High Court Kerala High Court

Kamalasanan vs State Of Kerala on 18 December, 2008

Kerala High Court
Kamalasanan vs State Of Kerala on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2363 of 2008()


1. KAMALASANAN, C.NO.2884,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :PREATHA P.S.(STATE BRIEF)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/12/2008

 O R D E R
                         V.K. MOHANAN, J.
                       ------------------------------
                       Crl. A. No. 2363 of 2008
                    ------------------------------------
               Dated this the 18th day of December, 2008

                             JUDGMENT

This is an appeal preferred by the sole accused in Sessions Case

No.396/2002 from the jail, where he is undergoing imprisonment in

pursuance of the impugned judgment. As per the impugned judgment,

the accused was convicted under Section 55(a) of the Abkari Act and

accordingly, he was sentenced to undergo Simple imprisonment for

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

2. The prosecution case is that on 22/06/1999 at about 6.30

P.M, the accused was found in possession and engaged in the sale of 3

liters of arrack in a Jerry Can and accordingly, the accused was

arrested from the spot with contraband article, the container and also

with a drinking glass. Thus according to the Police, the accused has

committed the offence under Sections 55(a) and (i) of Abkari Act. On

the basis of the above allegation, Crime No.218/1999 was registered in

the Ehzhukone Police Station and investigation was undertaken and

Crl. A.No. 2363/2008
2

the final report was filed in the Judicial First Class Magistrate Court at

Kottarakkara, thereupon C.P. No.59/2001 was instituted. As per order

dated 25/06/2001 in C.P. No.59/2001, the learned magistrate

committed the case to the Sessions Court and the Sessions Case made

over it to the Assistant Sessions Court, Kottarakara. Thereafter, the

case was transferred to the trial court for disposal. When the accused

appeared, after hearing him and the Public Prosecutor, a formal charge

was framed under Sections 55(a) & (i) of the Abkari Act, which read

over and explained to the accused and he pleaded not guilty.

Thereafter, the prosecution adduced evidence consists of oral evidence

of PWs 1 to 3 and documentary evidence such as Exhibits P1 to P5.

M.Os.1 to 3 were identified and marked as material objects. There

was no evidence, either oral or documentary from the side of the

defence. After completion of prosecution evidence, the accused was

questioned under Section 313 of the Cr. P.C. and put to him all the

incriminating evidence brought out by the prosecution, and he denied

the same. The accused took the stand of total denial. After hearing the

case on merit, the trial court found that the accused is guilty under

Crl. A.No. 2363/2008
3

Section 55(a) of the Abkari Act and accordingly he was sentenced to

undergo Simple Imprisonment for a period of two years and to pay a

fine of Rs.1,00,000/-. He was further directed to undergo Simple

Imprisonment for 6 months more, in case of default in the payment of

fine amount. It is the above conviction and sentence challenged in this

appeal.

3. As the appellant/accused is undergoing imprisonment and

the appeal is preferred from the jail. State Brief was appointed and I

heard the counsel appointed as State Brief and also the learned Public

Prosecutor.

4. PW3 is the Sub Inspector of Police, the officer who

detected the offence and PW2 is the Police Constable, who

accompanied PW3 at that time. According to PW3, that on 22/06/1999,

while he was travelling on patrol duty along with the police party, he

got information that the accused engaged in the sale of arrack by

standing in the Sugarcane plantation owned by one Janardhana Pillai.

When they reached the Sugarcane plantation, found the accused

standing there by holding M.O.1 Jerry Can and M.O.3 drinking glass.

Crl. A.No. 2363/2008
4

Thus, PW3 deposed that the accused was intercepted and on

questioning him in the presence of witnesses, he found that the Can

contained about 3 litres of arrack. Accordingly, the illicit arrack was

seized as per Exhibit P1 Mahazar and accused was arrested at 6.30

P.M. Exhibit P2 is the arrest memo. He returned to the Police station

and registered Crime No.218/1999 of Exhukone Police station for the

offence under Sections 55(a) and (i) of the Abkari Act. Exhibit P3 is

the F.I.R.. The accused and the contraband articles were produced

before the Court. Exhibit P4 is the 151 A form prepared and proved by

PW3. Since there was no sufficient space in the court, the articles

returned to the police for the safe custody. Subsequently, PW3

submitted requisition before the court below for sending the sample for

chemical analysis and accordingly, obtained Exhibit P5 report. He had

questioned the witnesses and recorded their statements. During the

trial, he had identified M.Os. 1 to 3. PW2 also deposed in terms of

prosecution case as that of PW3. The independent witness PW1 is an

attestator to Exhibit P1, mahazar and on his examination he had

deposed that he did not know the accused but he has admitted his

Crl. A.No. 2363/2008
5

signature in Exhibit P1. On the basis of above evidence of

prosecution, the trial court found that the accused is guilty under

Section 55(a) of the Abkari Act.

5. Learned counsel for the appellant submits that the accused

was falsely implicated in the crime and the scene of occurrence is not

properly proved by the prosecution. It is pointed out that though the

articles were seized on 22/06/1999, the same were produced before the

court only on 28/07/1999 and hence there is an unexplained delay,

during which the evidence have been tampered. Therefore, according to

defence and learned counsel for the appellant, the prosecution has

failed to establish and prove its case beyond reasonable doubt.

6. Learned Public Prosecutor submitted that the prosecution

has established the case with sufficient materials and evidence. It is his

submission that testimony of PWs 2 and 3 together with Exhibits P1,

P4 and P5 would reveal that the sample was collected from the spot

itself and the same was sent for chemical analysis and obtained Exhibit

P5 report, which would show that the sample contained Ethyl Alcohol

at 45.63% by volume and according to the Prosecutor, the prosecution

Crl. A.No. 2363/2008
6

has thus correctly proved that the accused was in possession of the

contraband article.

7. I have carefully gone though the evidence of PWs 2 and 3

and also documentary evidence such as Exhibits P1, P4 and P5. The

only case put forward by the accused is to the effect that there was a

delay in reaching the contraband articles in the court. It is also the case

of the defence that the accused was implicated in the crime falsely at

the instance of his employer, where the accused was employed and

crime was registered at the instance of the said employer. Though,

such a plea was taken, no evidence was adduced by the defence and no

attempt was made to make out the case from the prosecution evidence

also. Regarding the delay in reaching the articles before the trial court,

it is to be noted that as per prosecution case, the accused was found in

possession of the contraband articles and the articles were seized then

and there. Subsequently, the sample was taken from the M.O.1 Can,

which contained the contraband article. Such sample was sent for

chemical analysis through the court and thereafter obtained Exhibit P5

report. So the seizure is proved beyond doubt and also proved that

Crl. A.No. 2363/2008
7

what seized from the possession of the accused is the contraband

article, namely, the illicit arrack. It is true that there is some delay in

reaching the article in the court. The said delay in no way can be

described as a culpable delay. Though the accused has challenged the

delay, nothing has brought on record to show that the delay was

caused any prejudice to the accused. Every delay need not be

prejudicial, unless it is proved that such delay caused prejudice to the

accused. Therefore, the contention based upon the delayed receipt of

contraband articles is devoid of any merit. It is to be noted that all these

points were elaborately considered by the court below and all these

contentions rejected by the court below by assigning cogent reasons.

No ground is made out to take a different view from that of the trial

court. Consequently, the conviction is confirmed.

8. With respect to the sentence, it is submitted that the

quantity involved is only three liters of illicit arrack, but the sentence

imposed is disproportionate and exorbitant. It is also submitted that the

appellant/accused is not involved in any other similar crime and

therefore a lenient view may be taken.

Crl. A.No. 2363/2008
8

9. I have carefully considered the above submission. In view

of the particular facts and circumstances involved in this case, I am of

the opinion that certain modification can be made with respect to the

sentence. In the result, the sentence of imprisonment of two years

awarded is reduced to six months for the offence under Section 55(a) of

the Abkari Act. With respect to the sentence of fine, no interference is

called for, because only the minimum amount fixed by the statute is

imposed against the accused. But the default sentence according to me

can also be reduced from six months to two months. Set off is allowed

under Section 428 of Cr.P.C.

10. As per the records, it is seen that the accused had been in

custody for 38 days as under trial prisoner, from the date of his arrest

till the release on bail. After the impugned judgment also that is from

3/05/2008 onwards he is undergoing imprisonment. As the sentence

has already modified and reduced and set off allowed under Section

428 of Cr.P.C., the appellant/accused is entitled to get released from the

jail. Therefore, there will be a direction to release the appellant/accused

forthwith, if he is not required in any other case.

Crl. A.No. 2363/2008
9

In the result, the appeal is disposed of confirming the conviction

and reducing the sentence as indicated above and directing to release

the appellant forthwith as he had already undergone the modified

sentence.

V.K. MOHANAN, JUDGE

scm