High Court Kerala High Court

Sarojini vs State Of Kerala on 19 February, 2009

Kerala High Court
Sarojini vs State Of Kerala on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 35 of 2002()


1. SAROJINI, W/O. MOHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/02/2009

 O R D E R
                           V.GIRI, J.
           -------------------------
                    CRL.R.P.No.35 of 2002
           -------------------------
       Dated this the 19th day of February, 2009.


                         O R D E R

The accused, in C.C.No.80/98 on the file of the

Judicial Magistrate of the First Class, Wadakkancherry, is the

petitioner in this Criminal Revision Petition.

2. The petitioner was prosecuted for the offence

punishable under Section 55(a) of the Abkari Act (for short

‘the Act’}. She was found guilty, convicted thereunder and

sentenced to undergo simple imprisonment for a period of

one year and to pay a fine of Rs.25,000/- with a default

sentence. The conviction was affirmed by the lower

appellate court, but the sentence was modified wherein the

substantive sentence of imprisonment was reduced from

one year to six months. Challenging the conviction and

sentence, the accused has come up in revision.

3. The case of the prosecution is that a patrol

party, consisting of PW.1 Excise Preventive Officer, was

conducting petrol duty on 10.2.1997 at about 5 PM. When

the patrol party reached the pathway situated on the

southern side of the house of the accused in Kanjiramcode

CRL.R.P.No.35 of 2002

:: 2 ::

Desom, the accused was seen coming from the opposite

side holding a Can. On suspicion, the accused was stopped.

On conducting inspection of the jerry Can, 3 litres of arrack

was found in it. The plastic can was having a capacity of 5

litres. The accused was arrested and a sample was taken in

a bottle of 180 ml. The sample bottle and the plastic Can

were sealed separately and Ext.P1 mahazar was drawn.

The crime and occurrence report, Ext.P2) was registered by

the Excise Inspector. The sample was sent for chemical

analysis and Ext.P3report was obtained. PW.1 identified the

plastic Can as M.O.1.

4. PW.2 is stated to be the mahazar witness. He

admitted his signature in Ext.P1, though otherwise he did

not support the prosecution regarding the manner in which

he came to subscribe his signature in Ext.P1. The

suggestion made to Pws.1 and 2 was that apparently the

address of the accused was available with the excise party

and that therefore, the accused was falsely implicated.

5. The trial court convicted and sentenced the

accused as aforementioned. As stated earlier, the lower

appellate court confirmed the conviction and sentence.

CRL.R.P.No.35 of 2002

:: 3 ::

6. Learned counsel for the petitioner submitted

that the evidence adduced by the prosecution is inadequate

to prove the charge against the accused beyond reasonable

doubt. It is was further submitted that in the matter of

search and seizure effected from the accused, there is

contravention of Section 36 of the Abkari Act. It is

contended that the search was not witnessed by two

independent witnesses and it is vitiated by the proviso to

Section 36 of the Act.

7. It was further contended that the evidence on

record seems to suggest that the excise officials were

acquainted with the address of the accused and it seems

that the accused was roped in without a detection and

seizure having been effected in the manner suggested by

the prosecution. It is further contended that the suggestion

made to PW.1 was that it is only because the address of the

accused was known to the excise officials, she was falsely

implicated.

8. I have gone through the evidence, both oral and

documentary. Before considering the plea regarding

contravention of Section 36 of the Act, it will be relevant to

CRL.R.P.No.35 of 2002

:: 4 ::

note certain aspects emanating from the testimony of Pws.1

and 2.

9. PW.1, the Preventive Officer was one among the

patrol party. He deposed that the patrol party had to stop

the jeep in which they came about 3/4th kilometer away

because the lane through which they came was narrow.

According to PW.1, while patrol party was standing by the

side of the southern side of the residence of the accused,

they saw the accused coming along the lane with a Jerry

Can. It was in suspicious circumstances and they inspected

the Can, which was found to be containing illicit arrack.

Thereafter Ext.P1 mahazar was drawn up and though apart

from PW.1 there were two independent witnesses, the

mahazar shows the signature of PW.2 alone as an

independent witness. Further, though the patrol party is

said to have consisted of 5 persons, none of the other official

witnesses were examined. What I found to be noteworthy in

Ext.P1 is the total absence of a recital therein that after the

seizure of M.O.1 and also after a portion of the liquor was

transferred to the sample bottle with 180 ml that though

they were separately sealed, thereafter both the accused

CRL.R.P.No.35 of 2002

:: 5 ::

and the witnesses were asked to affix their signatures on the

seal. Normally, a seal is affixed on the material object

recovered from the site and the bottle in which the sample is

collected. The accused is required to affix his/her signature

on the seal so affixed. This is a practice which is seen to be

followed, almost invariably, in all Abkari cases. But Ext.P1

does not contain any recital that the accused was asked to

put her signature on such seal. The most reliable method of

ensuring authenticity of the sample and to obviate an

argument at a later point of time that there is nothing to

connect the material object with the accused as such. PW.1

ought to have obtained the signature of the accused on the

seal of the material object, which should naturally tally with

the seal and the signature on the sample bottle. Though the

sample bottle was found to be sealed and the sample that

was forwarded to the chemical analyst as pointed out by the

Public Prosecutor with reference to Ext.P3 analysis report,

this does not ensure the authenticity of the search, the

presence of the accused at the scene of occurrence and her

being in possession of the contraband, as alleged by the

prosecution, in the absence of the signature of the accused

CRL.R.P.No.35 of 2002

:: 6 ::

on the seal affixed on the material object. I am constrained

to observe that this is a crucial lapse on the part of the

prosecution.

10. I take note of this lapse in the light of the

contention taken up by the Learned counsel for the accused,

with reference to Section 36 of the Act, which reads as

follows:

“36. Searches how to be made:- All searches

under the provisions of this Act shall be

made in accordance with the provisions

of the (Code of Criminal Procedure, 1973

(Central Act 2 of 1974)

[Provided that the persons called upon

to attend and witness such searches

shall include at least two persons neither

of whom is an Abkari, Police or Village

Officer.]”

11. The proviso thereto obviously, therefore,

requires two independent witnesses for every search which

is conducted under the provisions of the Act in question.

Learned Public Prosecutor would submit that the instant is a

case where the accused was found in possession of a jerry

Can, having a capacity of 3 litres, that she was arrested on

the spot and that this was not a case of search of the

CRL.R.P.No.35 of 2002

:: 7 ::

premises of the accused and consequently, Section 36 of the

Act would have no application. I find it difficult to accept this

submission, inasmuch as Section 36 of the Act refers to all

searches conducted under the Act as such. It does not

purport to draw a distinction between search of a premises

and search of a person. It was, therefore, necessary for the

prosecution to comply with Section 36 of the Act in the

matter of searching the person of the accused as well.

12. Indisputably, only one independent witness

has signed Ext.P1 mahazar i.e. PW.2. The reading of the

testimony of PW.1 also does not lead to a conclusion that an

attempt was made by PW.1 to secure the presence of a

second independent witness. Nor does PW.1 come out with

an explanation as to why they were unable to secure the

presence of two independent witnesses while the search was

being conducted on the person of the accused. No doubt, as

pointed out by the learned Public Prosecutor an infraction of

Section 36 of the Act does not vitiate the trial of the

accused, as has been held by this court in Madhavan v.

Excise Inspector {2000(1) KLT 311}. But, that does not

relieve the prosecution from at least offering an explanation

CRL.R.P.No.35 of 2002

:: 8 ::

as to why they were not able to secure the presence of two

independent witnesses for the search in question. It, at

least, obliges the prosecution to affirm whether they made

an attempt to secure the presence of two independent

witnesses as is contemplated by Section 36 of the Act. Even

that limited option does not seem to have been attempted

to by the prosecution. Though an infraction of Section 36 of

the Act does not result, ipso facto, in vitiating the trial as

such, it would definitely require the court to consider the

evidence offered by the prosecution with a little more

circumspection and find out whether the prosecution has

succeeded in offering an explanation for not complying with

Section 36 of the Act, while conducting the search.

13. I also take note of the evidence of PW.2, the

mahazar witness. He is a coolie and he affirmed his

signature in Ext.P1 mahazar. But, in cross-examination, he

went on to say that he did not see either the accused or

M.O.1 when he subscribed his signature in Ext.P1. He also

denies the suggestion that he was asked to smell and taste

the sample which was taken from M.O.1. This does not

support the version given by PW.1 to the contra. He further

CRL.R.P.No.35 of 2002

:: 9 ::

deposed that he signed the mahazar in the Panchayat road

at 6 PM and that only the Excise Officials were present when

he subscribed his signature in the mahazar. He further

stated that the contents of Ext.P1 were not read over to him.

The court below went on to hold that PW.2 was not

rendering the truth. I am of the view that the absence of

any attempt on the part of the prosecution to conduct a re-

examination of PW.2 cannot be brushed aside as such.

14. In these circumstances, I am of the view that

the evidence adduced by the prosecution cannot be

accepted as such. The failure on the part of the prosecution

to obtain the signature of the accused or the witness on the

seal affixed on M.O.1, as discernible from the testimony of

PW.1 and the failure of the prosecution to secure the

presence of two independent witnesses at the search in

terms of Section 36 of the Act, in my view, would render the

case of the prosecution unacceptable. It would be unsafe to

find the accused guilty of the offence under Section 55(a) of

the Act and convict her, on such shaky evidence.

For all these reasons, Criminal Revision Petition is

allowed. The conviction and sentence of the accused under

CRL.R.P.No.35 of 2002

:: 10 ::

Section 55(a) of the Abkari Act is set aside. She is acquitted

of the charge. The bail bond executed by her shall stand

cancelled. If the accused has remitted any fine, the same

shall be refunded to her within a period of three months

from the date of receipt of a copy of this order.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge