High Court Kerala High Court

Sugunan vs State Of Kerala on 18 November, 2009

Kerala High Court
Sugunan vs State Of Kerala on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 290 of 2001()



1. SUGUNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.K.VIDYASAGAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :18/11/2009

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                           Crl.R.P.No.290 OF 2001
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 18th day of November, 2009

                                      ORDER

Revision petitioner is the accused in C.C.No.308/96 of Judicial

First Class Magistrate Court, Ramankary and appellant in Crl.Appeal

No.267/1997 of Sessions Court, Alappuzha. He was convicted under

Section 55(a) of Abkari Act and was sentenced to undergo rigorous

imprisonment for six months and to pay a fine of Rs. 1000/- in default,

to undergo simple imprisonment for three months by the trial court

which is confirmed in appeal. The accused has now come up in

revision challenging his conviction and sentence.

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

the trial court in brief is that on January 5, 1996 at about 7.30 pm, the

accused was found to be in possession of 5 litres of illicit arrack in

Aruparachira house situated in ward No.6 of Champakulam panchayat

and that thereby committed the offence punishable under Section 55(a)

of Abkari Act.

3. The accused on appearance before the trial court pleaded

Crl.R.P.No.290/2001 Page numbers

not guilty to a charge under Section 55(a) of Abakri Act. PWs 1 to 5

were examined and Exts.P1 to P7 and MOs 1 and 2 were marked on the

side of the prosecution. When questioned under Section 313 of

Cr.P.C., the accused denied the incident and submitted that he is an

employee of arrack contractor and because of the rivalry between the

contractor and the Excise Inspector he has been falsely implicated in

this case. No defence evidence was adduced.

4. The trial court on an appreciation of evidence found the

revision petitioner guilty of the offence punishable under Section 55(a)

of Abkari Act, convicted him thereunder and sentenced him as

aforesaid which is confirmed in appeal. The accused has now come up

in revision challenging his conviction and sentence.

5. Head the learned counsel for the revision petitioner and the

learned Public Prosecutor for the state.

6. The following points arise for consideration :

1) Whether the conviction of the revision

petitioner under Section 55(a) of Abkari Act

rendered by the trial court which is confirmed in

Crl.R.P.No.290/2001 Page numbers

appeal is sustainable ?

2) Whether the sentence imposed on the

revision petitioner is excessive or unduly harsh ?

Point No.1

7. PWs 1 to 5 were examined and Exts. P1 to P7 were marked

on the side of the prosecution to prove the guilt of the accused. PW4 is

the Head Constable attached to Pulincunn Police Station. PW5 is the

Sub Inspector therein. They testified in terms of the prosecution case

that on January 5 , 996 while they were on petrol duty on receiving

information, they went to the house of the accused and searched there

found MO1 jerry can with 5 litres of illicit arrack and two glasses.

Those were seized from there and taken to the police station. Ext.P4 is

the search memo. Ext.P6 FIR was prepared by PW5.

8. PW1 is the Excise Inspector of Kuttanad who prepared the

occurrence report Ext.P1 and laid the charge. PWs 2 and 3 the

independent witnesses turned hostile and did not support the

prosecution. The evidence of PWs 4 and 5 clearly prove the search and

seizure of contraband articles from the house of the accused. Ext.P3 is

Crl.R.P.No.290/2001 Page numbers

the certificate issued from Champakulam grama panchayat showing

that the accused is the owner of the said house. No serious

discrepancies or inconsistencies were brought out during their cross

examination to discredit their evidence. Both the courts below have

chosen to believe their evidence. I find no special reason to come to a

different conclusion. No evidence was adduced by the accused to

prove his case that he was falsely implicated in this case. Thus the

evidence of PWs 4 and 5 clearly shows that the accused was found in

possession of 5 litres of illicit arrack in his house in Ward No.6 of

Champakulam panchayat.

9. The next question is whether the charge under Section

55(a) will lie against the accused. The incident occurred on 5-1-1996.

During that period arrack was not banned. Section 55(a) of Abkari

Act comes into operation only when an individual was in possession of

illicit arrack knowing that the said arrack was illegally transported or

manufactured. There is no evidence to prove the above aspect in this

case. Mere possession of illicit arrack will come within the mischief of

Section 58 of Abkari Act. Therefore the conviction of the revision

Crl.R.P.No.290/2001 Page numbers

petitioner under Section 55(a) of Abkari Act has to be set aside and he

has to be convicted under Section 58 of Abkari Act.

Point No.2

10. As regards the sentence, the trial court imposed a sentence

of rigorous imprisonment for six months and to pay a fine of

Rs. 1,000/- in default, to undergo simple imprisonment for three

months under Section 55(a) of Abkari Act. Now I have converted the

conviction to Section 58 of Abkari Act. During the relevant period the

punishment prescribed under Section 58 of Abkari Act was fine which

shall not be less than Rs. 15,000/- and imprisonment for a term which

may extent to one year . The accused is now aged 70. Further the

incident occurred on 5-1-1996. Taking into consideration all these

aspects, I feel that a sentence of imprisonment till the rising of court

and a fine of Rs. 5000/- would meet the ends of justice.

In the result, revision petition is allowed in part. conviction of

the revision petitioner under Section 55 (a) is set aside. He is convicted

under Section 58 of Abkari Act. Sentence is modified to the effect that

he is sentenced to undergo imprisonment till the rising of court and to

Crl.R.P.No.290/2001 Page numbers

pay a fine of Rs. 5000/-, in default, to undergo simple imprisonment for

three months. The revision petitioner shall surrender before the trial

court on or before 15-12-2009 to receive the sentence. His bail bonds

are cancelled. Two month’s time is granted for payment of fine.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.290/2001    Page numbers