Orissa High Court
Babaji Behera vs Unknown on 2 March, 2010
HIGH COURT OF ORISSA: CUTTACK.
CRIMINAL REVISION NO. 498 OF 1996
From the judgment and order dated 28.10.1996 passed by Shri P.B.
Patnaik, Ist Additional Sessions Judge, Cuttack in Criminal Appeal No. 131
of 1993 confirming the judgment and order dated 11.2.1993 passed by
Miss. D. Das, J.M.F.C., Cuttack in 2(a)cc Case No.575 of 1989.
---------
Babaji Behera ...... Petitioner
- Versus-
State of Orissa ...... Opp. Party.
For Petitioner : M/s. B.S. Mishra, U.N. Patnaik,
M.R. Mishra, P.K. Mohanty,
A.K. Mohanty, P.U. Rath,
R.N. Panda and P.R. Mishra
For Opp. Party : Addl. Standing Counsel.
PRESENT:
THE HONOURABLE SHRI JUSTICE B.K. PATEL
Date of hearing - 2.3.2010 : Date of judgment - 2.3.2010
B.K. PATEL, J. This revision is directed against judgment dated 28.10.1996
passed by learned Ist Additional Sessions Judge, Cuttack in Criminal
Appeal No.131 of 1993 confirming the judgment and order dated 11.2.1993
passed by the learned J.M.F.C., Cuttack in 2(a)cc Case No.575 of 1989
convicting the petitioner under Section 47(a) of the Bihar and Orissa Excise
Act and sentencing him to undergo S.I. for six months and to pay fine of
Rs.500/-, in default, to undergo S.I. for one month.
2. Prosecution case is that on 25.10.1989, P.Ws.1 and 2, who are
Sub-Inspectors of Excise, conducted search of petitioner's house and
recovered plastic jerrycan (M.O.I) containing 10 liters of I.D. liquor. P.W.2
took measurement and tested the liquor with blue litmus paper and
2
hydrometer. Thereafter M.O.I was seized under seizure list Ext.1. On
completion of enquiry, prosecution report was submitted against the
petitioner. In order to substantiate the allegations, prosecution examined
two witnesses P.Ws.1 and 2 and also relied upon seizure list Ext.I only. No
defence evidence was adduced.
3. In support of the revision it is contended by the learned
counsel for the petitioner that there is absolutely no evidence on record to
conclude that any intoxicant was seized from petitioner's possession. Both
the learned courts below failed to consider glaring inconsistencies in the
evidence of two official witnesses on the basis of which order of conviction
has been based. Learned counsel for the State supports the impugned
judgments.
4. In this case, allegation relates to seizure of liquor from the
house stated to be belonging to petitioner. P.W.2 did not depose regarding
presence of any independent witness at the time of search, recovery and
seizure. However, P.W.1 deposed that petitioner's house was searched in
presence of witnesses none of whom has been examined. P.W.1 deposed
that a plastic jar containing 10 liters of liquor was recovered whereas P.W.2
testified that plastic jerrycan M.O.I containing 10 liters of liquor was
recovered. According to P.W.1, the house consisted of one room only.
However, P.W.2 deposed that the house in question consisted of three
rooms. Neither of the witnesses testified that the petitioner was the sole
occupant of the house. Thus, not only P.Ws.1 and 2 contradict each other
with regard to number of rooms the spot house consists of but also their
evidence does not indicate that M.O.I was recovered from the exclusive
possession of the petitioner. In the absence of any basis to maintain the
3
finding that M.O.I was recovered from petitioner's possession, there is no
scope to hold that the prosecution has established commission
of offence under Section 47 (a) of the Bihar and Orissa Excise Act. The
petitioner is entitled to be acquitted.
5. Accordingly, the revision is allowed. Judgments in Criminal
Appeal No. 131 of 1993 passed by the learned Ist Additional Sessions
Judge, Cuttack and 2(a)cc Case No.575 of 1989 passed by the learned
J.M.F.C., Cuttack are set aside.
...........................
B.K. Patel, J.
Orissa High Court, Cuttack,
Dated the 2nd March, 2010/B. Jhankar.