NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 451 OF 2011   Bothilal         …Appellant versus The Intelligence Officer Narcotics Control Bureau            ...Respondent with CRIMINAL APPEAL NO.1185 OF 2011 J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. Criminal   Appeal   No.451   of   2011   has   been   preferred   by accused   no.3   and   Criminal   Appeal   No.1185   of   2011   has   been preferred   by   accused   no.1.     As   per   the   case   of   the   prosecution, PW­2   Nalini   Ranjan,   Intelligence   Officer,   Narcotics   Control  Criminal Appeal No.451 of 2011 Page  1  of  16 Bureau   (for   short,   ‘NCB’),   South   Zonal   Unit,   Chennai   received information   on   16 th   May   2002.     Based   on   the   information,   she along   with   her   team   and   two   independent   witnesses   namely Devendran and Prabhu conducted a raid at Room No.303, Hotel Suriya,   Periamet,   Chennai   where   accused   no.4   –   F.   Anna   Raj was staying.  The officers of NCB found that apart from accused no.4,   accused   nos.1   to   3   were   also   present   in   the   room.     The door   of   the   room   was   opened   by   accused   no.1.     In   the   room,   a bag containing narcotic substance was found which was seized. The   narcotic   substance   found   was   5.067   kilograms   of   heroin. The   Trial   Court   convicted   the   accused   no.1   (appellant   in Criminal   Appeal   No.1185   of   2011)   for   the   offences   punishable under Section 8(c) read with Sections 21(c), 27A, 28 and Section 29 of the Narcotic Drugs and Psychotropic Substances Act, 1985 (for   short,   ‘NDPS   Act’).     He   was   sentenced   to   undergo   rigorous imprisonment for a period of 11 years and to pay a fine of Rs.1 lakh.  In default of payment of fine, he was sentenced to undergo rigorous imprisonment for six months.   Accused no.3 (appellant in   Criminal   Appeal   No.451   of   2011)   was   convicted   for   the offences   punishable  under  Section  8(c)   read  with  Sections  21(c) and   29   of   the   NDPS   Act.     The   sentence   is   the   same   as   that   of accused   no.1.     In   appeal,   while   confirming   the   conviction,   the High   Court   of   Judicature   at   Madras   reduced   the   sentence   of both of them to ten years.   The default sentence was reduced to one   month.     The   other   two   accused   with   whom   we   are   not  Criminal Appeal No.451 of 2011 Page  2  of  16 concerned,   were   convicted   for   different   offences   punishable under the NDPS Act. SUBMISSIONS OF THE APPELLANTS CRIMINAL APPEAL NO. 451 OF 2011 2. Shri   Sushil   Kumar   Jain,   the   learned   senior   counsel appearing   for   the   appellant   has   made   submissions   in   Criminal Appeal No.451 of 2011 preferred by accused no.3.  At the outset, he   pointed   out   that   till   he   was   released   on   bail,   accused   no.3 had undergone sentence for a period of eight years nine months and twelve days.  He submitted that both the Courts have relied upon the confessional statement of the appellant recorded under Section   67   of   the   NDPS   Act   before   the   officers   of   the   NCB   who are invested with the powers under Section 53 of the NDPS Act. Relying   upon   a   decision   of   this   Court   in   the   case   of   Tofan Singh   v.   State   of   Tamil   Nadu 1 ,   the   learned   senior   counsel submitted   that   the   officer   before   whom   the   confessional statement was made being a police officer, the bar of Section 25 of the Indian Evidence Act, 1872 (for short, ‘the Evidence Act’) is attracted.     He   submitted   that   the   confessional   statements   are not admissible in evidence against the accused. 1   ( 2021) 4 SCC 1  Criminal Appeal No.451 of 2011 Page  3  of  16 3. The learned senior counsel submitted that the contraband was allegedly recovered from Room no.303, which was booked in the name of accused no.4.  Therefore, there was no seizure from accused no.3.   He further  submitted that PW­2 – Nalini Ranjan could   not   have   acted   as   a   Gazetted   Officer   for   the   purpose   of effecting  search under  Section 50 of  the NDPS Act.   He pointed out   that   PW­2   was   heading   the   raid   since   the   very   inception from the stage of receipt of information.  In fact, she had led the raiding   team.     Therefore,   she   cannot   act   as   an   independent person. 4. The   learned   senior   counsel   further   submitted   that   the officer   who   has   the   power   to   enter,   search,   seize   and   arrest without   any   warrant   or   authorization,   has   no   power   to investigate the offence and the said power has to be exercised by the   officer   authorized   under   Section   53   of   the   NDPS   Act.     He submitted that as provided in sub­Section (3) of Section 52, the seized   articles   are   required   to   be   forwarded   without   any unnecessary   delay   to   the   officer   empowered   under   Section   53. He,   further,   submitted   that   in   this   case,   PW­2   who   had   seized bags   containing   alleged   contraband,   drew   representative samples of the contraband.  He submitted that the officer had no power   to   do   it   and   it   could   have   been   done   only   under   the permission   of   the   Magistrate   in   accordance   with   clause   (c)   of sub­Section   (2)   of   Section   52A.     The   learned   senior   counsel submitted that only the samples drawn under sub­Section (2) of  Criminal Appeal No.451 of 2011 Page  4  of  16 Section   52A   and   certified   by   the   Magistrate   become   primary evidence in respect of the offence.  He relied upon the decision of this   Court  in   the  case   of   Union   of   India   v.   Mohanlal  &   Anr. 2 He,   therefore,   submitted   that   the   prosecution   is   vitiated   as   the work of drawing the sample was done by PW­2 without following sub­Section   (2)   of   Section   52A.     Lastly,   the   learned   senior counsel   submitted   that   the   statements   of   the   two   independent witnesses   could   not   have   been   read   in   evidence   as   the prosecution   failed   to   prove   that   the   presence   of   the   witnesses could not be procured.  He submitted that in the circumstances, the   evidence   of   PW­2   should   have   been   subjected   to   a   closer scrutiny.     He   submitted   that   there   is   no   corroboration   to   the evidence   of   PW­2   except   for   the   alleged   confessional   statement which was not admissible in evidence. CRIMINAL APPEAL NO. 1185 OF 2011 5. The   learned   counsel   appearing   for   the   appellant   in Criminal   Appeal   No.1185   of   2011,   while   adopting   most   of   the submissions   made   by   the   learned   senior   counsel   in   the companion   appeal,   submitted   that   the   appellant   had   already undergone   a   sentence   of   about   nine   years.     He   submitted   that the confessional statement of accused no.1 was not voluntary as is   clear   from   the   report   under   Section   57.     Moreover,   in   the search,   no   incriminating   material   could   be   found   against 2   ( 2016) 3 SCC 379  Criminal Appeal No.451 of 2011 Page  5  of  16 accused no.1 as it was accused no.4 who had booked the room in his name from which, the contraband was allegedly recovered. He   would,   therefore,   submit   that   the   Courts   ought   to   have acquitted accused no.1. 6. The   learned   counsel   submitted   that  adverse   inference   will have to be drawn against the prosecution for not examining the independent   witnesses   though   they   were   available.     He submitted   that   the   accused   have   lost   the   opportunity   to   cross­ examine the independent witnesses, thereby, causing prejudice. 7. The   learned   counsel   appearing   for   the   appellant   further submitted   that   as   per   the   prosecution’s   case,   the   contraband was   recovered   from   room   no.303   in   Hotel   Suriya,   Periamet, Chennai   where   accused   no.4   was   staying.     According   to   the prosecution’s case, accused no.1 (appellant) was staying in room no.213 of the Himalaya Lodge, Triplicane, Chennai.   He pointed out   that   according   to   the   prosecution’s   case,   information   was received   that   accused   no.1   was   likely   to   receive   5   Kilograms   of heroin   from   accused   nos.2   and   3.     He   submitted   that   the prosecution has not proved that anyone has seen accused nos.2 and   3   carrying   contraband   to   the   room   occupied   by   accused no.4.     It   is   not   the   prosecution’s   case   that   it   was   accused   no.1 who   brought   the   contraband   to   room   no.303.     The   contraband has   been   seized   from   the   room   occupied   by   accused   no.4   who has   been   convicted   only   for   the   offences   punishable   under  Criminal Appeal No.451 of 2011 Page  6  of  16 Section 8(c) read with Section 30 of the NDPS Act.  He submitted that   even   assuming   that   the   accused   no.1   showed   contraband kept   in   a   bag   in   the   room   occupied   by   the   accused   no.4,   it cannot   be   inferred   that   he   was   in   actual   or   constructive possession of or was dealing with  the contraband.   The learned counsel   submitted   that   the   entire   case   of   the   prosecution   is suspicious   and   possibility   of   the   prosecution   framing   accused no.1, cannot be ruled out. SUBMISSIONS OF NCB 8. The learned Additional Solicitor General (A.S.G.) appearing for   the   respondent   supported   the   impugned   judgment   and pointed out that even if the independent witnesses to the seizure were   not   examined,   the   offence   can   always   be   proved   by   the official   witnesses.     He   submitted   that   the   Courts   below   have believed   the   testimony   of   the   official   witnesses   namely,   PW­2 and   PW­4   to   PW­7.     He   submitted   that   the   contraband   was found   in   the   hotel   room   where   all   four   accused   persons   were present.   He submitted that even if confessional  statements are kept out of consideration, the conviction can be sustained on the basis   of   the   evidence   of   the   official   witnesses   and   in   particular, PW­2.   The evidence of PW­2 has not been shaken in the cross­ examination.     The   learned   A.S.G.   would   urge   that   no  Criminal Appeal No.451 of 2011 Page  7  of  16 interference   is   called   for   with   the   concurrent   findings   of   the Courts below.   OUR VIEW 9. The   prosecution’s   case   is   that   PW­2,   who   was   the Intelligence Officer of the NCB, received information on 16 th  May 2002   at   about  10:45   a.m   that   accused   no.1   who   was   indulging in   drug   trafficking,   has   come   to   Chennai   and   was   staying   in room   no.213   of   the   Himalaya   Lodge,   Triplicane,   Chennai.     He had   come   there   to   receive   5   kilograms   of   heroin   from   accused nos.2 and 3, who were staying in room no.211 of Hotel Blue Star International,   Chennai.     The   information   received   was   that   the accused nos.1, 2 and 3 had planned to deliver the contraband to accused no.4 who was residing in room no.303 of Hotel Suriya, Periamet, Chennai.  The job of accused no.4 was to transfer it to Tuticorin   and   from   there,   to   Sri   Lanka.     PW­2   raided   room no.303   occupied   by   accused   no.4   along   with   other   officers   and two   independent   witnesses   namely,   Devendran   and   Prabhu. According to the prosecution’s case, after the door was knocked on,   it   was   opened   and   it   was   found   that   all   the   four   accused were   present   there.     When   PW­2   questioned   whether   they   were in possession of any  narcotic drug, the first accused took out a blue   coloured   rexine   bag   which,   according   to   the   prosecution, contained packets of a total of 5.067 kilograms of heroin.   PW­2 seized   the   heroine   and   took   two   samples   from   each   packet   by  Criminal Appeal No.451 of 2011 Page  8  of  16 placing   them   in   two   plastic   covers   separately.     The   plastic packets   were   sealed   and   the   remaining   contraband   was   also sealed.     According   to   the   prosecution’s   case,   all   the   accused made   confessional   statements   under   Section   67   of   the   NDPS Act. 10. Though the two independent witnesses were not examined before the Court, their statements were marked as Exhibits P­19 and   P­71.     A   perusal   of   the   impugned   judgment   of   the   High Court   shows   that   it   was   held   that   the   conditions   prescribed   by Section   53A   of   the   NDPS   Act   were   not   fulfilled   and   therefore, these   two   statements   were   inadmissible.     The   High   Court believed the testimony of PW­2 and PW­4 to PW­7 and held that the   confessional   statements   of   the   accused   could   be   taken   as corroboration for the evidence of official witnesses. 11. Paragraphs 158.1 and 158.2 of the majority view in  Tofan Singh’s case 1 , read thus:  “158.   We answer the reference by stating: 158.1.   That the officers who are invested with powers   under   Section   53   of   the   NDPS   Act   are “police   officers”   within   the   meaning   of   Section 25   of   the   Evidence   Act,   as   a   result   of   which any   confessional   statement   made   to   them would   be   barred   under   the   provisions   of Section 25 of the Evidence Act, and cannot be taken   into   account   in   order   to   convict   an accused under the NDPS Act.  Criminal Appeal No.451 of 2011 Page  9  of  16 158.2.   That   a   statement   recorded   under Section 67 of the NDPS Act cannot be used as   a   confessional   statement   in   the   trial   of an offence under the NDPS Act.” (emphasis added) 12. Admittedly, the confessional statements were made by the accused to an  officer  empowered under Section  53 of the NDPS Act and  hence, in  view of  the bar  of Section  25 of the  Evidence Act,   the   confessional   statements   will   have   to   be   kept   out   of consideration. 13. As   regards   the   statements   of   the   official   witnesses   at Exhibits P­19 and P­71, the Special Court relied upon the same. The High Court considered the provisions of Section 53A, which reads thus: “ 53A.   Relevancy   of  statements   under certain circumstances. –  (1)   A   statement   made   and   signed   by   a person   before   any   officer   empowered under section 53 for the investigation of offences,   during   the   course   of   any inquiry   or   proceedings   by   such   officer, shall   be   relevant   for   the   purpose   of proving,   in   any   prosecution   for   an offence   under   this   Act,   the   truth   of   the facts which it contains. –  (a)   when   the   person   who   made   the statement   is   dead   or   cannot   be found   or   is   incapable   of   giving  Criminal Appeal No.451 of 2011 Page  10  of  16 evidence,   or   is   kept   out   of   the   way by   the   adverse   party,   or   whose presence   cannot   be   obtained without   an   amount   of   delay   or expense   which,   under   the circumstances of the case, the court considers unreasonable; or  (b)   when   the   person   who   made   the statement   is   examined   as   a   witness in the case before the court and the court   is   of   the   opinion   that   having regard   to   the   circumstances   of   the case,   the   statement   should   be admitted   in   evidence   in   the   interest of justice.  (2)   The   provisions   of   sub­section   (1) shall, so far as may be, apply in relation to any proceedings under this Act or the rules   or   orders   made   thereunder,   other than   a   proceeding   before   a   court,   as they   apply   in   relation   to   a   proceeding before a court.” 14. A   finding   was   recorded   by   the   High   Court   that   the prosecution   has   not   proved   that   the   witnesses   are   dead   or cannot be found or are incapable of giving evidence or kept out of  the   way  of  the   accused   or   their  presence  cannot  be   obtained without   an   amount   of   delay   or   expense   which,   under   the circumstances   of   the   case,   the   Court   considers   unreasonable. These   findings   are   based   on   the   perusal   of   the   entire   record. There   is   no   explanation   offered   by   the   prosecution   about   their failure   to   examine   these   two   independent   material   witnesses.  Criminal Appeal No.451 of 2011 Page  11  of  16 Hence,   the   statements   of   both   witnesses   are   not   admissible   in evidence. 15. Admittedly,   PW­2   drew   two   samples   from   each   of   the packets   of   the   contraband   found   in   the   hotel   room   and   kept them   in   two   separate   plastic   covers.     These   covers   were   sealed and   the   remaining   contraband   was   also   sealed.     Thus,   the prosecution   claims   that   the   samples   were   prepared   even   before the   packets   were   sent   to   the   Station   House   Officer.     The submission   of   the   learned   senior   counsel   appearing   for   the appellant   in   Criminal   Appeal   451   of   2011   was   that   a   grave suspicion is created about the  prosecution’s case as this action by the PW­2, was contrary to Section 52­A of NDPS Act. 16. In   paragraphs   15   to   17   of   the   Mohanlal’s   case 2 ,   it   was held thus:  “15.   It   is   manifest   from   Section   52­ A(2)include   (supra)   that   upon   seizure   of the   contraband   the   same   has   to   be forwarded either to the officer­in­charge of the   nearest   police   station   or   to   the   officer empowered   under   Section   53   who   shall prepare   an   inventory   as   stipulated   in   the said provision and make an application to the   Magistrate   for   purposes   of   ( a ) certifying the correctness of the inventory, ( b ) certifying photographs of such drugs or substances taken before the Magistrate as true,   and   ( c )   to   draw   representative samples in the presence of the Magistrate  Criminal Appeal No.451 of 2011 Page  12  of  16 and certifying the correctness of the list of samples so drawn. 16.   Sub­section   (3)   of   Section   52­A requires   that   the   Magistrate   shall   as soon   as   may   be   allow   the   application. This implies that no sooner the seizure is   effected   and   the   contraband forwarded   to   the   officer­in­charge   of the   police   station   or   the   officer empowered,   the  officer   concerned   is   in law   duty­bound   to   approach   the Magistrate   for   the   purposes   mentioned above   including   grant   of   permission   to draw   representative   samples   in   his presence,   which   samples   will   then   be enlisted   and   the   correctness   of  the  list of   samples   so   drawn   certified   by   the Magistrate. In other words, the  process of   drawing   of   samples   has   to   be   in   the presence   and   under   the   supervision   of the   Magistrate   and   the   entire   exercise has to be certified by him to be correct. 17.   The  question  of drawing  of  samples at   the   time   of   seizure   which,   more often   than   not,   takes   place   in   the absence   of   the   Magistrate   does   not   in the   above   scheme   of   things   arise.   This is so especially when according to Section 52­A(4)   of   the   Act,   samples   drawn   and certified   by   the   Magistrate   in   compliance with   sub­sections   (2)   and   (3)   of   Section 52­A   above   constitute   primary   evidence for   the   purpose   of   the   trial.   Suffice   it   to say   that   there   is   no   provision   in   the   Act  Criminal Appeal No.451 of 2011 Page  13  of  16 that   mandates   taking   of   samples   at   the time of seizure. That is perhaps why none of the States claim to be taking samples at the time of seizure. ” (emphasis added) Thus, the act of PW­2 of drawing samples from all the packets at the time of seizure is not in conformity with what is held by this Court   in   the   case   of   Mohanlal 2 .     This   creates   a   serious   doubt about   the   prosecution’s   case   that   the   substance   recovered   was contraband. 17. Even   according   to   the   prosecution’s   case,   as   can   be   seen from   the   version   of   PW­2,   accused   no.1   (appellant   in   Criminal Appeal   No.1185   of   2011)   was   staying   in   room   no.213   of Himalaya   Lodge,   Triplicane,   Chennai.     He   was   to   receive   5 kilograms   of   heroin   from   accused   no.2   and   accused   no.3 (appellant   in   Criminal   Appeal   no.451   of   2011).     Accused   nos.2 and 3, according to the case of the prosecution, were staying in room   no.211   of   Hotel   Blue   Star   International,   Chennai.     It   was accused   no.4   who   was   staying   in   room   no.303   of   Hotel   Suriya, Periamet, Chennai where PW­2 and other members of her party entered.     The   case   of   the   prosecution   is   that   after   PW­2   and others   entered   the   room,   they   called   upon   all   the   four   accused who   were   present   there   to   disclose   whether   they   were   in possession   of   the   contraband.     The   prosecution’s   case   is   that accused   no.1   showed   a   blue   coloured   bag   from   which   the  Criminal Appeal No.451 of 2011 Page  14  of  16 recovery of about 5 kilograms of heroin was made.   It is not the case of the prosecution that accused no.1 was carrying that bag with him or that it was in his custody.  The bag was in the room occupied   by   accused   no.4.     Thus,   it   cannot   be   said   that   the contraband   was   found   in   the   custody   of   accused   no.1.     At   the highest, it was found in the room occupied by accused no.4.  We may note here that accused no.4 has been convicted by the High Court   only   for   the   offence   punishable   under   Section   30   of   the NDPS Act which is for the offence of making preparation to do or omitting to do anything which constitutes an offence punishable under   the   provisions   of   Sections   19,   24   and   27A.     The prosecution   has   not   produced   any   evidence   to   show   that   the contraband was brought to the room of the accused no.4 by the other   three   accused   persons   or   anyone   of   them.     It   is   not   the case that the room of accused no.4 was in possession of accused nos.1 to 3 who were staying in different hotels. 18. Therefore,   in   our   view,   the   case   of   the   prosecution   is   not free   from   suspicion.   The   prosecution   has   not   proved   beyond   a reasonable doubt that the appellants in these two appeals were in   possession   of   the   contraband   or   that   they   brought   the contraband to the hotel room of the accused no.4.   Criminal Appeal No.451 of 2011 Page  15  of  16 19. In the circumstances, we cannot sustain the conviction of the appellants in these two appeals.   Accordingly, the impugned judgments are set aside and the appellants are acquitted of the offences alleged against them.  Appeals are accordingly allowed. ……..….……………J. (Abhay S. Oka) ……...………………J.          (Rajesh Bindal) New Delhi; April 26, 2023.     Criminal Appeal No.451 of 2011 Page  16  of  16