High Court Kerala High Court

Rajendran @ Raju vs State Of Kerala on 24 July, 2007

Kerala High Court
Rajendran @ Raju vs State Of Kerala on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 874 of 2007()


1. RAJENDRAN @ RAJU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :LIJU M.P[STATE BRIEF]

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :24/07/2007

 O R D E R
                         K. THANKAPPAN, J.
                ------------------------------------------
                       CRL.A.NO.874 OF 2007
                ------------------------------------------
             Dated this the 24th day of July, 2007.

                               JUDGMENT

The accused was charge sheeted by the police for an offence

punishable under Section 58 of the Abkari Act for possession of 4

liters of arrack on 28.3.2000 at about 8.50 a.m. To prove the case

against the appellant, prosecution examined Pws 1 to 3 and relied on

Exts.P1 to P9. MO1 is also produced. The appellant denied the

prosecution case and had stated that he was arrested not as

spoken to by the prosecution witnesses, but from a shop in the

previous night of 28.3.2000. However, the trial court found the

appellant guilty under Section 58 of the Abkari Act and he was

convicted thereunder and sentenced to undergo R.I for two years and

to pay a fine of Rs. One lakh with default sentence of payment of

fine, to undergo R.I for a further period of three months. The

judgment of the trial court is challenged in this appeal.

2. This appeal is filed through the jail authorities. Since the

appellant is not having his own counsel to argue the matter, a

member from the State brief panel has been appointed to argue the

CRL.A.NO.874/2007 2

matter. This Court heard the learned counsel appearing for the

appellant and the learned Public Prosecutor. The learned counsel

appearing for the appellant mainly had taken three contentions

before this Court. Firstly it is submitted that the trial court had

committed a serious error in placing reliance on the evidence of Pws

1 and 2, who were the police officials, to prove the case against the

appellant as the prosecution has not examined any independent

witnesses to prove the seizure of MO1 or even the action taken by

PW2. Secondly, it is contended that while detecting the offence,

PW2 – the Sub Inspector of Police had committed a serious error in

not getting the presence of independent witnesses to watch the

action taken by him and hence, PW2- Sub Inspector had violated the

provisions of the Abkari Act as well as the provisions of the Kerala

Excise Manuel. Thirdly, it is contended that the evidence of PWs 1

and 2 does not prove that the contraband was kept in safe custody

till the sample was taken for analysis, hence there is substitution of

the same.

3. The prosecution case as spoken to by Pws 1 and 2 is that

while PW2 – the Sub Inspector of Police, Vellarada Police Station was

on patrol duty along with the other police officials reached at the

CRL.A.NO.874/2007 3

place called Vattavila and got information that a person was

engaged in selling arrack at Vattavila, Pulloorkulangara. On getting

the above information, the police party reached the place called

Vattavila at Chenkal Village and found that the appellant was in

possession of a jerry can having the capacity of 5 liters and on seeing

the police party, the appellant tried to escape from the spot. However,

he was stopped and questioned. On questioning him it was

revealed that the can contained arrack and it was kept for sale. On

preparing Ext.P1 mahazar, MO1 can was seized in the presence of

independent witnesses and on issuing an arrest memo, the appellant

was arrested. Both the appellant and the contraband were produced

before the court on the same day. After filing requisite requisition

before the court for analysing the sample taken from MO1 can and

as per Ext.P5 it was reported that the sample contained 26.62% ethyl

alcohol by volume and hence, the final charge has been filed before

the court. The trial court found that the evidence of Pw1- the Head

Constable, who accompanied PW2- the Sub Inspector, was

acceptable and non-examination of the independent witnesses,

whose name appeared in Ext.P2 mahazar, was not a reason to

believe Pws 1 and 2. The criticism levelled against the evidence of

these witnesses was that even though Ext.P1 mahazar contained

CRL.A.NO.874/2007 4

the names of two independent witnesses, none of that independent

witnesses was examined by the prosecution to prove the action taken

by PW2 at the spot and at the time of arrest of the appellant. In this

context the trial court had found that even though two names were

found in Ext.P1 mahazar as independent witnesses, the Prosecution

had given up these witnesses. The trial court found that if the

evidence of these witnesses is acceptable and that does not

contain any infirmity, there is no bar for proving the prosecution

case against the appellant. The contention raised by the counsel is

that as Ext.P1 contained the names of two independent witnesses

and the prosecution was also aware that if these witnesses were

examined before the court, they would not support the prosecution

case at all. But that by itself may not be a reason for not examining

any independent witnesses. However, the case suggested to Pws 1

and 2 and the case set up by the appellant when he was

questioned under Section 313 would not suggest that the appellant

was implicated falsely by the police and the police officials have

foisted the case against the appellant with an ulterior motive or with

any prior enmity. In the above circumstances, the trial court is fully

justified in placing reliance on the evidence of Pws 1 and 2. Apart

from the evidence of PW2, PW3- the Thondi Clerk attached to the

CRL.A.NO.874/2007 5

committal court was examined before the court. PW3 had given

evidence before the court that the thondi article namely MO1 was

reached at the court on 29.3.2000 itself, i.e, on the next day of

detection of the crime. However, in Ext.P4 thondi list it was seen

that magistrate had recorded that MO1 may be verified and

received on 28.3.2000 as per the initial of the magistrate. Apart from

the above, it was the case of PW2 – the Sub Inspector that MO1

and the appellant were produced before the court on the same day.

In the above circumstances, the evidence given by PW3 that MO1

was seen or received in the court on 29.3.2000 may not have much

consequences.. However this witness has stated before the court

that as per the direction given by the magistrate, the sample has been

collected and sent for chemical analysis by himself. Though this

witness was cross examined at length, his evidence has not been

shattered to prove that the sample has been taken from MO1 and

got analysed as per the direction given by the court. In the above

circumstances, Ext. P5 report clearly proves that the sample taken

from MO1 can was produced before the court on the same day.

Hence, non-examination of the independent witnesses, whose names

appeared in Ext.P1- mahazar may not fatal to the prosecution case.-

Even though it was suggested to Pws 1 and 2 that the seal and the

CRL.A.NO.874/2007 6

label fixed by PW2 on MO1 have not seen when it was examined in

the court during trial, that by itself was not a reason to reject the

evidence of Pw 2, who had given evidence before the court that MO1

was seized from the appellant and it was duly labeled and sealed.

Unless and until it is proved or suggested that the contraband

article has been substituted by the prosecution, it is not possible to

hold that the evidence of Pws 1 and 2 cannot be the basis for

finding that the appellant was found in possession of MO1 and MO1

was seized as spoken to by Pws 1 and 2. In the above

circumstances, the finding of the trial court is on evidence.

4. However, the trial court on the basis of the evidence adduced

by the prosecution witnesses found that the appellant had committed

an offence punishable under Section 58 of the Abkari Act. The

prosecution case is that the appellant was found in possession of 4

liters of arrack on 28.3.2000 at about 8.50 a.m without having any

permit or license under the provisions of the Abakri Act. If a

person is found in possession of arrack without having any license or

permit, which would constitute an offence under Section 8(1) read

with Section 8(2) of the Abkari Act.

CRL.A.NO.874/2007 7

5. In the above circumstances, the finding of the trial court that

the appellant committed an offence punishable under Section 58 is

set aside instead he is found guilty for an offence punishable under

Section 8(1) read with Section 8(2) of the Abkari Act. The trial court

had imposed R.I for two years and fine of Rs. One lakh against

the appellant. After considering the fact that the case was of the

year 2000 and the prosecution has not adduced any evidence to

show that the appellant was engaged in selling arrack, the sentence

imposed against the appellant has to be reduced.

6. Accordingly, appellant is convicted under Section 8(1) read

with 8(2) of the Abkari Act. He is sentenced to undergo R.I for one

year and to pay a fine of Rs.One lakh with default sentence of

payment of fine, to undergo S.I for a period of three months. The

appellant is entitled for the benefit of set off under Section 428 of

Cr.P.C.

With the above modifications in the conviction and sentence, in

all other respects the appeal stands dismissed.

K. THANKAPPAN, JUDGE.

cl

CRL.A.NO.874/2007 8

K THANKAPPAN, J.

CRL.A.NO.874 OF 2007

JUDGMENT

24th July, 2007.