   Ibrahim   Ahmed   Bhatti   Vs.   Assistant   Collector   of Customs   (Prevention),   Ahmedabad   &   Anr.   (1988)   4   SCC 183;   Ranjit   Singh   Vs.   Union   Territory   of   Chandigarh   & Anr . (1991) 4 SCC 304;  V.K. Bansal Vs. State of Haryana & Anr.  (2013) 7 SCC 211;  Neera Yadav Vs. Central Bureau of Investigation   (2017)   8   SCC   757;   Vicky   @   Vikas   Vs.   State (NCT of Delhi)   (2020) 11 SCC 540;   Gurdev Singh Vs. State of   Punjab   (2021)   6   SCC   558;   Sharad   Hiru   Kolambe   Vs. State of Maharashtra & Ors.   (2018) 18 SCC 718 and  Rajpal Vs. Om Prakash & Anr.  (2019) 17 SCC 809.  5.5 It is further submitted that in the present case, the appellant – accused as such is a habitual offender. In connection with FIR   No.134/1999,   he   was   convicted   for   the   offence   under Section   23   and   Section   21   of   the   NDPS   Act   for   having   in possession/recovery   of   4   kg   of   heroin   and   in   another   case arising out of FIR No.43/1999, he has been convicted for the 8 recovery   of   750   grams   of   heroin.   It   is   submitted   that therefore   the   appellant   –   accused   is   not   entitled   to   any leniency as prayed.    6. Making   the   above   submissions   and   relying   upon   the decisions   of   this   court,   it   is   prayed   to   dismiss   the   present appeal. 7. We   have   heard   the   learned   counsel   appearing   on   behalf   of the respective parties at length.  8. The   short   question   which   is   posed   for   the   consideration   of this   Court   is,   whether,   the   sentences   imposed   against   the appellant   –   accused   by   two   different   courts   in   two   different trials   but   against   the   same   accused/person   should   run concurrently   as   submitted   on   behalf   of   the   appellant   – accused or consecutively.  8.1 At   the   outset,   it   is   required   to   be   noted   that   in   the   present case,   the   appellant   –   accused   has   been   convicted   by   two different   courts   in   two   different   trials   for   the   offences   with respect   to   the   different   transactions.   In   one   case,   he   has 9 been sentenced to undergo 12 years RI for the offence under Section   23   and   Section   21   of   the   NDPS   Act   by   Amritsar Court and in another case arising out of FIR No.43/1999 he has   been   sentenced   to   undergo   15   years   RI   for   the   offence under Section 29 read with Section 21(c) of the NDPS Act by Delhi Court. In one case he has been convicted for having in possession  of   4  kg   of  heroin  and  in   another   case  for  having 750   grams   of   heroin.   It   is   also   required   to   be   noted   that judgments   have   been   delivered   in   both   the   cases   one   after another   and   in   the   subsequent   judgment   and   order   of conviction   and   sentence   by   the   Delhi   court   there   is   no specific   order   passed   by   the   learned   Trial   Court   (Court   at Delhi) that the sentences to run concurrently. In view of the above   facts,   the   question   posed   for   the   present   appeal   is required to be considered.       8.2 While   considering   the   issue   in   the   present   appeal   Section 427   of   Cr.PC   is   required   to   be   referred   to   which   reads   as under:­ 427.   Sentence   on   offender   already   sentenced   for   another offence. 10 (1)   When   a   person   already   undergoing   a   sentence   of imprisonment   is   sentenced   on   a   subsequent   conviction   to imprisonment or imprisonment for life, such imprisonment or imprisonment for life shall commence at the expiration of the   imprisonment   to   which   he   has   been   previously sentenced,   unless   the   Court   directs   that   the   subsequent sentence   shall   run   concurrently   with   such   previous sentence:   Provided   that   where   a   person   who   has   been sentenced   to   imprisonment   by   an  order   under   section  122 in default of furnishing security is, whilst undergoing such sentence,   sentenced   to   imprisonment   for   an   offence committed   prior   to   the   making   of   such   order,   the   latter sentence shall commence immediately. (2)   When   a   person   already   undergoing   a   sentence   of imprisonment   for   life   is   sentenced   on   a   subsequent conviction to imprisonment  for  a  term  or imprisonment for life,   the   subsequent   sentence   shall   run   concurrently   with such previous sentence. Therefore   on  a  fair   reading   of   Section   427  of   Cr.PC,   when   a person   who   is   already   undergoing   a   sentence   of imprisonment   is   sentenced   on   a   subsequent   conviction   to imprisonment   or   imprisonment   for   life,   such   imprisonment or imprisonment for life shall commence at the expiration of the   imprisonment   to   which   he   has   been   previously sentenced.     Meaning   thereby   the   sentences   in   both   the conviction   shall   run   consecutively.   However,   there   is   an exception   to   that,   namely   unless   the   Court   directs   that   the subsequent   sentence   shall   run   concurrently   with   such previous   sentence.   There   is   one   another   exception.   As   per 11 Sub­section   (2)   of   Section   427   of   Cr.PC   when   a   person already   undergoing   a   sentence   of   imprisonment   for   life   is sentenced on a subsequent conviction to imprisonment for a term or imprisonment for life, the subsequent sentence shall run concurrently  with such previous sentence. Therefore, in aforesaid   two   cases   only   the   subsequent   sentence   shall   run concurrently   with   previous   sentence.   Otherwise   the subsequent   sentence   shall   run   consecutively   and   the imprisonment in subsequent sentence shall commence at the expiration   of   the   imprisonment   to   which   he   has   been previously sentenced.  8.3 At   this   stage,   few   decisions   of   this   court   on   whether   the subsequent   sentence   should   run   concurrently   or consecutively are required to be referred to. 8.3.1 In   the   case   of   Mohd.   Akhtar   Hussain   (Supra) ,   it   is observed   and   held   that   if   the   transaction   relating   to offences   is   not   the   same   or   the   facts   constituting   the   two offences   are   quite   different   in   that   case   the   subsequent sentence should run consecutively. 12 In   the   case   of   Mohd.   Akhtar   Hussain ,   this   Court observed   that   the   broad   expanse   of   discretion   left   by legislation   to   sentencing   Courts   should   not   be   narrowed only   to   the   seriousness   of   the   offence.   No   single consideration   can   definitively   determine   the   proper sentence. In arriving at an appropriate sentence, the court must   consider,   and   sometimes   reject,   many   factors.   The court   must  ‘recognise,   learn   to  control   and  exclude’   many diverse data. It is a balancing  act and tortuous process to ensure   reasoned   sentence.   In   consecutive   sentences,   in particular,   the   Court   cannot   afford   to   be   blind   to imprisonment which the accused is already undergoing. Mohd.   Akhtar   Hussain   is   a   case   which   arose   under Gold (Control) Act, 1968 involving a Pakistani national, the sentence   in   the   first   case   was   imprisonment   for   7   years and   fine   of   Rs.   10   lakhs   awarded   by   the   court   of   Chief Metropolitan   Magistrate,   Ahmedabad   in   CC   No.   1674   of 1982. Upon appeal, the High Court confirmed the sentence but   reduced   the   fine   to   Rs.   5   lakhs.   The   special   leave petition   filed   by   the   appellant   therein   was   dismissed   by 13 this   Court   and   the   conviction   and   sentence   became   final. When   the   appellant   was   under   judicial   custody   in   the aforesaid case, there was further investigation with regard to his smuggling activities. It revealed widespread racket of smuggling   gold   and   silver   in   collusion   with   several persons. The appellant therein was again prosecuted along with   18   others   under   Section   135   of   the   Customs   Act, 1962.   The   appellant   therein   was   convicted   and   sentenced for   4   years   rigorous   imprisonment   and   fine   of   Rs.   Two lakhs and default sentence in case of non­payment of fine.  Thereafter,   the   State   as   well   as   the   appellant   therein approached   the   High   Court.   The   High   Court   accepted   the State’s   appeal   and   it   enhanced   the   sentence   from   4   years to   7   years   and   made   it   consecutive.   Consequently,   the High   Court   dismissed   the   appeal   of   the   appellant.   The result   was   that   he   had   to   serve   in   all   14   years imprisonment   which   he   had   challenged   before   this   Court. Ultimately,   this   Court   restored   the   sentence   imposed   by the Trial Court and set aside the sentence enhanced by the High Court by allowing the appeal. 14 8.3.2 In   the   case   of   Ranjit   Singh   (Supra)   in   paragraph   8,   it   is observed and held as under:­  “8.   Sub­section   (1)  of   Section   427   CrPC   provides   for   the situation   when   a   person   already   undergoing   a   sentence of imprisonment is sentenced on a subsequent conviction to   imprisonment   or   life   imprisonment.   In   other   words, sub­section   (1)   of   Section   427   CrPC   deals   with   an offender  who while  undergoing   sentence  for  a  fixed  term is   subsequently   convicted   to   imprisonment   for   a   fixed term   or   for   life.   In   such   a   situation,   the   first   sentence, being for a fixed term, expires on a definite date which is known   when   the   subsequent   conviction   is   made.   Sub­ section   (1)   says   that   in   such   a   situation,   the   date   of expiry   of   the   first   sentence   which   the   offender   is undergoing   being   known,   ordinarily   the   subsequent sentence   would   commence   at   the   expiration   of   the   first term   of   imprisonment   unless   the   court   directs   the subsequent   sentence   to   run   concurrently   with   the previous   sentence.   Obviously,   in   cases   covered   by   sub­ section   (1)   where   the   sentence   is   for   a   fixed   term,   the subsequent  sentence  can  be  consecutive unless directed to  run  concurrently.  Sub­section  (2),  on  the   other   hand, provides for   an offender  “already  undergoing  sentence of imprisonment for life” who is sentenced on a subsequent conviction to imprisonment for a term or for life. It is well settled since the decision of this Court in   Gopal Vinayak Godse   [ Ranjit   Singh   v.   U.T.   of   Chandigarh ,   (1984)   1   SCC 31   following   Mithu   v.   State   of   Punjab ,   (1983)   2   SCC   277 and   reiterated   in   Maru   Ram   [(1981)   1   SCC   107   that imprisonment   for   life   is   a   sentence   for   the   remainder   of the   life   of   the   offender   unless   the   remaining   sentence   is commuted or remitted by the appropriate authority. This being   so   at   the   stage   of   sentencing   by   the   court   on   a subsequent   conviction,   the   earlier   sentence   of imprisonment for life must be understood in this manner and, therefore, there can be no question of a subsequent sentence   of   imprisonment   for   a   term   or   for   life   running consecutively which is the general rule laid down in sub­ section   (1)   of   Section   427.   As   rightly   contended   by   Shri Garg, and not disputed by Shri Lalit, the earlier sentence of   imprisonment   for   life   being   understood   to   mean   as   a 15 sentence   to   serve   the   remainder   of   life   in   prison   unless commuted or remitted by the appropriate authority and a person   having   only   one   life   span,   the   sentence   on   a subsequent   conviction   of   imprisonment   for   a   term   or imprisonment   for   life   can   only   be   superimposed   to   the earlier   life   sentence   and   certainly   not   added   to   it   since extending the life span of the offender  or for  that matter anyone   is   beyond   human   might.   It   is   this   obvious situation which is stated in sub­section (2) of Section 427 since   the   general   rule   enunciated   in   sub­section   (1) thereof   is   that   without   the   court's   direction   the subsequent   sentence   will   not   run   concurrently   but consecutively. The only situation in which no direction of the   court   is   needed   to   make   the   subsequent   sentence run  concurrently   with   the   previous   sentence   is  provided for   in   sub­section   (2)   which   has   been   enacted   to   avoid any possible controversy based on sub­section (1) if there be   no   express   direction   of   the   court   to   that   effect.   Sub­ section (2) is in the nature of an exception to the general rule   enacted   in   sub­section   (1)   of   Section   427   that   a sentence on subsequent conviction commences on expiry of   the   first   sentence   unless   the   court   directs   it   to   run concurrently.   The   meaning   and   purpose   of   sub­sections (1) and (2) of Section 427 and the object of enacting sub­ section (2) is, therefore, clear.” 8.3.3 In   the   case   of   V.K.   Bansal   (Supra)   after   relying   upon   the decision of this Court in the case of  Mohd. Akhtar (Supra) in paragraph 10 it is observed and held as under:­  “10.   We are in the case at hand concerned more with the nature   of   power   available   to   the   Court   under   Section 427(1)   of   the   Code,   which   in   our   opinion   stipulates   a general rule to be followed except in three situations: one falling   under   the   proviso   to   sub­section   (1)   to   Section 427; the second falling under sub­section (2) thereof; and the third where the court directs that the sentences shall run concurrently. It is manifest from Section 427(1) that the   Court   has   the   power   and   the   discretion   to   issue   a direction but in the very nature of the power so conferred upon  the  Court  the  discretionary  power   shall  have to  be exercised   along   the   judicial   lines   and   not   in   a mechanical, wooden or pedantic manner. It is difficult to lay   down   any   straitjacket   approach   in   the   matter   of 16 exercise of such discretion by the courts. There is no cut and dried formula for the Court to follow in the matter of issue or refusal of a direction within the contemplation of Section   427(1).   Whether   or   not   a   direction   ought   to   be issued in a given case would depend upon the nature of the offence or offences committed, and the fact situation in   which   the   question   of   concurrent   running   of   the sentences arises.” 8.3.4 In   the   case   of   Neera   Yadav   (Supra)   while interpreting/considering   Section   427   of   Cr.PC   it   is observed   and   held   that   Section   427   of   Cr.PC   deals   with sentence   passed   on   an   offender   who   is   already   sentenced for   another   offence   and   the   power   conferred   on   the   Court under   Section   427   to   order   concurrent   sentence   is discretionary.   It   is   further   observed   that   the   policy   of   the legislature is that normally the sentencing should be done consecutively.   It   is   further   observed   that   only   in appropriate   cases,   considering   the   facts   of   the   case,   the court   can   make   the   sentence   concurrently   with   an   earlier sentence imposed. It is further observed that the discretion exercised by the sentencing court to direct the concurrency will   have   to   be   exercised   on   sound   principles   and   not   on whims. Whether or not a direction ought to be issued in a given case would depend upon the nature of the offence or offences committed.  It  is  further  observed  and  held  in  the 17 said   decision   that   it   is   well   settled   that   where   there   are different   transactions,   different   crime   numbers   and   the cases   have   been   decided   by   the   different   judgments, concurrent   sentences   cannot   be   awarded   under   Section 427   of   Cr.PC.   It   is   further   observed   that   however,   the general rule that there cannot be concurrency of sentences if   conviction   relates   to   two   different   transactions,   can   be changed by an order of the court.  8.3.5 In the case of  Sharad Hiru Kolambe  (Supra) , it is observed and held that unless the court directs that the punishment for   such   two   or   more   offences   at   same   trial   should   run concurrently, the normal principle is that the punishments would   commence   one   after   the   expiration   of   the   other. Similarly,   in   a   case   where   a   person   already   undergoing   a sentence   is   later   imposed   sentence   in   respect   of   offence tried   at   subsequent   trial,   the   general   rule   is   that   the subsequent   sentence   imposed   run   consecutively   unless there is a specific order passed by the court while imposing any   subsequent   sentence,   exercising   discretion   conferred under   Section   427   of   Cr.PC   that   in   the   facts   and 18 circumstances   the   subsequent   sentence   should   run concurrently, the sentence imposed in both the cases shall run consecutively.  8.3.6 In   the   case   of   Gulam   Mohammad   Malik   Vs.   State   of Gujarat   and   Anr.   (2018)   14   SCC   473 ,   this   Court considered   two   appeals.   One   from   the   judgment   of   the High Court of Gujarat and the other from the High Court of Bombay   in   respect   of   the   same   appellant.   In   both   cases, the   appellant   was   charged   for   the   offences   under   Section 8(c),   20(b)   and   29   of   the   NDPS   Act,   1985.   Insofar   as   the case   filed   in   Gujarat   was   concerned,   registered   as   NDPS Case   No.   1   of   2002,   the   appellant   was   convicted   and directed   to   undergo   rigorous   imprisonment   for   ten   years and   to   pay   fine   of   Rs.   1   lakh   and   in   default   to   undergo further rigorous imprisonment for one year in case the fine was   not   paid.   Appellant   therein   preferred   an   appeal challenging   the   aforesaid   conviction   and   sentence   before the   High   Court   which   dismissed   his   appeal.   In   fact,   the appeal   by   the   State   for   enhancement   of   sentence   was dismissed.  19 In the second case, the appellant therein was tried by the   Special   Judge   for   NDPS,   Court   of   Sessions,   Greater Bombay in Special Case No. 60 of 2002, culminating in the conviction and sentence of appellant therein under Section 8(c),   20(b)(ii)   read   with   Section   31A   of   the   NDPS   Act   and was sentenced to death. Death reference had been sent for confirmation  before   the   High   Court.   The   appellant  therein had   also   filed   an   appeal   against   the   aforesaid   conviction and sentence in the High Court of Bombay. The High Court rejected  the  Confirmation  Case no.  2  of  2008,  filed  by  the State   by   not   affirming   the   death   sentence   and   dismissed the   appeal   of   the   appellant   and   the   death   sentence   was converted   into   thirty   years   rigorous   imprisonment   and   a fine of Rs.3 lakhs. The matter pertaining to the conversion of the death sentence was considered before this Court and on considering  Section 31 of the NDPS Act on the facts of the said case, it was held that the appellant therein had to be   given   maximum   punishment   and   thereafter   multiplier of   one   and   a   half   times   applied.   Minimum   term   of imprisonment prescribed under Section 31 is 10 years, on 20 that   reckoning,   when   it   is   enhanced   by   one   and   a   half times,   the   minimum   sentence   comes   to   15   years. Ultimately,   sentence   ordered   by   this   Court   was   rigorous imprisonment of 16 years. The Court also had in mind that the   appellant   therein   was   65   years   of   age   and   suffering from   various   ailments.   It   was   also   ordered   that   the sentence would run concurrently and so far as with regard to both the cases, fine of Rs. 1 lakh which was imposed by the Trial Court in Gujarat was concerned, the same would remain.   As  far   as  fine   of  Rs.  3  lakhs   in  Bombay   case  was concerned, the same was reduced from Rs. 3 lakhs to Rs. 2 lakhs. Accordingly, the appeals were disposed. 9. Thus   from   the   aforesaid   decisions   of   this   Court,   the principles of law that emerge are as under:­ (i) if   a   person   already   undergoing   a   sentence   of imprisonment   is   sentenced   on   a   subsequent conviction   to   imprisonment,   such   subsequent term   of   imprisonment   would   normally commence   at   the   expiration   of   the 21 imprisonment   to   which   he   was   previously sentenced; (ii) ordinarily   the   subsequent   sentence   would commence   at   the   expiration   of   the   first   term   of imprisonment   unless   the   court   directs   the subsequent   sentence   to   run   concurrently   with the previous sentence; (iii) the general rule is that where there are different transactions, different crime numbers and cases have   been   decided   by   the   different   judgments, concurrent   sentence   cannot   be   awarded   under Section 427 of Cr.PC; (iv) under Section 427 (1) of Cr.PC the court has the power and discretion to issue a direction that all the   subsequent   sentences   run   concurrently with   the   previous   sentence,   however   discretion has to be exercised judiciously depending  upon the   nature   of   the   offence   or   the   offences committed   and   the   facts   in   situation.   However, 22 there   must   be   a   specific   direction   or   order   by the   court   that   the   subsequent   sentence   to   run concurrently with the previous sentence.  10. Applying   the   law   laid   down   by   this   Court   in   the   aforesaid decisions   and   the   principles   of   law  enumerated   hereinabove to  the  facts  of  the  case  on   hand,  the  submissions  on   behalf of   the   appellant   –   accused   that   his   subsequent   sentence   to run concurrently with the previous sentence is to be rejected outright.   In   the   present   case   the   appellant   has   been convicted with respect to two different transactions, there are different crime numbers and the cases have been decided by the   different   judgments.   Therefore,   the   appellant   is   not entitled to any benefit of concurrent sentence under Section 427   of   Cr.PC.   As   observed   hereinabove,   there   is   no   specific order   or   direction   issued   by   the   court   while   imposing   the subsequent   sentence   that   the   subsequent   sentence   to   run concurrently with the previous sentence.  23 11. Even   otherwise   as   observed   hereinabove   under   Section   427 (1) of Cr.PC, the Court has the power and discretion to issue a direction that the subsequent sentence to run concurrently with   the   previous   sentence   in   that   case   also,   the   discretion has to be exercised judiciously depending upon the nature of offence   or   the   offences   committed.   In   the   present   case   the appellant   –   accused   has   been   convicted   for   the   offences under  the  NDPS  Act.  He  has  been  convicted  in  one   case  for recovery of 4 kg heroin and sentenced to undergo 12 years RI and   in   another   case   there   is   a   recovery   of   750   grams   of heroin   and   considering   the   Section   31   (ii)   of   the   NDPS   Act, he   has   been   sentenced   to   undergo   15   years   RI.   No   leniency should be shown to an accused who is found to be guilty for the   offence   under   the   NDPS   Act.   Those   persons   who   are dealing   in   narcotic   drugs   are   instruments   in   causing   death or   in   inflicting   death   blow   to   a   number   of   innocent young   victims   who   are   vulnerable.   Such   accused   causes deleterious effects and deadly impact on the society. They are hazard to the society. Such organized activities of clandestine smuggling   of   narcotic   drugs   and   psychotropic   substances into   this   country   and   illegal   trafficking   in   such   drugs   and 24 substances have  a deadly   impact  on  the  society   as a whole. Therefore,   while   awarding   the   sentence   or   punishment   in case   of   NDPS   Act ,   the   interest   of   the   society   as   a   whole   is required to be taken into consideration. Therefore, even while applying   discretion   under   Section   427   of   Cr.PC,   the discretion shall not be in favour of the accused who is found to be indulging in illegal trafficking in the narcotic drugs and psychotropic   substances.   As   observed   hereinabove,   even while exercising discretion under Section 427 of Cr.PC to run subsequent   sentence   concurrently   with   the   previous sentence,   the   discretion   is   to   be   exercised   judiciously   and depending   upon   the   offence/offences   committed.     Therefore, considering the offences under the NDPS Act which are very serious   in   nature   and   against   the   society   at   large,   no discretion   shall   be   exercised   in   favour   of   such   accused   who is indulging into the offence under the NDPS Act.  12. In   view   of   the   above   and   for   the   reasons   stated   above,   the submissions   on   behalf   of   the   appellant   –   accused   to   direct the   subsequent   sentence   in   case   arising   out   of   FIR No.43/1999   to   run   concurrently   with   the   previous   sentence 25 arising out of FIR No.134/1999 is hereby rejected. In view of the   above   and   for   the   reasons   stated   above   the   present appeal   fails   and   the   same   deserves   to   be   dismissed   and   is accordingly dismissed.  …………………………………J. (M. R. SHAH) …………………………………J. (B. V. NAGARATHNA) New Delhi,  December 07, 2021 26