IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 398 of 2008()
1. SANTHOSH,S/O.THANKAPPAN
... Petitioner
Vs
1. THE EXCISE INSPECTOR, EXCISE RANGE
... Respondent
For Petitioner :SRI.K.R.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/02/2008
O R D E R
V.RAMKUMAR,J.
=========================
CRL.M.C.NO.398 OF 2008
=========================
Dated this the 8th day of February 2008
ORDER
The petitioner, who claims to be the registered owner of a
Tata 407 Mini Lorry bearing Reg.No.KL-23/9974, moved the
JFCM I, Attingal by filing CMP 32/2008 for interim custody of the
vehicle. The vehicle was seized by the Excise Inspector,
Chirayinkeezhu in connection with CR No.56/2007 registered for
offences punishable under Sections 58 and 65 of the Abkari Act.
The learned Magistrate dismissed the application on the ground
that since the vehicle was liable to confiscation and was produced
before the Assistant Excise Commissioner on 28.11.2007, the
Magistrate cannot entertain the petition.
2. Actually, the offence which is prima facie made out
against the accused in the case is only one punishable under
Section 56(a) of the Abkari Act for the failure to produce the
permit for transporting toddy. The permit entitling the accused to
transport toddy was subsequently produced also. There is no
case for the prosecution that the toddy transported in the lorry
CRL.M.C.223/2008 2
was illicit, contraband liquor attracting the offences punishable
under Sections 58 to 65 of the Abkari act. Hence it cannot be said
that an offence has been committed in respect of or by means of
the mini lorry, so as to attract Section 65 of the Act to warrant
initiation of the confiscation proceedings. If so, the Magistrate
should have entertained the application for interim custody.
Accordingly, Annexure-A5 order dated 5.1.2008 in CMP 32/2008
passed by the JFCM I, Attingal is set aside. The said application
will stand allowed on appropriate conditions including the
execution of a bond to be ordered by the Magistrate.
Crl.M.C. is allowed as above.
V.RAMKUMAR, JUDGE
css/