High Court Kerala High Court

Jose vs State Of Kerala on 17 January, 2008

Kerala High Court
Jose vs State Of Kerala on 17 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 54 of 2008()


1. JOSE, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :17/01/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                   Crl. R.P. No. 54 OF 2008
           ````````````````````````````````````````````````````
           Dated this the 17th day of January, 2008

                             O R D E R

This revision petition is directed against a

concurrent verdict of guilty, conviction and sentence in a

prosecution under Section 20(b)(ii) of the NDPS Act. The

petitioner now faces a sentence of rigorous imprisonment for

a period of six months for the offence punishable under

Section 20(b)(ii) of the NDPS Act.

2. The crux of the allegations against the petitioner is

that on 23.8.03 when the police party consisting of PWs 3 to

5, on receipt of prior information that sale of ganja was taking

place in the shop of the petitioner, reached the shop of the

petitioner, on search of the premises, 18 small packets of

ganja in a plastic cover was recovered by him. 10 gm were

taken for sampling. Mahazar Ext.P1 was prepared. PWs 1

and 2 are allegedly independent witnesses who had signed in

Crl.R.P.No.54/08
: 2 :

the mahazar. The petitioner was arrested.

3. After completing the investigation, final report was

filed and cognizance was taken by the learned Magistrate.

The accused appeared before the learned Magistrate. He

denied the offences alleged against him whereupon PWs 1 to

8 were examined and Exts.P1 to P5 were marked by the

prosecution.

4. PWs 1 and 2, as stated earlier, are the

independent attestors to Ext.P1 seizure mahazar. Both of

them admitted their signatures in Ext.P1 but denied having

seen the seizure. PWs 3 to 5 are the police officials who

constituted the party, PW5 being the senior most officer.

Ext.P1 is the seizure mahazar prepared by PW5. Ext.P2 is

the search list and Ext.P3 is the search memo. Ext.P4 FIR

was promptly registered. Investigation was conducted by

PW7 who got the sample forwarded to PW6 who issued

Ext.P5 certificate to confirm that the article seized was ganja.

PW8 is a person who allegedly weighed ganja. He also

Crl.R.P.No.54/08
: 3 :

turned hostile to the prosecution.

5. The accused took up a defence of total denial.

According to him, there was no recovery effected from his

premises. No defence evidence was adduced.

6. The learned Magistrate on an anxious

consideration of all the relevant inputs, came to the

conclusion that the oral evidence of PWs 3 to 5 which is

supported by the contents of the contemporaneous Ext.P1

seizure mahazar as also Exts.P2 to P4 can be safely

accepted and that such evidence when accepted clearly

reveals the complicity of the petitioner. Accordingly, the

learned Magistrate proceeded to pass the impugned

judgment. The learned Sessions Judge in appeal re-

appreciated and evaluated the entire materials and came to

the conclusion that the verdict of guilty, conviction and

sentence do not warrant any interference.

7. The petitioner claims to be aggrieved by the

impugned concurrent judgments. Called upon to explain the

Crl.R.P.No.54/08
: 4 :

nature of challenge, which the petitioner wants to mount

against the impugned concurrent judgments, the learned

counsel for the petitioner submits that the courts below erred

in accepting and acting upon the oral evidence of PWs 3, 4

and 5. In view of the hostility of PWs 1, 2 and 8 alleged

independent witnesses, the courts below should not have

accepted the oral evidence of PWs 3 to 5, it is contended.

8. I find absolutely no merit in these contentions.

PWs 3 to 5 are police officials charged with a responsibility of

detecting offences and bringing the offenders to book. They

cannot be reckoned as interested witnesses whose testimony

deserves to be approached with doubt, suspicion and

reservation. It is to note that no case has been advanced that

PWs 3 to 5 have any animus against the petitioner and are in

any way interested in foisting a false case against the

petitioner. The evidence of PWs 1 and 2, though hostile,

gives respectability to Ext.P1 seizure mahazar, signature in

which is admitted by them. The contents of the

Crl.R.P.No.54/08
: 5 :

contemporaneous Ext.P1 seizure mahazar supports the oral

evidence of PWs 3 to 5.

9. No other contentions are raised on merits. I have

gone through the impugned judgments. I am satisfied that the

verdict of guilty and conviction and absolutely justified and are

unexceptionable. In the absence of challenge on any specific

grounds, it is not necessary for me to advert to facts in any

greater detail.

10. The learned counsel for the petitioner finally prays

that leniency may be shown on the question of sentence. The

petitioner faces rigorous imprisonment for a period of six

months under Section 20(b)(ii) of the NDPS Act. When small

quantity of ganja alone is involved, the maximum sentence

that can be imposed is imprisonment for six months or fine or

both. The learned Magistrate has saved the petitioner of the

obligation to pay any fine but has imposed the maximum

sentence of imprisonment permissible under law. It is prayed

that leniency may be shown on the question of sentence. The

Crl.R.P.No.54/08
: 6 :

petitioner has already undergone imprisonment for a period

exceeding four months, it is submitted. In the facts and

circumstances of this case, I find absolutely no reason to take

any lenient view in the matter. The ganja was stored for sale

in a shop. I am satisfied, in these circumstances, that no

further leniency also deserves to be shown.

11. This Crl.R.P. is, in these circumstances, dismissed.

(R.BASANT, JUDGE)
aks