High Court Kerala High Court

Pottanki Damu vs State Of Kerala on 7 July, 2009

Kerala High Court
Pottanki Damu vs State Of Kerala on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2137 of 2008()


1. POTTANKI DAMU, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  : No Appearance

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

 Dated :07/07/2009

 O R D E R
                     M.N. KRISHNAN, J.
                    ---------------------------
                    CRL.A.NO.2137 OF 2008
                    ------------------------------
               Dated this the 7th day of July, 2009

                           JUDGMENT

This is an appeal preferred against the conviction and

sentence passed in S.C.No.57/2007 of the Additional Sessions

Judge (Adhoc-II), Thalassery. The accused was charge sheeted

for an offence under Section 55(g) of the Abkari Act and was

convicted there under and sentenced to undergo S.I. for one

year and to pay a fine of Rs. One lakh and in default, to

undergo S.I for six months. Set off was allowed under Section

428 of the Cr.P.C. It is against that decision, the accused has

come up in appeal.

2. The points that arise for determination in the appeal

are (1) whether the conviction under Section 55(g) of the

Abkari Act is sustainable (2) In case of guilt, whether the

punishment awarded is excessive.

3. It is the case of the prosecution that on 10.9.2005 at

about 2 p.m, the accused was found in possession of 100 liters

of wash kept in three plastic containers intended for distillation

CRL.A.NO.2137/08 2

of illicit arrack and therefore, he was apprehended, sample

was taken, produced before the court, analysed and found

that it contained percentage of ethyl alcohol. The person,

who had detected the offence, is examined as PW3 in the case.

It is stated by him that, he was informed that distillation of

arrack was going on in the residential compound of the accused.

They proceeded to the place and saw the accused stirring

something in a nearby plantation and therefore they approached

him. He was found in a sitting position and the officials were

able to see the three plastic cans with its top portion cut off

having earthed in three nearby pits. The accused was

interrogated, sample was taken from the contraband wash and

the balance was destroyed. The sample was produced before

the court on 12.9.2005 and sent for chemical examination.

The chemical analyst’s report would reveal that it contained

11.68% by volume of ethyl alcohol.

4. Pw2 is another police constable, who had

accompanied PW3. He admitted the presence of the accused

and that the accused was seen stirring something in a vessel

CRL.A.NO.2137/08 3

and that wash has been kept in three Cans in three pits. So,

the evidence of Pws 2 and 3 would reveal that the accused

was found stirring a liquid and that he was preserving three

Cans of wash in plastic containers and that on detection

sample was taken and sent for examination and it had been

revealed that the sample contained percentage of ethyl

alcohol. The court also had considered the fact that there

was no much delay in producing the wash before the court as

well. The learned counsel would argue before me that though

it is stated about three plastic Cans, it is not produced before

the court. The explanation tendered by the officials is to

the effect that it was got damaged on account of the lapse of

time. It has to be stated that the evidence of Pws 2 and 3

established the factum of wash being stirred by the accused.

The sample was taken in a sealed bottle and it was sent for

chemical analysis which revealed that the sample was intact and

it contained the percentage of volume of ethyl alcohol. So,

the evidence is quite convincing to hold that the accused was

found in possession of wash for which he did not have any

CRL.A.NO.2137/08 4

proper explanation.

5. Therefore, the conviction under Section 55(g) of the

Abkari Act cannot be found fault with and therefore it is

suspended. So far as the sentence is concerned, the learned

counsel would contend that he is aged more than 58 and

he has a family to be looked after and he is in a very

difficult situation and that is why he was only able to deposit

a sum of Rs.2,000/=, when this Court ordered to deposit 20%

of the fine. It has to be stated that he had only deposited

Rs.2,000/= and that, is undergoing imprisonment from

11.3.2009 itself after getting surrendered himself before the

court.

6. So, taking into consideration the totality of the

circumstances, I feel, some leniency can be shown with respect

to the sentence. The punishment for the offence under Section

55(g) can be six months S.I with a fine of Rs. One lakh and

in default, to undergo imprisonment for one more month.

The penalty amount, which was already deposited by him by

way of fine, shall be credited to the governmental account as

CRL.A.NO.2137/08 5

receipt of fine of Rs.2,000/=.

7. In the result, the criminal appeal is disposed of as

follows:

(1). The finding of guilt under Section 55(g) of the Abkari

Act is confirmed.

(2) The sentence is modified and the accused is sentenced

to undergo S.I for six months and to pay a fine of Rs. One

lakh and in default of which, he shall undergo further

imprisonment for a period of one month. The amount of

Rs.2,000/= already deposited by him shall be credited to the

governmental account as part of the fine and that fact also

had been taken into consideration for reducing the default

sentence. If the accused is already in jail, he shall undergo

the sentence otherwise, the lower court shall execute the

sentence.

M.N. KRISHNAN, JUDGE

cl

CRL.A.NO.2137/08 6

CRL.A.NO.2137/08 7