High Court Kerala High Court

Kanthappa Poojary vs Excise Insepctor on 26 October, 2007

Kerala High Court
Kanthappa Poojary vs Excise Insepctor on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 419 of 2003(C)


1. KANTHAPPA POOJARY, S/O. DHUMA POOJARI,
                      ...  Petitioner

                        Vs



1. EXCISE INSEPCTOR,
                       ...       Respondent

2. STATE, REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :26/10/2007

 O R D E R
                        K. THANKAPPAN, J.
                 ------------------------------------------
                      CRL.A.NO.419 OF 2003
                ------------------------------------------
           Dated this the 26th day of October, 2007.

                              JUDGMENT

The appellant faced trial for an offence punishable under

Section 55(a) read with Section 55(1) of the Abkari Act on a

complaint filed by the Excise Inspector, Kasaragod Excise range

alleging that the appellant was found in possession of 33 liters of

arrack on 1.10.1998 on the western side of the railway track at

Beeranthbial at Kasaragod District against the provisions of the Act

and the Rules made thereunder. To prove the charge against the

appellant, prosecution examined three witnesses and relied on

Exts.P1 to P6. MOs 1 and 2 were also produced. While

questioning the appellant under Section 313 of the Code, he denied

all the incriminating circumstances proved against him by the

prosecution and had stated further that the case was foisted

against him by the Excise Officials on the instigation of one

Krishnapoojari, who is residing near the place of the incident. On

the side of the appellant, DW1 was also examined. No

documentary evidence has been proved. The trial court relying on

the evidence of Pws 1 and 3, the Preventive Officer and the Excise

CRL.A.NO.419/2003 .

2

Inspector, found the appellant guilty of the offence charged and he

was convicted thereunder and 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 R.I for a further period of three

months. The judgment of the trial court is challenged in this

appeal.

2. The counsel appearing for the appellant raised various

grounds while challenging the judgment of the trial court. Firstly it

is submitted that the evidence of Pws 1 and 3 ought not have been

accepted by the trial court as PW2, the only independent witness

examined in the case, turned hostile to the prosecution. Further,

the counsel submits that PW3, the Excise Inspector, while

detecting the offence had violated the provisions of the Abkari Act

and the Excise Manual with regard to seizure of the contraband,

taking of the sample, labeling and sealing of the same. Further, the

counsel submits that as per the principles laid down by this Court in

the judgments reported in Surendran v. Excise Inspector (2004

(1) KLT 404) and Sudephan @ Aniyan v. State of Kerala (2005 (2)

KLD (Crl) 631), the finding of the trial court that the appellant

committed an offence punishable under Section 55(a) of the Abkari

CRL.A.NO.419/2003 .

3

Act is not legally tenable. Lastly, the counsel submits that

punishment awarded against the appellant is excessive and this

Court may take a lenient view against the appellant, if the

evidence of prosecution is accepted.

3. The trial court considered the evidence of Pws 1 and 3, out

of whom PW3 was the Excise Inspector, who detected and

investigated the crime against the appellant. The evidence of

PW3 would show that on the day of the incident namely on

1.10.1998 when himself and other excise officials were on excise

duty, they noted that the appellant was puring a liquid from a

cannas with a green mug and when the excise party approached

the appellant, they noted that the appellant was carrying MO1

cannas which contained about 33 liters of arrack and he was

pouring arrack in MO2 mug near the railway line. Further

evidence of this witness would show that the appellant was

questioned and arrested at the spot and on preparing Ext.P1

seizure mahazar, MO1 cannas was seized and two sample bottles

of arrack were taken for analysis and thereafter, the samples and

the residue were properly sealed and labeled and got signed by

two independent witnesses. Thereafter, a case was registered

CRL.A.NO.419/2003 .

4

against the appellant and as per Ext.P4 property list , the entire

contraband article and the samples were produced before the

court on 1.10.1998. Further evidence of this witness would show

that, as per Ext.P6 Chemical Analysis Report, it was reported that

the sample analysed contained 29.36% of ethyl alcohol by volume

and the sample analysed was arrack. The evidence of this

witness is also seen supported by PW1, the Preventive Officer, who

accompanied PW3 along with the other Excise Officials. Though,

these two witnesses were cross examined, their evidence has

not been shaken and suggestions made to these witnesses, that

the case was foisted against the appellant on the instigation of one

Krishnapoojari and due to enmity kept by the Excise Officials

towards the appellant, were denied. In the above circumstances,

the trial court believed the evidence of Pws 1 and 3. PW2 though

was examined to support the prosecution case, he turned hostile

to the prosecution. However, this witness had admitted his

signature in Ext.P1 mahazar, Ext.P2 arrest memo and other

contemporary documents prepared by PW3. In the above

circumstances, contention of the counsel appearing for the appellant

that evidence of Pws 1 and 3 should not have been accepted by

the court is not tenable. The trial court correctly appreciated the

CRL.A.NO.419/2003 .

5

evidence of these witnesses and the documentary evidence

adduced by the prosecution. Further evidence of PW3 would show

that all the material objects were produced before the court for

verification and as per Ext.P4 property list, the residue and the

samples taken for analysis were also produced before the court on

the same day of the incident. If so, there is no violation of any of

the provisions of the Abkari Act or the Excise Manual. Apart from

this, evidence of PW3 would show that the sample and the

residue were duly labeled and sealed though there is some

confusion with regard to nature of the seal put by PW3 appears in

the evidence of PW1. This is not enough to have any doubt

regarding evidence of these witnesses. The next question to be

considered is whether the trial court is justified in finding that the

appellant had committed an offence under Section 55(a) read with

Section 55(i) of the Abkari Act. As per the principles laid down by

this Court in Sudephan and Surendrans’ cases (cited supra), to

attract an offence under Section 55(a) of the Abkari Act, the

prosecution should prove that possession of contraband article is in

connection with any import, transport or transit of the same.

Though the prosecution has alleged that the appellant was found

in possession of MO1 can with 33 liters of arrack, there is no

CRL.A.NO.419/2003 .

6

evidence to show that the said possession was in connection with

any import, transport or transit of the same. The only allegation

against the appellant by the prosecution was that he kept the

same for sale. But, there is no evidence to show that the

appellant had sold the prohibited liquor to anybody. In the

above circumstances, finding of the trial court that the appellant

had committed an offence under Section 55(a) read with Section

55(i) of the Abkari Act is not sustainable in law and hence,

conviction and sentence awarded against the appellant under

that section are hereby set aside. Accordingly, the appellant is

acquitted of the offence punishable under Section 55 (a) read with

Section 55(i) of the Abkari Act.

4. The next question to be considered is that as the trial court

had accepted the evidence of Pws 1 and 3 to prove that the

appellant was found in possession of 33 liters of arrack on

1.10.1998, what would be the offence be charged against the

appellant? Arrack is a prohibited liquor in the State as per Section 8

of the Abkari Act. Arrack is also defined under Section 3(6A) of the

Abkari Act, which reads as follows:

CRL.A.NO.419/2003 .

7

“Arrack” means any potable liquor other than Toddy,
Beer, Spirits of Wine, Wine, Indian made spirit,
foreign liquor and any medicinal preparation
containing alcohol manufactured according to a
formula prescribed in a pharmacopoeia approved by
the Government of India or the Government of Kerala,
or manufactured according to a formula approved
by the Government of Kerala in respect of patent and
proprietary preparations or approved as a bonafide
medicinal preparation by the Expert Committee
appointed under Section 68 A of the Act.

As per Section 8 of the Abkari Act, no person shall manufacture,

import export, transport or transit [without permit transit]

possess, store, distribute, bottle or sell arrack in any form. So,

there is a clear prohibition of possession of arrack in any form and

such possession, sale, distribution, bottling, storing, exporting,

importing or even manufacturing of such arrack is punishable under

Section 8(2) of the Act. Hence, the appellant is fond guilty under

Section 8(1) read with 8(2) of the Abkari Act. The next question to

be considered is with regard to the punishment be awarded

against the appellant. The trial court had found the appellant

guilty under Section 55(a) of the Abkari Act and sentenced him to

undergo R.I for one year and to pay a fine of Rs.One lakh. No

special reason has been stated by the trial court for imposing such

a penalty against the appellant. The State Government wants to

CRL.A.NO.419/2003 .

8

have complete prohibition of manufacturing, selling etc of arrack

with a view to free the State from untoward incidents like liquor

tragedy etc. In the above circumstances, if any person is found in

possession, selling, manufacturing, bottling or storing or arrack

shall be properly punished. However, as the incident took place

about nine years back and the State had not filed any appeal for

enhancement of the punishment, this Court is of the view that R.I for

one year imposed by the trial court and the fine of Rs.One lakh will

be the sufficient punishment for the appellant.

Accordingly, the appellant is found guilty under Section 8(1)

read with Section 8 (2) of the Abkari Act and he is convicted

thereunder and sentenced to undergo R.I for one year and 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 appellant

is entitled for the benefit of Section 428 of the Code of Criminal

Procedure. Except the above alteration of conviction, in all other

respects, the appeal stands dismissed. The bail bond executed by

the appellant shall stand cancelled.

K. THANKAPPAN, JUDGE.



  cl

CRL.A.NO.419/2003                            .
                     9




                       K. THANKAPPAN, J.




                       CRL.A.NO.419 OF 2003




                       JUDGMENT




                       26th  October, 2007.

CRL.A.NO.419/2003          .
                     10