High Court Kerala High Court

Sasi vs State Of Kerala on 11 November, 2009

Kerala High Court
Sasi vs State Of Kerala on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 187 of 2003()


1. SASI, AGED 45, S/O. CHOIKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/11/2009

 O R D E R
                        P.Q. BARKATH ALI, JJ.
                         .........................................
                        Crl.Appeal No.187 of 2003
                        ............................................
                Dated this the 11th day of November, 2009

                                 JUDGEMENT

Challenge in this appeal by the accused is to the judgment of

Additional District and Sessions Court Fast Track (Adhok-1), Kozhikode in

Sessions Case No. 326 of 1999 dated 31.12.2002 convicting the accused

under Section 55(a) and (i) of Abkari Act and sentencing him to undergo

Rigorous imprisonment for two years and to pay a fine of Rs.1,00,000/-, in

default to undergo simple imprisonment for a further period of nine months.

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

trial court was that on 3.2.1999 at about 5.30 p.m he was found to be in

possession of 3 = litres of illicit arrack for sale in a cannas on the side of

Ottambalam road about 50 metres north of Athanical-Ottambalam Road

Junction in Kolakkad Desom, Edakkara amsom and that there by committed

the offence punishable under Section 55 (a) and (i) of Abkari Act.

3. The accused, on appearance before the committal court, was

served with copies relied on by the prosecution. As the offence punishable

under Section 55(a) and (i) of Abkari Act is exclusively triable by a Court

of Sessions, the case was committed to Sessions Court Kozhikode, from

Crl.Appeal No.187 of 2003 2

where it was made over to the Asst.Sessions Court, Koyilandy and later to

the trial court for trial and disposal.

4. On appearance before the trial court he pleaded not guilty to a

charge under Section 55(a) and (i) of Abkari Act. PWs. 1 to 6, Exts.P1 to

P8 and MOs.I and MOII were marked on the side of prosecution. When

questioned under Section 313 Cr.P.C by the learned Sessions Judge

accused denied the incident. No defence evidence was adduced.

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

appellant guilty of the offence punishable under Section 55(a) of Abkari

Act, convicted him thereunder and sentenced him as aforesaid. The accused

has challenged his conviction and sentence in this appeal.

6. Heard the learned counsel for appellant and the learned Public

Prosecutor.

7. The following points arise for consideration:-

1. Whether the conviction of the appellant under Section 55(a) of

the Abkari Act can be sustained?

2. Whether the sentence imposed is excessive or not?

8. PWs. 1 to 6 were examined and Exhibits P1 to P8 and MOs.I

and II were marked on the side of the prosecution to prove the guilt of the

Crl.Appeal No.187 of 2003 3

accused. PW4 is the Sub Inspector of Police who detected the offence.

PW5 is the Constable who accompanied PW4 for search and seizure. PWs.

1 and 2 are the independent witnesses. They have turned hostile and did not

support the prosecution. PW6 is the Head Constable who conducted the

investigation and laid charge before the court.

9. The counsel for appellant cited the decision in Sabu V. State of

Kerala (2007 (4) KLT 169) & Subash V. State of Kerala (2008 (2) KLT

1047) and contended that the Head Constable is not an Authorised Officer

as contemplated under Section 3 and 4 of Abkari Act to conduct

investigation and that therefore accused should be discharged on that

ground alone. I find force in the above contention. The Government by

Notification No.S.R.O 321/96 dated 29/3/96 empowered all police officers

above the rank of Sub Inspector of Police to discharge all the duties

conferred on an Abkari Officer in this context. PW6 is only a Head

Constable and is not empowered to detect or investigate an offence under

Abkari Act. That being so, taking cognizance of the offence by the

Magisgrate itself is illegal. The trial conducted and the conviction and

sentence entered are illegal in the light of the principles laid down in the

decisions cited above. That being so, the conviction and sentence of the

Crl.Appeal No.187 of 2003 4

accused has to be set aside and he has to be discharged.

In the result, appeal is allowed. The trial, conviction and sentence

in this case are set aside and the appellant is discharged for lack of

jurisdiction in taking cognizance of the case by the Magistrate as

investigation was not couducted by an Abkari Officer as defined under

Section 3(2) who is specially empowered under Section 50 of the Abkari

Act. Fine amount, if any, deposited by accused before the trial court shall

be refunded to him. His bail bonds are cancelled.

P.Q. BARKATH ALI
(Judge)

mns