/2022 INSC 0760/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 871 OF 2021 SANJEET KUMAR SINGH @ MUNNA KUMAR SINGH                                    …APPELLANT(S) VERSUS STATE OF CHHATTISGARH                                …RESPONDENT(S) J U D G M E N T V. Ramasubramanian, J. 1. Challenging   his   conviction   for   an   offence   punishable   under Section   20(b)(ii)(C)   of   the   Narcotic   Drugs   and   Psychotropic Substances   Act,   1985   ( hereinafter   referred   to   as   the   ‘Act’ )   and   the sentence of rigorous imprisonment for 10 years together with a fine of Rs.1 lakh imposed upon him by the Special Court and confirmed by the High Court of Chhattisgarh, Accused No.1 has come up with the above appeal. 1 2. We have  heard Mr.  Somnath  Padhan,  learned  counsel for   the appellant   and   Mr.   Sourav   Roy,   learned   Deputy   AG   for   the respondent State. 3. The   case   of   the   prosecution   was   that   on   31.05.2014,   the Station House Officer ( SHO for short ) of Chakarbhata Police Station received   a   secret   information   that   the   appellant   and   his   friend Reena   Das,   were   carrying   ganja   in   the   dickey   of   a   car   bearing registration   no.CG­04HA­4850   and   were   travelling   from   Raipur   to Pendra Road; that the SHO recorded this information in  Rojnamcha Sanha , prepared   Mukhbir  Suchana , forwarded the  said information to the higher officer, proceeded to the spot, stopped the car, served a notice under Section 50 of the Act, conducted a search and found 47.370 Kgs. of  ganja  kept in three bags in the dickey of the car; that after  weighing the contraband and preparing   Panchnama,   the SHO collected   samples   from   each   of   the   three   bags,   sent   them   to Forensic Science Laboratory (‘ FSL’ for short ) and after receipt of the Report,   filed   a   charge­sheet   against   the   appellant   as   well   as   his friend   Reena   Das   for   an   offence   punishable   under   Section   20(b)   of the Act. 2 4. The   prosecution   examined   seven   witnesses.   Two   independent witnesses were examined as court witnesses CWs 1 and 2.   5. By a judgment dated 10.05.2017, the Special Court convicted the   appellant   for   the   offence   under   Section   20(b)(ii)(C)   of   the   Act, and   imposed   a   sentence   of   rigorous   imprisonment   of   10   years. However,   the   co­accused   Reena   Das   was   acquitted   by   the   Special Court. 6. The State did not file any appeal against the acquittal of Reena Das,   who   was   A­2.   But   the   appellant   filed   an   appeal   on   the   file   of the   High   Court   of   Chhattisgarh,   Bilaspur.   The   appeal   was dismissed by a judgment dated 01.10.2019. Therefore, A­1 who has suffered concurrent convictions has come up with the above appeal. 7. The   Special   Court,   for   coming   to   the   conclusion   that   the appellant   was   guilty   of   the   offence,   relied   extensively   upon   the testimony   of   Mr.   N.L.   Dhritlahre,   Deputy   Superintendent   of   Police, who   acted   both   as   the   informant   and   as   the   Investigating   Officer (‘ I.O.’ for short ) and who was examined as PW­7. The Special Court found that PW­7 had followed the procedure prescribed in Sections 43 and 49 of the Act and that his testimony remained unshaken. 3 8. Though   PW­7   claimed   that   the   search   and   the   seizure   was conducted in  the  presence of  two  independent  witnesses examined as   CW­1   and   CW­2,   these   two   witnesses   claimed   ignorance   of   the entire   operation.   Therefore,   the   Special   Court   came   to   the conclusion that the testimony of PW­7 was not corroborated by the evidence of independent witnesses.  9. However,   the   Special   Court   came   to   the   conclusion   that   the entries   made   by   PW­7   and   the   documents   prepared   by   him   both before   and   after   the   search   and   seizure,   corroborated   his   oral testimony   and   that   therefore   the   guilt   of   the   appellant   stood established beyond reasonable doubt, even without corroboration. 10. But,   interestingly,   the   Special   Court   acquitted   A­2   namely Reena   Das   on   the   ground,   (i)   that   though   in   the   Daily   Register   of Exhibit   P­12   and   the   Memo   of   Information,   the   name   of   A­2   was mentioned,   PW­7   did   not   mention   her   name   in   his   testimony; (ii)   that   the   notice   under   Section   50   was   not   served   on   A­2;   and (iii)   that   there   was   no   proof   beyond   doubt   to   show   that   the   seized contraband was under the possession and the knowledge of A­2.   4 11. As   we   have   stated   earlier,   the   State   did   not   file   an   appeal against   the   acquittal   of   A­2.   But   the   High   Court   held   that   the evidence   of   PW­7   remained   unshaken   even   during   cross­ examination and that there was no reason to disbelieve his version. The   High   Court   also   held   that   the   Head   Constable   and   the Constable examined as PWs 3 and 4 corroborated the statement of PW­7 with regard to the compliance of the requirements of Sections 42   and   57   of   the   Act.   Though   an   argument   was   raised   before   the High Court on behalf of the appellant that the samples sent to FSL were not part of the seized contraband, it was rejected by the High Court on the basis of the cogent testimony of PW­7. This is how the High Court confirmed the conviction of the appellant as well as the sentence imposed upon him. 12. Assailing   the   concurrent   judgments   of   the   Special   Court   and the   High   Court,   it   was   contended   by   the   learned   counsel   for   the appellant,   (i)   that   the   informant   and   the   I.O.   happened   to   be   the same person;   (ii)   that the independent witnesses namely CW­1 and CW­2   did   not   support   the   case   of   the   prosecution,   thereby   leaving the testimony of PW­7 uncorroborated;   (iii)  that when the appellant 5 and the co­accused were alleged in the charge­sheet to be travelling in the same car from which  ganja  was seized, the acquittal of one of them and the conviction of the other, on the basis of the very same testimony of PW­7 cannot be sustained; and   (iv)   that the principles laid   down   in   a   series   of   judgments   of   this   Court   have   not   been followed   by   the   Special   Court   and   the   High   Court.   The   learned counsel   for   the   appellant   placed   reliance   specifically   upon   the decisions of this Court in  Ajmer Singh  vs.   State of Haryana 1   and Mohinder Singh   vs.   State of Punjab 2 . 13. As regards the testimony of PW­7, on which the Special Court and   the   High   Court   placed   heavy   reliance   and   complete   faith,   the learned counsel for the appellant raised the following contentions:­  There are several omissions in his evidence;  He   arrested   both   the   accused   and   also   charge­sheeted them, but admitted that there was no search warrant.   He further stated that photograph of the vehicle was not in the list of Final report and Crime Number was not mentioned in photograph of car;  He   was   silent   about   presence   of   CWs   i.e.   independent witnesses and those independent witnesses pleaded ignorance; 1   (2010) 3 SCC 746 2   (2018) 11 SCC 570 6  Even   property   seizure   memo   was   not   signed   by   accused and witnesses and there was no stamping. This is also admitted by him;  He   admitted   that   he   had   not   recorded   the   statement   of the actual owner of the vehicle, which is a fundamental flaw in the investigation;  No notice U/S 50 NDPS Act was sent to Reena Das (A­2). Except   in   the   FIR   and   Charge   Sheet,   name   of   Reena   Das   was   not mentioned anywhere i.e. consent letter, memo of consent, memo of searching,   memo   of   seizure/recovery   of   contraband   substance, memo of identification of materials, memo of physical verification of weighing   machine,   memo   of   weighing   of   contraband   substance, memo of sample weighing of intoxicated materials etc.;   But   he   denied   in   the   cross   examination,   the   suggestion that lady was not seated in the vehicle; and  Time mentioned varied from document to document. 14. The   learned   counsel   for   the   appellant   also   raised   an   issue about   the   ownership   of   the   car   and   highlighted   the   fact   that   the owner   namely,   Bhumika   Patel   (PW­4)   was   not   even   interrogated. But   we   do   not   think   the   ownership   of   the   car   was   of   any   material significance.   Therefore,   we   are   not   dealing   with   the   same elaborately. 7 15. In   response   to   the   contentions   raised   on   behalf   of   the appellant, it was argued by the learned Deputy AG for the State:­  That the NDPS Act is a complete Code in itself;  That once the procedure enumerated in Sections 42, 43, 49   &   50   are   scrupulously   followed,   it   was   for   the   accused,   from whose   possession   the   substance   is   recovered,   to   explain   how   he came into possession; That   as   held   by   this   Court   in   Mukesh   Singh   vs.   State (Narcotic   Branch   of   Delhi) 3 ,   it   is   not   always   necessary   to corroborate  the  testimony   of  police officials,  through   the  testimony of independent witnesses;  That   as   held   by   this   Court   in   Dharampal   Singh   vs. State   of   Punjab 4 ,   lack   of   independent   witness   is   not   fatal   to   the case of the prosecution;  That   by   the   same   analogy   it   was   held   by   this   Court   in Rizwan   Khan   vs.   State   of   Chhattisgarh 5 ,   that   the   independent witnesses   turning   hostile,   cannot   be   a   ground   for   acquittal   under the NDPS Act;  That   the   protection   under   Section   50   of   the   Act   is available only  to the search of the body  of a person and not to the search   of   a   vehicle   or   place,   as   held   by   this   Court   in   State   of Punjab   vs.  Baljinder Singh and Ors . 6 ; 3   (2020) 10 SCC 120 4   (2010) 9 SCC 608 5   (2020) 9 SCC 627 6   (2019) 10 SCC 473 8  That   since   the   recovery   was   made   in   this   case   from   the boot   of   the   car,   Section   50   had   no   application   and   hence   the acquittal of the co­accused was also of no consequence;  That the question whether the informant can be I.O. is no longer   res   integra   in   view   of   the   decision   of   this   Court   in   Mukesh Singh  (supra);  That   once   possession   is   proved   under   Section   54,   the accused   is   presumed   to   be   guilty   of   the   offence,   in   view   of   the presumption under Section 54 of the Act; and   That   therefore   the   concurrent   findings   of   the   Courts below need no interference. 16. We   have   carefully   considered   the   rival   contentions.   We   have also   perused   the   records   of   the   Special   Court   including   the testimony of witnesses. 17. At  the  outset   we  would  take   note   of  some  propositions   of  law on which there can be no controversy. They are,   (i)   that as per the decision of the Constitution Bench of this Court in   Mukesh Singh (supra),   the   fact   that   the   informant   also   happened   to   be   the investigator,   may   not   by   itself   vitiate   the   investigation   as   unfair   or biased;   (ii)   that   it   is   not   always   necessary   that   the   evidence   of   the police witnesses have to be corroborated by independent witnesses, 9 as held in  Dharampal Singh  and   Mukesh Singh  (supra);  (iii)  that the   independent   witnesses   turning   hostile   need   not   necessarily result   in   the   acquittal   of   the   accused,   when   the   mandatory procedure   is   followed   and   the   other   police   witnesses   speak   in   one voice   as   held   in   Rizwan   Khan   (supra);   and   (iv)   that   once   it   is established   that   the   contraband   was   recovered   from   the   accused’s possession, a presumption arises under Section 54. 18. But   if   the   Court   has   ­­   (i)   to   completely   disregard   the   lack   of corroboration   of   the   testimony   of   police   witnesses   by   independent witnesses;   and   (ii)   to   turn   a   Nelson’s   eye   to   the   independent witnesses turning hostile, then the story of the prosecution should be   very   convincing   and   the   testimony   of   the   official   witnesses notably trustworthy. If independent   witnesses come up with a story which   creates   a   gaping   hole   in   the   prosecution   theory,   about   the very   search   and   seizure,   then   the   case   of   the   prosecution   should collapse like a pack of cards. It is no doubt true that corroboration by   independent   witnesses   is   not   always   necessary.   But   once   the prosecution comes up with a story that the search and seizure was conducted  in   the   presence  of   independent   witnesses  and   they   also 10 choose   to   examine   them   before   Court,   then   the   Court   has   to   see whether   the   version   of   the   independent   witnesses   who   turned hostile   is   unbelievable   and   whether   there   is   a   possibility   that   they have become turncoats. 19. Let   us   see   in   the   case   on   hand   what   PW­7   stated   about   the manner in which the witnesses were roped in. The relevant portion of the testimony  (Chief Examination) of PW­7, where a  reference is made to independent witnesses, is extracted as follows: “(5) I got the information on 31.05.2014 at 16.50 Hrs. from informant   that   the   one   silver   colour   Hyundai   Verna Car   having   registration   no.C.G.­04­HA­4850   is   silver, in   which,   Sanjeet   Kumar   Singh   @   Munna   Singh resident   of   Kabir   Nagar,   Raipur   and   his   lady   friend namely   Reena   Das   @   Manali   Das   resident   of   Kabir Nagar,   Raipur   have   left   towards   Pendra   road   from Raipur carrying huge quantity of cannabis in the truck (Dikki) of Car for the purpose of sale, who would go via Pandidiha   bypass   Road.     I   lodge   the   above   report   at the serial no.1283 of Station Diary register maintained at   Police   Station.     Today,   I   brought   the   Daily   Register with   me.     The   Serial   No.1283   entered   in   the   Daily Register   is   Exhibit   P­12   and   its   certified   copy   is Exhibit  P­12 “C: I prepared the memo (Panchnama) of the   information   of   informant   in   the   presences   of witnesses   Virender   Kumar   Sahu   and   Baldev   Singh Rajput.   The memo (Panchnama) of the information of informant is Exhibit  P­13 and I had my signatures on A   to   A   parts.     I   served   notice   for   the   purpose   of summoning   to   the   witnesses.     The  notice  given   to the witness Sunil Maldhani which is Exhibit C­14, where   my   signatures   on   B   to   B   parts   and   the notice   sent   to   the   witness   Firturam   Banware   for 11 appearing/presenting at the time of proceedings is Exhibit  C­1,  on  which,  my  signatures   is  on  B  to  B parts .  xxx                               xxx                                xxx (7) Thereafter, I made entry at serial no.1286 in the daily register   maintained   at   Police   Station   about   the departure   time   i.e.17.10   hrs.   along   with   constable nos.444, 672 and woman constable no.981 for Bypass Road   Tiwaripara   for   the   purpose   of   barricading   by Government   vehicle.     I   also   took   the   documents   and seal with me.   The in­charge namely A.S.I., Sharma of Police   Assistant   Center,   Sakri   was   informed   and   the witnesses   namely   Katti   Sunil   Kalwani   and   Firturam Banware   were   also   taken   for   the   purpose   of proceedings   and   in   this   connection,   I   made   entry   at the serial no.1286 in daily register, which is Exhibit P­ 17   and   the   certified   copy   of   the   same   is   Exhibit   P­17 “C”. (8) I   prepared   the   memo   (Panchnama)   under   Section   50 N.D.P.S   Act   in   the   presences   of   witnesses   namely Sunil   Maldhani   and   Firturam   Banjare,   which   is Exhibit   C­2   and   on   which,   my   signatures   at   C   to   C parts. (9) Contraband   substance   in   three   plastic   bags   was recovered   from   the   dickey   of   Car   having   registration no.C.G.   –   04­   H.A   –   4850   in   possession   of   Sanjeet Kumar   Singh,   seizure   is   Exh   C   5  where   my   signature is at D to D Part.   When I see the bags kept in dickey of the car by opening the stitches in presence of Sunil Maldhani Firturam Banwane.” 20. In his cross­examination, PW­7 stated as follows: “(22)   Both   the   witnesses   belong   to   Chakarbhata.   I   know previously to both witnesses. I have sent the notices to both witnesses in their names.  It is correct to say that I   cannot   recall   today   that   through   whom,   the   above notice was sent. It is also correct to say that I had sent the   above   notice   at   17.10   Hrs.   I   cannot   recall   that   at what time, the above witnesses in Police Station.  12           xxx                               xxx                                xxx (24) The   houses   of   witnesses   namely   Sunil   Maldhani   and Firturam   is   situated   at   the   distance   about   one Kilometer away from Police Station.  It is correct to say that   it   takes   the   time   to   search   for   and   reaching   to witnesses.   The witness was silent, when the question asked   that   at   what   time   the   independent   witnesses were   presented.     It   is   incorrect   to   say   that   on   the memo of the information received from the informant, I had   took   the   signatures   of   respective   signatures   of witnesses   after   returning   to   Police   Station   from   the place of the occurrence of incident.           xxx                               xxx                                xxx (29) I   get   the   contraband   substances   identified   by   the witnesses.     It   is   correct   to   say   that   I   have   not mentioned   that   contraband   substances   identified   by the witnesses in memo of identification Exhibit C­7.           xxx                               xxx                                xxx (38) It   is   also   incorrect   to   say   that   the   witnesses   used   to frequently visit at Police Station. Today, I cannot recall that   on   the   date   of   occurrence   of   incident,   the witnesses   namely   Sunil   Maldhani   and   Firtu   Banware had visited to the Police Station in relation of their own some dispute.   It is also incorrect to say that I get the signatures   on   the   documents   of   above   both   witnesses at Police Station.” 21. Having   seen   what   PW­7   said   about   the   presence   of independent   witnesses,   let   us   now   see   what   these   independent witnesses had to say. The relevant portion of the testimony  of Shri Firuturam Banware examined as CW­1 reads as follows: “1. I   know   Sunil   Malghani.   I   and   Sunil   Malghani   both were   Counsellor   of   Bodri   Panchayat.   I   do   not   know accused persons present herein the Court. I am seeing them today for the first time. 13 2. I   was   not   called   by   Police   of   Police   station Chakarbhata   in   relation   to   Mukhbir   information   of Ganja in the year 2014 or at another time, I was never called   at   Police­station,   I   never   went   to   Pendidih   by pass road with Police. Police never stopped any car in my   presence,   I   had   not   seen   that   accused   persons present here in the court were sitting in any car, Police never   seized   any   Ganja   from   any   car   in   my   presence. Police did not do any weighing proceedings of Ganja or proceedings of taking sample in my presence. 3. In   the   year   2014   I   went   to   the   Police­station Chakarbhata   in   relation   to   the   dispute   between   some Sindhis   and   at   that   time   Police   took   my   signature   on some   documents.   I   did   not   read   in   which   relation those   documents   were   and   I   was   also   not   told   about the   contents   of   documents   because   at   that   time   no documentation   was   done.   Exhibit   C.1,   C.2,   C.3,   C.4, C.5,   C.6,   C.7,   C.8,   C.9,   C.10   which   is   in   three   pages, Part   A   to   A   of   C.11,   C.12,   C.13   bears   my   signature. Part   B   to   B   of   Ex.P/9   bears   my   signature.   Police   did not took my statement. //Cross­examination   by   Shri   Kundan   Singh,   Public Prosecutor for Prosecution// 4. I   had   studied   up   to   Eighth   Class.   It   is   correct   to   say that   as   I   am   Counsellor   it   is   my   duty   to   help   Police. Earlier I was Counsellor of Nagar Panchayat Bodri two times   for   five   years.   It   is   correct   to   say   that   being Counsellor I have to visit Police whenever I am called. It   is   correct   to   say   that   during   the   investigation   of crime   Public   Representatives   are   called,   witness himself states that once he was called. It is incorrect to say   that   on   31.05.2014   at   about   17.00   hours   I   was called at the Police­station, witness himself states that because there was dispute between  Sindhis  he went to the  Police­station.   It   is   correct   to   say   that   at   that   day Sunil Maghlani also went there with me. It is correct to say   that   upon   saying   of   someone   document   must   not be signed without reading it…           xxx                               xxx                                xxx 14 7. It   is incorrect   to  say  that  Weighment  Panchnama   was done  in my  presence. It  is incorrect  to say  that  Ganja recovered   from   accused   was   weighed   in   my   presence and in the presence of Sunil Malghani and at that time 20   kilo   370   grams   in   one   bag,   20kilogram   in   second bag and 07 kilogram in third bag was found.” 22. The   relevant   portion   of   the   evidence   of   Shri   Sunil   Kumar Malghani, examined as CW­2 reads as follows: “1.  I   do   not   know   accused   persons   present   here   in   the Court.   In   the   Year   2014   I   was   Counsellor   of   Ward number 7 of Bodri Nagar Panchayat. Two and half year ago   I   and   Firturam   Banware   went   to   Police­station Chakarbhata.   We   went   there   for   compromise   for   the dispute   between  our   people.  Police  took   our   signature on 4­5 documents. No proceedings were done by Police in my presence. Police did not caught any articles from the   accused   persons   in   my   presence.   Police   did   not gave me any notice. 2.  Part  A to A of notice under  Section 160 of the Cr.P.C. vide   Ex.P/14   bears   my   signature.   Part   B   to   B   of   C.2, C.3,   C.4,   C.5,   C.6,   C.7,   C.8,   C.9,   C.10,   C.11,   C.12, C.13 bears my signature. //Cross­examination  by Shri Kundan  Singh, Public Prosecutor for Prosecution// 3. It   is  correct   to  say  that   I   and  Firturam   Banware  went to   Police­station   Chakarbhata   in   the   evening   at   5.00 hours of 31.05.2014.   It is incorrect to say that notice was   given   to   me   by   Police­station   Chakarbhata   to   be present   for   the   investigation   of   Ganja   case.   It   is incorrect   to   that   with   Police   I   and   Firturam   Banware went to Pendidih by pass road.  4. It   is   incorrect   to   say   that   Car   number   C.G.04   H.A. 4850   which   was   in   possession   of   accused   Sanjeet Kumar   was   stopped   and   searched   and   at   that   time form   the   back   side   dickey   of   car   psychotropic   Ganja was found inside three white color plastic bags and it's Panchnama was done in my presence.” 15   23. CWs   1   and   2   were   cross­examined   by   the   Additional   Public Prosecutor.   A   suggestion   was   put   to   both   these   witnesses   that   the family   of   the   accused   persons   met   them   and   that   they   were influenced. In this regard CW­1 denied the suggestion of the Public Prosecutor in the following words: “10. It   is   incorrect   to   say   that   family   of   accused persons met me and because they gave me offer and in that   greed   I   am   giving   false   statement.     Witness himself states that he does not know family of accused persons.     It   is   incorrect   to   say   that   today   family   of accused persons came in the Court and met me.” 24. Similarly, CW­2 denied the suggestion of the Public Prosecutor that   he   came   under   the   influence   of   the   family   members   of   the accused. The relevant portion reads as follows:­ “4. It   is   incorrect   to   say   that   family   of   accused persons met me.  It is also incorrect to say that today I am   giving   false   statement   because   of   influence   of parents   of   accused   persons.     It   is   true   to   say   that before   signing   the   document   one   must   read   it.     It   is incorrect   to   say   that   proceedings   took   place   in   my presence and for this reason I signed on documents. //Cross­examination  by Shri Kundan  Singh, Public Prosecutor for Prosecution// 5. It   is   correct   to   say   that   when   I   signed   on documents   at   that   time   nothing   was   written   on documents.  It  is  correct  to  say   that  my  signature  was taken   on   blank   documents.     It   is   correct   to   say   that the documents on which my signature was taken were not read over to me.” 16 25. The   independent   witnesses   who   turned   hostile,   not   only denied   having   witnessed   anything,   but   also   came   up   with   a plausible explanation as to how their signatures found place in the documents mentioned by PW­7. According to both the independent witnesses   they   went   to   the   police   station   in   connection   with   some other   dispute   relating   to   the   members   of   the   Sindhi   community. These   2   witnesses   claimed   to   be   elected   counsellors   of   the   local Panchayat   and   this   claim   was   not   challenged   by   the   Additional Public Prosecutor in cross examination. Therefore, the case on hand is   not   a   routine,   run­of­the­mill   matter   where   independent witnesses are won over and they had no explanation to offer about their signatures in the  Panchanama.    26. The   statement   of   these   two   independent   witnesses   assumes significance in the light of certain other facts also. They are:­  According   to   PW­7,   he   received   information   from   one Mukhbir at 16:50 hrs. on 31.05.2014;  PW­7   claims   that   upon   receipt   of   information,   he prepared   Exhibit   P­5   and   completed   the   other   formalities. Thereafter   PW­7   sent   notices   to   the   independent   witnesses   at 17:10 hrs.; 17  PW­7   further   claims   that   he   departed   to   the   place   of incident   at   17:10   hrs,   from   the   Police   Station   and   that   the distance between the place of incident and the Police Station is approximately 7­8 Kms.;  PW­7   stated   that   the   houses   of   the   independent witnesses   Sunil   Kumar   Malghani   and   Firuturam   Banware were   located   at   a   distance   of   approximately   1   Km   from   the Police Station;  Interestingly,   the   Learned   Special   Judge   records   in Paragraph 24 of the deposition of PW­7 that when asked about the   time   of   arrival   of   the   independent   witnesses   at   the   Police Station, the witness (PW­7) remained silent;  In   Paragraph   25   of   the   testimony   of   PW­7   (cross­ examination)   it   is   recorded   that   PW­7   reached   the   place   of incident in 5­7 minutes approximately. This is despite the fact that   even   according   to   PW­7,   the   distance   between   the   Police Station and the place of incident was approximately 7­8 Kms.; and  PW­7 further claimed that his team waited at the place of incident   for   40   minutes,   after   which   the   accused   reached   the place of incident. 27. Therefore,   if   the   story   advanced   by   PW­7   is   to   be   believed, (i)  he received the information at about 16:50 hrs.;  (ii)  he completed the   formalities   and   sent   notices   to   the   independent   witnesses   at 18 17:10 hrs.;  (iii)  he left the Police Station at 17:10 hrs., and reached the place of incident in 5­7 minutes; and  (iv)  his team waited at the place of incident for 40 minutes for the accused to arrive. 28. But in the above timeline, PW­7 is completely silent about the time when the witnesses reached the  Police Station  or  the place of incident. 29. Exhibit   C­1   is   the   notice   purportedly   served   on   the independent   witness   Firuturam   Banware.   This   notice   directs   the said witness  to appear  at  17:10 hrs. at  the  place  indicated therein namely, “ Saida Tiwari Para By­pass Main Road ”. Even according to PW­7   this   notice   to   the   witness   was   sent   only   at   17:10   hrs.,   to   be served   at   the   residence   of   the   witness   located   1   Km.   away. Therefore,   there   was   no   way   that   PW­7   could   have   expected   the witness to be available at the place of incident at 17:10 hrs. 30. Exhibit   C­2   is   the  notice   served   on   the  appellant   herein   (A­1) under  Section  50  of  the  Act.  The  time shown  therein   is  18:00  hrs. This notice requires the appellant to indicate whether he would like to be searched in the presence of Magistrate or  Gazetted Officer. It is also stated in the notice that the contents thereof were read over 19 in the presence of witnesses. Exhibit C­3 is the consent  Panchnama of   the   appellant   agreeing   to   be   searched   by   the   police   officer.   This Panchnama   contains   the   names   of   Sunil   Malghani   and   Firuturam Banware (CWs 1 and 2). Even the search  Panchnama  of the accused marked as Exhibit C­4 refers to the presence of CWs 1 and 2 at the time of search. 31. Therefore, it is clear that the I.O. examined as PW­7 claims to have   done   everything   only   in   the   presence   of   independent witnesses. But those independent witnesses not merely denied their presence and participation but also came up with an explanation as to how their signatures found a place in those documents.   32. In   such   circumstances,   a   serious   doubt   is   cast   on   the   very search   and   seizure   allegedly   made   by   PW­7.   But   unfortunately, both   the   Special   Court   and   the   High   Court   went   by   the   law   in theory, without applying the same to the facts of the case. 33. Right from the beginning, the co­accused Reena Das (A­2) was implicated   at   every   stage.   Admittedly,   the   information   received   by PW­7   at   16:50   hrs.   on   31.05.2014   contained   a   reference   to   the appellant   as   well   as   the   co­accused   Reena   Das.   But   for   some 20 strange   reason,   PW­7   chose   to   serve   a   notice   under   Section   50   of the Act only on the appellant and not on the co­accused.  PW­7 also omitted   deliberately   or   otherwise,   to   record,   (i)   the   consent Panchnama   of   co­accused;   (ii)   the   search   Panchnama   of   the   co­ accused;   and   (iii)   the   recovery   Panchnama   in   relation   to   the   co­ accused. This led to the Special Court acquitting the co­accused. It is   quite   strange   that,   (i)   the   information   received   by   PW­7,   (ii)   the FIR;   and   (iii)   the   charge­sheet   implicated   the   co­accused,   but     the prosecution   accepted   the   finding   of   the   Special   Court   that   there could   have   been   no   recovery   from   the   co­accused   despite   the   fact that she was also travelling in the same car. 33­A. It is true that Section 54 of the Act raises a presumption and the burden shifts on the accused to explain as to how he came into   possession   of   the   contraband.   But   to   raise   the   presumption under   Section   54   of   the   Act,   it   must   first   be   established   that   a recovery   was made from   the accused. The moment  a doubt  is cast upon the most fundamental aspect, namely the search and seizure, the appellant, in our considered opinion will also be entitled to the same benefit as given by the Special Court to the co­accused. 21 34. In   view   of   the   above,   we   are   of   the   considered   view   that   the appellant   is   also   entitled   to   the   benefit   of   doubt.   Therefore,   the appeal is allowed. The judgments of the Special Court as well as the High   Court   in   so   far   as   the   same   relates   to   the   conviction   of   the appellant,   are   set   aside.   The   appellant   shall   be   released   forthwith, unless he is under custody in connection with some other case. No costs. ......................................J. (Indira Banerjee) .......................................J. (V. Ramasubramanian) New Delhi August  30, 2022      22