High Court Kerala High Court

Mohanan vs State Of Kerala on 17 August, 2009

Kerala High Court
Mohanan vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 447 of 2003()


1. MOHANAN S/O. VELAYUDHAN, THADATHIL VEEDU
                      ...  Petitioner

                        Vs



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

2. PUBLIC PROSECUTOR, HIGH COURT OF

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/08/2009

 O R D E R
                       M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 Crl. Appeal NO. 447 OF 2003
                = = = = = = = = = = = = = = =
         Dated this the 17th day of August, 2009.

                        J U D G M E N T

This appeal is preferred against the conviction and

sentence passed by the Addl. District and Sessions Judge,

Adhoc-I, Pathanamthitta in S.C.93/99. The accused was

charge sheeted for offence u/Ss. 8 and 55(a) of the Abkari Act

and was found guilty u/s 55(a) of the Act and convicted

thereunder and sentenced to undergo rigorous imprisonment

for a period of one year and to pay a fine of Rs.1,00,000/- and

in default to undergo further simple imprisonment for a period

of six months. It is against that decision the accused has

come up in appeal.

2. The points that arise for determination are:

(1)Whether the materials are sufficient to convict the

accused u/s 55(a) of the Abkari Act?

(2) In case of guilt, is the sentence excessive?

Crl. Appeal NO. 447      OF 2003
                               -:2:-

     Points 1 and 2:

3. Heard the learned counsel for the appellant as well

as the Prosecutor. It is the case of the prosecution that on

17.2.1998 while PW3 and others were on patrol duty they

found the accused with a plastic carry bag. He was

apprehended and when it was examined it was found to

contain 24 similar looking sealed plastic packets. One such

packet was opened and it was tested by smell and taste and it

was found to be illicit arrack. Thereafter that liquid was taken

as sample in a bottle and it was sealed. The remaining 23

bottles along with the container was also tied and seized and it

was produced before Court. Now the learned counsel for the

appellant had argued the case elaborately on the following

points.

4. There is no materials to prove that things had been

done properly in this case. The evidence adduce by the official

witnesses are unsatisfactory and therefore cannot be accepted

and the prosecution has failed to prove that material objects

had been properly sealed and produced before Court.

5. Let me first refer to the documentary evidence in

this matter. Ext.P1 is the seizure mahazar. It would reveal

Crl. Appeal NO. 447 OF 2003
-:3:-

that the accused was found in possession of 24 packets out of

which one packet was taken out and tested and thereafter in a

375 ml bottle it was taken as sample and sealed. Rest of the

22 packets were tied and sealed and when the accused was

directed to put his seal he refused to do so. Ext.P3 is the

occurrence report prepared on the basis of the same. Ext.P4

is the list of thondi articles produced before Court. It is seen

produced on 17.2.98 itself and there is an office note which

shows that out of the 24 packets two covers were empty and

it is seen that there is some leakage. Therefore it was

recommended to return it to the Excise officials for production

until further orders. Ext.P2 is a report submitted by the Excise

Inspector wherein he states that the sample was collected and

out of the remaining packets, two packets did show tendency

of leaking and it is opined by him that the packing is

conducted in a unskilled manner.

6. Ext.P5 is the chemical examination report which

would show that it was received as per the requisition of the

Judicial First Class Magistrate, Pathanamthitta through one of

the Excise Guard, Babu and what was received was a bottle

containing 150 ml of clear and colourless liquid and that the

Crl. Appeal NO. 447 OF 2003
-:4:-

seal on the bottle was in tact and found tallied with the sample

seal provided. The chemical analyst’s report would reveal that

the said liquid contained ethyl alcohol and it had 27.08% by

volume of ethyl alcohol.

7. Now the learned counsel for the appellant would

contend before me that there was leakage on the cover seized

and only one cover has been alleged to be taken from him for

the purpose of taking sample and therefore these are not leak

proof methods to accept the case of the prosecution. She

would also submit that the evidence of the official witnesses,

PW3 and PW4 are not convincing in that regard. I had gone

through the evidence of PWs.3 and 4.

8. PW3 is the excise Inspector who had conducted the

search and had taken sample of the liquid possessed by the

accused. He had deposed before Court that by taste and smell

it was found to be alcohol and thereafter in a 375 ml bottle

sample was taken and the other covers of 150 ml capacity also

contained illicit arrack. He had been cross examined at length.

But I do not find any material irregularities or contradictions in

the evidence of these witnesses. It is true that two bottles

were found to be empty by the Court officers when it was

Crl. Appeal NO. 447 OF 2003
-:5:-

produced before Court. The office itself has recorded that

there was leakage and that is why office recommended the

learned Magistrate to return the covers to the Excise officials

for safe custody. It is submitted that only one packet had

been opened and examined. Now it is a settled principle that

when there are similar types of packets there is no imperative

rule that sample should be taken from every packet and to be

sent for chemical analysis. He had also stated that there was

seal of CW1 and no label. PW4 is the circle inspector of police.

He had deposed before Court that the accused was only

having one hand and was possessing plastic cover in his left

hand. He was apprehended and the covers were seized,

sample was taken and sealed and produced before Court. It is

also deposed by him though the accused was directed to put

his signature he would submit that he had not signed it at all.

In the cross examination it is submitted by him that requisition

has been forwarded to the Court and that label has been

pasted in MO1 and the accused and the witnesses had signed

in that label and it is also submitted that in MO1 it is still seen,

MO1

………………………………………………………………………..”

Crl. Appeal NO. 447 OF 2003
-:6:-

It is also deposed by him that the marks of the seal affixed by

him is seen in MO1. So now the learned counsel would

contend that PW3 had stated that there was no label but says

PW4 would state that there was a label. It has to be

remembered that the incident took place on 17.2.1998 and

the witnesses are examined after four and half years. PW4

then would depose that the label was there and it contains

signatures of the accused as well as the witnesses and

deposed before Court that the signature in MO1 is seen even

at the time of the examination and that the mark of the seal is

also visible in MO1. Just because PW3 had not given a version

regarding the label that it does not mean that it is conflicting

and it cannot be accepted at all. So the evidence of PW3 and

4 would convincingly establish the following.

9. That they have apprehended the accused, they had

examined him and found out 24 packets of 150 ml illicit arrack

out of which one packet was taken as sample put in a 375 ml

bottle and had sealed it and had also taken possession of the

remaining 23 packets tied it, sealed it and labeled it and

produced it before Court on the very same day, i.e. on

17.2.1998. I think there is absolute compliance of the

Crl. Appeal NO. 447 OF 2003
-:7:-

procedural formalities as well in this case.

10. It is true that independent witnesses had turned

hostile. In the decision reported in Sivaraman v. State of

Kerala (1981 KLT S.N. Case No.17 page 9) the Court

observed that independent witnesses are turning hostile for

the reasons best known to them. The Court thereafter

proceeded to consider whether in such circumstances the

evidence of the official witnesses can be accepted. The Court

only cautioned that the evidence of those witnesses had to be

meticulously scrutinized and when on consideration it is found

to be reliable and acceptable there is nothing standing in the

way of the Court in accepting that evidence as well. So the

evidence of PWs.3 and 4 is acceptable and they have no axe to

grind against the accused. So as discussed by me earlier

procedural formalities are properly complied with in this case

and therefore the finding of guilt u/s 55(a) of the Abkari Act

cannot be interfered with and it is sustained.

11. Now turning to the question of sentence. The Court

below has convicted the accused and sentenced him to

undergo rigorous imprisonment for a period of one year and

to pay a fine of Rs.1,00,000/- and in default to undergo six

Crl. Appeal NO. 447 OF 2003
-:8:-

months imprisonment further. The accused was found to be in

possession of 3.600 litres of arrack. When questioned u/s 313

he had submitted that he has got his wife and two children

and aged mother to be looked after and there is no other

source of income and therefore he should be a pardoned.

Taking into consideration the quantum involved and the other

circumstances of the dare consequence that may have to be

faced by the members of the accused’s family I am inclined to

show leniency towards the sentence. I think justice can be

met by directing him to undergo simple imprisonment for a

period of four months and to pay a fine of Rs.1,00,000/- and

in default to undergo a further imprisonment for a period of

two months.

In the result the Crl.Appeal is disposed as follows:

1) Finding of guilt u/s 55(a) of the Abkari Act is

sustained.

2) The sentence is modified and the accused is

sentenced to undergo simple imprisonment for a period of

four months and to pay a fine of Rs.1,00,000/- and in default

to undergo simple imprisonment of two months.

Crl. Appeal NO. 447 OF 2003
-:9:-

4) The accused is entitled to entitled to set off as

contemplated under S.428 Cr.P.C.

5) The lower Court shall execute the sentence.

M.N. KRISHNAN, JUDGE.

ul/-

Crl. Appeal NO. 447 OF 2003
-:10:-

M.N. KRISHNAN, J.

= = = = = = = = = =
Crl.A. No. 447 OF 2003
= = = = = = = = = = =

J U D G M E N T

17th August, 2009