High Court Kerala High Court

Belangat Krishnan vs Excise Inspector on 17 September, 2008

Kerala High Court
Belangat Krishnan vs Excise Inspector on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 658 of 2001()



1. BELANGAT KRISHNAN
                      ...  Petitioner

                        Vs

1. EXCISE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/09/2008

 O R D E R
                          THOMAS P. JOSEPH, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P. No. 658 OF 2001
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of September, 2008

                                    O R D E R

On the charge that on 18.10.95 at about 5.30 p.m. the revision

petitioner was found in possession of 3 litters of illicit arrack in a 5

litre capacity plastic can and utensils which could be used for illicit

manufacture of arrack and thereby committed offence punishable

under Section 58 of the Abkari Act, the revision petitioner faced trial

in the court of learned Judicial First Class Magistrate-I, Hosdurg in

STC No.1153/96. The revision petitioner was found guilty, convicted

and sentenced to undergo rigorous imprisonment for three years and

to pay fine of Rs.15,000/-. Revision petitioner preferred an appeal to

the Sessions Court, Kasargod. (Crl.A. No.58/97). When the appeal

was taken up for hearing, the counsel for the appellant remained

absent and there was no representation on his behalf. The appeal

was dismissed by the learned Sessions Judge confirming the

conviction and sentence. It is in challenge of the judgments of the

courts below that this revision petition is filed under Section 397

Cr.P.C.

Crl.R.P. No. 658/2001
-:2:-

2. The only challenge in this revision petition as seen from the

grounds urged is that the learned Sessions Judge was not justified in

dismissing the appeal for default ignoring the various decisions of

this Court. I went through the judgment of the learned Sessions

Judge and find that it is not a case of the appeal being dismissed for

default. It is seen that though not in so many words, the learned

Sessions Judge has stated that on perusing the records and hearing

the Public Prosecutor, there was no reason to interfere with the

finding of the trial court which was based on the testimony of PW1

and Exts.P1 and P2. Therefore it is idle to contend that the appeal

was dismissed for default.

3. So far as the concurrent finding against the revision

petitioner is concerned PW1; the detecting officer has given evidence

that on the day and time and at the place of occurrence, the revision

petitioner was seen carrying the contraband in a 5 littre capacity

plastic can along with utensils which PW1 seized from the revision

petitioner as per Ext.P1, seizure mahazar. The seizure mahazar was

prepared in the presence of PWs 2 and 3, according to the

prosecution. They did not support the prosecution, but admitted their

Crl.R.P. No. 658/2001
-:3:-

signature in Ext.P1. PW2 says that the revision petitioner is his

neighbour. PWs 2 and 3 may have justifiable reason not to support

the prosecution. But that did not mean that the evidence of PW1 has

to be ignored. Corroboration for evidence of PW1 comes from

Ext.P1.

4. It is seen from the records that though the incident was on

18.10.95, the material objects were produced in the trial court only on

14.03.96. Ext.P3, report of the chemical examination states that the

sample was sent to the laboratory from the court concerned vide

letter dated 14.03.96.

5. True, there is delay in producing the material objects in the

court. But, for the mere reason of delay even if it is assumed that it

was on account of any willful act or negligence on the part of PW1 or

PW4, the case of the prosecution cannot be thrown out. The court

has to consider whether the delay in production of the material

objects in court has caused any prejudice to the revision petitioner.

Going through the evidence of PWs 1 and 4, I find that there is no

challenge to the identity of the material objects. On the other hand,

PW1 has given evidence that at the time of seizure itself he had

Crl.R.P. No. 658/2001
-:4:-

affixed labels containing signatures of PWs 2 & 3 as well on the

material objects. There was not even a suggestion that the labels

were not available on the material objects at the time of trial. Nor

was there any suggestion that the material objects were tampered

with while it was in the custody of PW4. Therefore delay in

production of the material objects in the case on hand is not fatal.

6. The finding of the court below that the accused was in

possession of illicit arrack along with utensils rests on the testimony

of PW1 which gets corroboration from Ext.P1 and to some extent at

least, from the evidence of PWs 2 &3. There is little reason to

interfere. No interference is required with the sentence awarded as

well.

The revision petition fails and it is dismissed.

THOMAS P. JOSEPH, JUDGE
ttb