High Court Kerala High Court

Gangadharan vs State Of Kerala on 26 March, 2010

Kerala High Court
Gangadharan vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 335 of 2003()


1. GANGADHARAN, S/O. KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/03/2010

 O R D E R
                   P.Q. BARKATH ALI, J.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                  Crl.A. No. 335 of 2003 A
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=
         Dated this the 26th day of March, 2010

                         JUDGMENT

Challenge in this appeal by the accused is to the

judgment of the Addl. District and Sessions Judge, Fast

Track (Adhoc-I), Kozhikode dated January 27, 2003 in S.C.

No. 260 of 1999, convicting him under section 55(a) of the

Abkari Act and sentencing him to undergo rigorous

imprisonment for a period of two years and to pay fine of

Rs.1 lakh, in default to undergo simple imprisonment for a

further period of six months.

2. The case of the prosecution, as shaped in evidence

before the trial court, in brief is this:-

On July 2, 1998 at about 5.30 p.m. while PW1, the

then Sub Inspector of Police, Atholi along with PW.2 a

Constable attached to that Police Station were on patrol

duty at Ulliyeri Bus Stand, the accused was found holding a

plastic cover and on search it was found to contain 7

bottles, each having a quantity of 375 ml. of Indian Made

Crl.A. 335/2003 2

Foreign Liquor. The articles were seized in the presence of

two independent witnesses, PWs.3 and 4. The accused was

arrested and produced before the committal court. The case

was investigated by PW6, the then Head Constable of that

station. After completing the investigation, the charge was

laid before the committal court by PW1 alleging offences

punishable under Sec. 55(a) and 55(g) of the Abkari Act.

3.When the accused appeared before the committal

court, copies of documents relied on by the prosecution

were furnished to him. As the offence punishable under

section 55(a) and 58 of the Abkari Act are exclusively

triable by a Court of Sessions, the case was committed to

the Sessions Court, Kozhikode from where it was made over

to the trial court for trial and disposal.

4. The accused, on appearance before the trial court,

pleaded not guilty to the charge under sections 55(a) and

58 of the Abkari Act. On the side of the prosecution PWs.1

to 6 were examined and Exts.P1 to P8 and MOI series and

MOII were marked. When he was questioned under section

Crl.A. 335/2003 3

313 Cr.P.C. by the trial court, he denied the incriminating

circumstances. No evidence was adduced on the side of the

defence. The learned Magistrate, on an appreciation of the

evidence, found the accused guilty under section 55(a) of

the Abkari Act, convicted him there under and sentenced

him as aforesaid. He was acquitted of the charge under

section 58 of the Police Act. The accused has now come up

in appeal challenging his conviction and sentence.

5. Heard the learned counsel appearing for the

appellant and the learned Public Prosecutor.

6. The following points arise for consideration :-

1) Whether the conviction of the
appellant/accused by the trial court under
section 55(a) of the Abkari Act can be
sustained?

2) Whether the sentence imposed by the trial
court is excessive or unduly harsh?

7. The case of the prosecution was that on July, 2,

1998 at about 5.30 p.m. the accused was found to be in

possession of 7 bottles of Indian Made Foreign Liquor, each

containing 375 ml. near the Bus Stand at Ulliyeri and that

Crl.A. 335/2003 4

thereby committed the offence punishable under section 55

(a) of the Abkari Act. PWs.1 to 6 were examined on the side

of the prosecution before the lower court. PW1 is the then

S.I. of Police, Atholi Police Station who detected the

offence. PW2 is the Constable who accompanied him. They

gave a consistent version regarding the recovery of MOI

series, the bottles containing I.M.F.L. and MOII the bag.

Nothing was brought out in their cross-examination to show

that they have any enmity towards the accused. The counsel

for the appellant/accused argued that as the two

independent witnesses to the seizure mahazar turned

hostile and did not support the prosecution and PWs.1 and

2 being the official witnesses, their evidence should not be

believed. I am not inclined to agree. It is settled law that

evidence of official witness can be believed without any

corroboration, if the same found to be reliable and

trustworthy. The trial court found their evidence reliable

and chosen to believe them. I have gone through their

evidence. I find no reason to come to a different conclusion.

Crl.A. 335/2003 5

Therefore, accepting their evidence I hold that the

prosecution has succeeded in proving the recovery of MOI

series and MOII from the accused.

8. The learned counsel for appellant/accused relying

on a decision of this Court reported in Ali V. State of Kerala

(2001(2) KLT 389) argued that though PW1 testified that

he prepared and sent arrest memo before arresting the

accused, no such arrest memo is seen in the records and

also there is delay in forwarding the seized articles to court,

which casts serious doubt regarding the version of PWs.1

and 2 about the arrest of the accused and alleged seizure of

MOI series and MOII from the accused. I am unable to

agree. Mere absence of arrest memo and delay in

forwarding the seized articles to court is not a ground to

discard the entire case of the prosecution. I have chosen to

believe the evidence of PWs.1 and 2 regarding the arrest of

the accused and seizure of MOI series and MOII from the

accused. Further all the bottles seized were sealed from the

spot and PWs.1, 2 and 3 have signed on the label. Those

Crl.A. 335/2003 6

seals were found intact. In Ext.P5 Chemical Analyst has

reported that the seals were intact and tallied with sample

seals. There is nothing to show that the samples were

tampered with. Further the report of the Chemical Analyst

shows that MOI series contains I.M.F.L. Therefore,

accepting the evidence of PWs.1 and 2, I hold that the

accused was found in possession of MOI series bottles

containing I.M.F.L. of 1.425 litres, as alleged by the

prosecution.

9. Next question for consideration is whether a

charge under section 55(a) will lie against the accused. The

counsel for the appellant argued that during 1998

permissible quantity of I.M.F.L. a person can possess was

4.5 litres. as provided under the Order of the Government

S.R.O.No.225/98 dated March 5, 1998 and that in this case

the accused was found in possession of only 7 bottles of 375

ml. each totalling to 1.425 litres of Indian Made Foreign

Liquor and therefore no charge under section 55(a) of the

Abkari Act will lie against the accused. The learned Public

Crl.A. 335/2003 7

Prosecutor would say that the seized bottles do not bear the

security labels of Beverages Corporation as required under

section 26 of the Abkari Act and that therefore charge

under section 55(a) of the Abkari Act will lie against the

accused.

10. There is force in the contention of the appellant

that as the accused was found in possession of I.M.F.L.

below the permissible quantity, no charge under section 55

(a) of the Abkari Act will lie against the accused. It is seen

seen from S.R.O. No.225/98 dated March 5, 1998 that a

person can possess for his own use I.M.F.L . up to 4.5 litres.

The prosecution has failed to show that the accused has

kept those contraband articles for sale. Therefore, I am of

the view that a charge under section 55(a) will not lie

against accused. That being so, the conviction of the

accused by the trial court under section 55(a) of the Abkari

Act cannot be sustained.

11. There is another aspect in this case. The seized

bottles, MOI series, do not contain the security label of the

Crl.A. 335/2003 8

Beverages Corporation. Therefore, the accused is guilty of

violation of Rule 26 of the Foreign Liquor Rules, which is

punishable under section 63 of the Abkari Act. Therefore,

while acquitting the accused of the charge under section 55

(a) of the Abkari Act, I convict the accused for violation of

rule 26 of the Foreign Liquor Rules, which is punishable

under section 63 of the Abkari Act.

12. Thus, the appellant/accused is acquitted of the

charge under section 55(a) of the Abkari Act, instead he is

convicted under section 63 of the Abkari Act for violation of

rule 26 of the Foreign Liquor Rules. He is sentenced to pay

a fine of Rs.1,000/-, in default to undergo simple

imprisonment for three months under section 63 of the

Abkari Act. One month’s time is granted for payment of the

fine. His bail bonds are cancelled.

P.Q. BARKATH
ALI, JUDGE.

mn

Crl.A. 335/2003    9

                     P.Q. BARKATH ALI, J.
                    =-=-=-=-=-=-=-=-=-=-=-=
                    Crl.A. No. 335 of 2003 A
                    =-=-=-=-=-=-=-=-=-=-=-=




                          JUDGMENT
                    26th day of March, 2010