High Court Kerala High Court

Puthen Veettil Achu Alias … vs State Of Kerala (Excise Inspector on 21 October, 2008

Kerala High Court
Puthen Veettil Achu Alias … vs State Of Kerala (Excise Inspector on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4401 of 2007()


1. PUTHEN VEETTIL ACHU ALIAS ACHUTHAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA (EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.P.P.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/10/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                  CRL.R.P. NO. 4401 OF 2007
                  ------------------------------------------
            Dated this the 21st day of October, 2008


                              O R D E R

Petitioner is the accused in S.C.6 of 1999 on the file of

Additional Assistant Sessions Judge, Thalassery. Prosecution

case was that on 15.7.1997 at about 11.30 a.m. petitioner was

found possessing 170 packets of 100 ml Karnataka arrack in

violation of the provisions of Abkari Act, in front of St.Mary’s

Timbers in Ulikkal Mattara road and thereby committed an

offence under section 55(a) of Abkari Act. Petitioner pleaded

not guilty. Prosecution examined 5 witnesses, marked 5 exhibits

and identified 4 material objects. Though petitioner was called

upon to adduce evidence, he did not adduce evidence. Learned

Additional Assistant Sessions Judge on the evidence found him

guilty. He was convicted and sentenced for the offence under

section 55(a) of Abkari Act. Petitioner challenged the conviction

before Sessions Court, Thalassery in Crl.Appeal 472 of 2002.

Learned Sessions Judge on appreciation of evidence confirmed

the conviction, but modified the sentence. It is challenged in the

revision.

CRRP 4401/07 2

2. Learned counsel appearing for petitioner pointed out

that learned Sessions Judge after closing the prosecution

evidence and questioning the accused without hearing the

accused under section 232 of Code of Criminal Procedure, called

upon the accused to enter on his defence and thereafter

convicted the petitioner and there is violation of the mandatory

provisions of section 232 of Code of Criminal Procedure and

therefore the conviction is illegal.

3. Section 232 of Code of Criminal Procedure provides

the procedure after closing the prosecution evidence. Under

section 232 if after taking the evidence of the prosecution and

examining the accused and hearing the prosecution and defence,

if on consideration of the materials, Sessions Judge is of the

opinion that there is no evidence to connect the accused with

the offence, the Sessions Judge shall record an order of

acquittal. Sessions Judge can proceed under section 233 of

Code of Criminal Procedure and call upon the accused to enter

on his defence and adduce evidence in support of his case, only

after completing the stage under section 232 and finds that it is

not a case where there is no evidence to connect the accused

with the offence charged.

CRRP 4401/07 3

4. Proceedings paper of the learned Assistant Sessions

Judge shows that prosecution evidence was closed on 26.8.2002

and case was adjourned to 27.8.2002 for questioning the

accused. Proceedings of 27.8.2002 reads:

“Accused questioned under section 313 of

Cr.P.C. For defence evidence. Adjourned to

28.8.2002.”

On 28.8.2002 it was recorded:

“No evidence for accused and case was

posted for hearing to 31.8.2002.”

On that date arguments were heard and posted for judgment to

5.9.2002. Therefore proceedings paper shows that after

questioning the accused under section 313 of Cr.P.C., learned

Assistant Sessions Judge did not hear the prosecution and the

defence and straight way proceeded under section 233 and

called upon the defence to adduce evidence. The procedure

adopted by the learned Assistant Sessions Judge is illegal.

Accused can be called upon to enter on his defence only after

hearing the prosecution and the defence and Assistant Sessions

Judge considers evidence and finds that it is not a case where

there is no evidence to connect the accused with the offence.

CRRP 4401/07 4

5. This aspect was considered by a Division Bench of

this Court in Suresh v. State of Kerala (2006 (1) KLT 78).

Following the decision of this Court in Radhanandan v. State

of Kerala (1990 (1) KLT 516 and Sivamani v. State of

Kerala (1992 (2) KLT 227) it was held that after examining

the accused under section 313 Cr.P.C. the trial judge cannot

straight away call upon to enter on his defence and non

compliance of section 232 of Cr.P.C. is an infirmity which goes

to the root of the matter with regard to the procedure followed

by the trial judge. Unfortunately this aspect was omitted to be

taken note of by the learned Sessions Judge.

Revision is therefore allowed. Conviction and sentence

passed by learned Assistant Sessions Judge as confirmed by

learned Sessions Judge, without complying with the provisions of

section 232 of Cr.P.C. is set aside. S.C. 6 of 1999 is remanded to

Assistant Sessions Court, Thalassery to proceed from the stage

under section 232. Assistant Sessions Judge is directed to hear

the prosecution and the defence and thereafter consider

whether it is a case for an order of acquittal. If there is no

evidence connecting the accused with the offence, an order of

acquittal is to be passed. If there is evidence, then the accused

CRRP 4401/07 5

is to be called upon to enter on his defence and as provided

under section 233. If accused adduces evidence, Assistant

Sessions Judge shall then hear the arguments as provided under

section 234 and pass a judgment either convicting or acquitting

the accused as provided under section 235 of Cr.P.C. If the

accused is to be convicted under section 235 (1) as provided

under sub section 2 of Section 235 of Cr.P.C., he is to be heard

on the question of sentence. Petitioner is directed to appear

before Assistant Sessions Judge, Thalassery on 02.12.2008.

Send back the records immediately. Assistant Sessions Judge is

directed to dispose the case expeditiously.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-