High Court Kerala High Court

Kishore vs State Of Kerala on 9 September, 2009

Kerala High Court
Kishore vs State Of Kerala on 9 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1779 of 2008()


1. KISHORE, S/O. LATE A.K.RAMAN,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/09/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO.1779 OF 2008
              ------------------------------------------

             Dated      9th     September          2009


                           O R D E R

Petitioner is the accused in crime

No.412/2008 of Thoppumpady police station registered

under Annexure-A FIR for the offence under Section

55(i) of Kerala Abkari Act. Prosecution case is that

on 26/4/2008 first accused, the security personal of

the petitioner, who is second accused, the licensee

conducted sale of the foreign liquor, after the

permitted time at about 0.25 a.m and thereby committed

offence under Section 55(i) of Abkari Act. This

petition is filed under Section 482 of Code of

Criminal Procedure to quash the FIR contending that

even if the allegation is accepted, an offence under

Section 55(i) is not attracted, as it would only

amount to violation of condition No.20 of Annexure-B

license and at best, it may attract an offence under

Section 56 of Abkari Act.

2. Learned counsel appearing for petitioner

and learned Public Prosecutor were heard.

CRMC 1779/09 2

3. Petitioner has produced Annexure-C

judgment in O.P.3379/1999, whereunder, in a similar

case this court, though dismissed the original

petition holding that the offence attracted is only

under Section 56 of the Abkari Act. Learned counsel

relied on the decision of this court in Mohanan v.

State of Kerala (2007 (1) KLT 845) and argued that in

any case, offence under Section 55(i) of Abkari Act is

not attracted.

4. Learned Public Prosecutor submitted that

final report has already been submitted. But, learned

Public Prosecutor could not throw light, whether,

the final report is for an offence under Section 56

or 55(i) of Abkari Act.

5. Allegation in Annexure-A FIR is only

that in violation of the conditions of the license,

through the security personal, petitioner the

licensee, sold liquor after the prescribed hour

during mid night. Even if, that case is accepted, it

would not attract an offence under Section 55(a) or 55

(i) of Abkari Act. Offence attracted would only be

one under Section 56 of Abkari Act. Therefore,

petition is disposed quashing the offence under

CRMC 1779/09 3

Section 55(i) of Abkari Act making clear that it will

not affect the investigation or final report submitted

for an offence under Section 56 of Abkari Act.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.