High Court Kerala High Court

Sasi vs State Of Kerala on 21 February, 2007

Kerala High Court
Sasi vs State Of Kerala on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 964 of 2002()


1. SASI, S/O.SREEDHARAN, AGED 42 YEARS,
                      ...  Petitioner
2. MATHEW, S/O.JOSEPH, AGED 37 YEARS,
3. JOSE S/O.JOSEPH, AGED 42 YEARS,
4. JOSE S/O.THOMAS, AGED 41 YEARS,
5. VIJAYAN, S/O.KUNHIKANNAN, AGED 39 YEARS,

                        Vs



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

                For Petitioner  :SRI.VINOD VALLIKAPPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :21/02/2007

 O R D E R
                                J.M.JAMES, J.

                         - - - - - - - - - - - - - - - - - - - -

                          Crl.A No. 964  of   2002

                         -  - - - -  - - - - - - - - - - - - - - -

               Dated this the 21st day of February, 2007


                               J U D G M E N T

The accused, five in number, though were charged

with the offence punishable under Section 55(a), 55(b) and

55(g) of the Abkari Act, in short the Act, they were acquitted of

all the charges, except Section 55(g) of the Act. Therefore, all

the accused were found guilty of the offence punishable under

Section 55(g) of the Act, convicted and sentenced thereunder to

undergo rigorous imprisonment for five years each and to pay a

fine of rupees one lakh each, in default of which to undergo

simple imprisonment for a further period of nine months. The

said conviction and sentence are under challenge through this

appeal.

2. The brief facts required for the disposal of this

appeal are that on 18/04/1998, PW.2, the Sub Inspector of

Peruvannamuzhi Police Station, along with PW.3 and others,

were on duty. On information that illicit brewing of arrack was

going on at Pakshikkunnu island, which is under the forest

Crl.A No.964/2002

2

department, the police party proceeded towards the isolated

island, where the illicit brewing was going on. On seeing the

police party, the accused-appellants threw away the apparatus

and appliances used for the said purpose, jumped into the river,

swam and escaped. The police party, under PW.2, inspected the

premises and found nearly 3000 litres of wash, stored in

kannases, tea boxes etc. together with nearly 10 litres of arrack.

The other articles and apparatus, which could be used for the

purpose of manufacturing of arrack, were also found. After

preparing Exhibit P3 seizure mahazar and Exhibit P1 scene

mahazar, the police party returned to the police station, with the

material objects. Exhibit P6 is the First Information Statement

and Exhibit P6(a) is the First Information Report, registered

under Section 55(a), (b) and (g) of the Act. Though the

appellants had jumped into the river, swam and escaped from

the place of occurrence, PW.3, the Assistant Sub Inspector of

Police, who was with PW.2, had identified the accused. Hence,

the final report was accordingly filed by PW.2, on completion of

the investigation, which was conducted by PW.6, the Sub

Inspector of Perambra Police Station.

Crl.A No.964/2002

3

3. The prosecution examined six witnesses and

marked eight documents. Six material objects were also marked

and identified.

4. Though the court framed the charge under

Section 55(a), (b) and (g) of the Act, on appreciation of the

evidence, the court below came to the finding that there is no

clear evidence to hold that the appellants committed the offence

under Section 55(a) and (b) of the Act. Therefore, all of them

were acquitted thereunder. However, considering that the

evidence is sufficient to hold that the accused committed the

offence punishable under Section 55(g) of the Act, they were

convicted and sentenced thereunder.

5. Section 55(g) of the Act is reproduced below:-

“55. Whoever in contravention of this Act

or of any rule or order made under this Act

(a) xxxx

(b) xxxx

(c) xxxx

(d) xxxx

(e) xxxx

Crl.A No.964/2002

4

(f) xxxx

(g) uses, keeps, or has in his possession any

materials, still, utensil, implement or

apparatus whatsoever for the purpose of

manufacturing liquor other than toddy or

any intoxicating drug; or

(h) xxxx

(i) xxxx

shall be punished xxxx”

6. The prosecution had produced six material

objects. The evidence of PWs.1, 3 and 6 clearly show that these

material objects were seized from the place of occurrence.

Though PWs.1 and 2 had turned hostile, Exhibit P3 seizure

mahazar reveals the seizure of the material objects from the

place of occurrence, MO.6 being a white kannas, with arrack.

7. The learned counsel appearing for the appellant

submitted that as possession of the materials stated in Section

55(a) and (b) of the Act were found to be not proved by the

prosecution against the appellants, the conviction under Section

55(g) of the Act also is not sustainable.

Crl.A No.964/2002

5

8. Mere possession of liquor or intoxicating drug,

in contravention of the Act, or manufacturing of liquor or

intoxicating drug, are covered under Section 55(a) and 55(b) of

the Act. On the other hand, as quoted above, Section 55(g) of

the Act is very extensive and the possession of any materials,

still, apparatus, utensil, implement and whatsoever, for the

purpose of manufacturing liquor, is sufficient to attract the

offence thereunder. The material objects seized and produced in

this case are materials which are used for manufacturing liquor.

MO.6 kannas had arrack in it. But as the possession of the same

was not fastened on the appellants, the court did not convict

them under Section 55(a) of the Act. However, the act alleged

against the appellant, under Section 55(g) of the Act, is clearly

proved. Therefore, for the reason that Section 55(a) and 55(b) of

the Act were found not proved, Section 55(g) of the Act cannot

be brushed aside.

9. The learned counsel for the appellant further

contended that there is no materials to show that the accused

had been identified by any of the witnesses. PW.3 is the

Assistant Sub Inspector of Police of the same station, who

Crl.A No.964/2002

6

accompanied PW.2 and others, in the boat of the irrigation

department, to the place of occurrence. He had clearly

identified the appellants. PW.2 also spoke of the jumping and

escaping by the appellants from the place of occurrence. The

investigation of PW.6 further revealed that the appellants were

involved in illicit distillation and they escaped from the place of

occurrence after throwing away the apparatus and implements

into the river. Therefore, no further identification is necessary

in this case.

10. Learned counsel further submitted that even

though the police party was in a boat of the irrigation

department, they did not pursue the appellants, who jumped into

the river in their bid to escape from the place of occurrence.

PW.2 had been questioned on that point; so also were the other

witnesses. PW.2 deposed that the boat was tied to a distant

place on an another side of the bank of the tiny island, where the

illicit brewing was going on. The police could not reach back

the boat and chase the appellants.

11. The learned Public Prosecutor submitted that

because of the marshy area it was not possible for the boat to be

Crl.A No.964/2002

7

driven through the places where the appellants escaped. The

appellants were very familiar with the terrain of the area, as well

as the differences in the depth of the water in the river.

12. When the prosecution established that it was the

accused-appellants who did the criminal act, the mere inaction

on the part of the police in not chasing the appellants, cannot be

found to be a lapse on the prosecution. Therefore, I am unable

to accept the contention of the learned counsel for the appellant

in that regard.

13. The evidence adduced by the prosecution clearly

show that the appellants were engaged in manufacturing of

illicit liquor in an isolated island. It is a forest area. PW.2

deposed that the police party could identify the location only on

seeing the smoke coming out of the area. When they reached

the place of occurrence, the appellants escaped, by jumping into

the river. As the boat was on the other side of the island, they

could not immediately chase them.

14. The counsel for the appellants were at pains to

explain that the distance to the main land, from the place of

occurrence, was 11/ kms. Therefore, a chase must have been
2

Crl.A No.964/2002

8

successful and the accused could have been arrested. PW.2 and

others explain that as the boat was stationed at a distant place of

the island and the appellants were proficient enough with the

terrain, taking advantage of the depth differences in the river,

they escaped. Therefore, there was no chance in pursuing the

appellants, with the boat.

15. After appreciating the evidence, that are

available on record, I do not find that I have to doubt the

versions of the prosecution witnesses, in not chasing the

accused, when they jumped into the river. When I appreciate

the entire evidence, I find that the prosecution has established

the offence under Section 55(g) of the Act. Therefore, the

conviction entered into by the learned Additional Sessions Judge,

Fast Track, (Ad hoc-I), Kozhikode, in Sessions Case

No.329/1999, on the file of that court, is hereby sustained.

16. The learned counsel for the appellants, however,

submits that the sentence of imprisonment for five years and a

fine of rupees one lakh each, is highly excessive, and

disproportionate to the criminal act proved against them.

Crl.A No.964/2002

9

17. After hearing the counsel for the appellants as

well as the learned Public Prosecutor, and taking into account

the circumstances of this case, I reduce the sentence from

rigorous imprisonment for five years to rigorous imprisonment

for one year each. However, I sustain the fine amount of rupees

one lakh each. The default sentence, is reduced to simple

imprisonment for six months each.

In the result, the appeal is allowed in part. The

learned Sessions Judge is directed to issue modified warrants to

the appellants, reducing the sentence of imprisonment to

rigorous imprisonment for one year each, and the default

sentence of fine being six months each, as above.

(J.M.JAMES)

Judge

ms

Crl.A No.964/2002

10

J.M.JAMES, J.

– – – – – – – – – – – – – – – – – – – –

Crl.A No. 964 of 2002

– – – – – – – – – – – – – – – – – – – –

J U D G M E N T

21st February, 2007