High Court Kerala High Court

Kuppan vs The State Of Kerala on 16 March, 2009

Kerala High Court
Kuppan vs The State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 438 of 2002()


1. KUPPAN S/O.MAYANDI,PARAPPUR,TIRUR
                      ...  Petitioner

                        Vs



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

2. THE EXCISE INSPECXTOR,EXCISE RANGE,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/03/2009

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                  Crl.R.P. No. 438 of 2002
           -------------------------------------------------
         Dated this the 16th day of March, 2009

                              ORDER

This revision petition is directed against a concurrent

verdict of guilty, conviction and sentence in a prosecution

under Sec.55(g) of the Kerala Abkari Act. The petitioner faces

a sentence of rigorous imprisonment for a period of 6 months

and to pay a fine of Rs.1,000/-. Default sentence has also been

imposed.

2. The crux of the allegations against the petitioner is

that he was found to transport 10 litres of wash in a container

on 17/10/92 when an Excise party led by P.W.2 intercepted

him, arrested him and effected the seizure.

3. The accused denied the offence alleged against him

and thereupon the prosecution examined P.Ws.1 and 2 and

proved Exts.P1 to P4. M.Os.1 and 2 were marked. P.W.1 is an

Crl.R.P. No. 438 of 2002 -: 2 :-

independent witness who had allegedly witnessed the seizure.

He is an attestor to Ext.P1 seizure mahazar. He admitted his

signature in Ext.P1; but did not subscribe to the contents of

Ext.P1. According to him, he had not witnessed any seizure; but

his signature in Ext.P1 was obtained by the Excise officials.

P.W.2 is the detecting officer. He spoke about the details of the

detection and the seizure of the contraband article from the

possession of the petitioner herein. Ext.P1 is the seizure

Mahazar; Ext.P2 is the occurrence report; Ext.P3 is the request

to the Chemical Examiner and Ext.P4 is the Chemical Examiner’s

report. M.O.1 is the container in which the contraband article

was being transported by the petitioner. M.O.2 is the sample

bottle.

4. The accused took up a defence of total denial. No

defence evidence was adduced.

5. The courts below concurrently came to the conclusion

that it was safe to place reliance on the oral evidence of P.W.2.

The courts below found that the oral evidence of P.W.2 is

eminently supported by the contents of the contemporaneous

Ext.P1 seizure mahazar, the signature in which is admitted by

P.W.1 though he turned hostile to the prosecution. Accordingly,

the courts below proceeded to pass the impugned concurrent

Crl.R.P. No. 438 of 2002 -: 3 :-

judgments.

6. Called upon to explain the nature of the challenge which

the petitioner wants to mount against the impugned concurrent

judgments, the learned counsel for the petitioner raises two

grounds. First of all, it is contended that the oral evidence of

P.W.2 must have been discarded by the courts below. Secondly

it is contended that the sentence imposed is excessive.

7. I find no merit in these contentions. The oral evidence

of P.W.2 is eminently supported by the contents of Ext.P1 seizure

mahazar. Notwithstanding the hostility of P.W.1, he has

admitted his signature in Ext.P1 seizure mahazar. The mere

fact that P.W.2 is an Excise official is no reason for this Court at

this third tier of litigation to throw over board his oral evidence.

I have been taken through the cross-examination of P.W.2.

There is no semblance of even a suggestion that P.W.2 has any

animosity, illwill or reason to depose against the petitioner

falsely.

8. I am, in these circumstances, satisfied that the courts

below committed no error in accepting and acting upon the oral

evidence of P.W.2. His oral evidence when believed clearly

establishes the offence under Sec.55(g) of the Abkari Act against

the petitioner.

Crl.R.P. No. 438 of 2002 -: 4 :-

9. Coming to the question of sentence, I note that only the

statutory minimum sentence is imposed on the revision

petitioner. There is no scope for interference with the sentence

imposed also.

10. It follows from the above discussions that this revision

petition must fail. The same is dismissed. The petitioner shall

have time till 2/5/09 to appear before the learned Magistrate for

execution of the impugned sentence.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

Crl.R.P. No. 438 of 2002 -: 5 :-

R. BASANT, J.

————————————————-

Crl.R.P. No. 438 of 2002

————————————————-
Dated this the 16th day of March, 2009

ORDER