High Court Kerala High Court

Kuttappan vs State Of Kerala on 7 November, 2007

Kerala High Court
Kuttappan vs State Of Kerala on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 2013 of 2003()


1. KUTTAPPAN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :07/11/2007

 O R D E R
                                   K. Thankappan, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            Crl. A. No. 2013             of 2003
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 7th day of November, 2007

                                      JUDGMENT

Accused in S.C.No.200/2002 on the file of the Court of the Addl.

Sessions Judge (Adhoc-I) Thodupuzha is the appellant. He was charge-

sheeted for the offence punishable under section 55(a) of the Abkari Act.

The prosecution allegation against the appellant is that on 18-7-2000 at at

about 6.10 P.M. the appellant was found in unauthorized possession of 23

bottles each containing 375 ml. Aristocrat Brandy at his shop at a place

called Muniyara. To prove the allegation, the prosecution examined

PWs.1 and 4 and Exts.P1 to P5 and MO.I and MO2 series were marked.

When the appellant was questioned under section 313 Cr.P.C.. he denied

the allegation levelled against him and stated that he had not involved in the

commission of the offence as alleged by the prosecution. Relying on the

evidence adduced by the prosecution, the trial court found that the appellant

guilty of the offence punishable under section 55(a) of the Abkari Act and

he was convicted thereunder and sentenced to undergo simple

Crl.A.2013/2003 2

imprisonment for a period of three months and to pay a fine of

Rs.1,00,000/- and in default of payment of fine to undergo simple

imprisonment for three months. The above conviction and sentence

awarded against the appellant are assailed in this appeal.

2. Though various grounds are urged by the the learned counsel for

the appellant, the learned counsel pressed only two grounds. Firstly, it is

contended that the finding of the trial court that the appellant has committed

an offence punishable under section 55(a) of the Abkari Act is not tenable

in the light of two decisions reported in Surendran V.State of Kerala (2004

(1) KLT 404 , Sudhepan @ Aniyan V. State of Kerala (2005(2) KLT (Cri)

631) Secondly, it is contended that even if the evidence of prosecution

witnesses is accepted, the appellant can be punished under section 63 of the

Abkari Act as per decisions reported in Sabu V. State of Kerala (2007(4)

KLT 169) and Mohanan V. State of Kerala (2007(1) KLJ 436).

3. This Court heard the learned counsel for the appellant and the

learned Public Prosecutor.

4. The prosecution case is that when the Sub Inspector of Police

conducted a search in the vegetable shop of the appellant, he was found in

unauthorized possession of 23 bottles each containing 375 ml. capacity of

Aristocrat Brandy at his shop. The Sub Inspector of Police after preparing

Crl.A.2013/2003 3

mahzar in the presence of independent witnesses including PW1 taken

sample for analysis. As per Et.P4 certificate, the samples contained 42.46

and 42.33 % of ethyle alcohol. The trial court after accepting the evidence

found that 8.62 litres of Indian Made Foreign Liquor was seized from the

possession of the appellant.

5. In Surendran’s case (Supra) this Court held that the case should

fall within the ambit of section 55(a) only when a person was found to be in

possession of liquor in the course of import, export, transport or transit of

the goods. In Sudhepan’s case (Supra) this Court held that under section 55

(a) of the Abkari Act the prosecution must allege and prove that possession

of the contraband liquor was incidental or in connection with export,

import, transport or transit of liquor. The trial court found that the

prosecution has proved that the appellant was found in possession of 8.62

litres of Indian Made Foreign Liquor which is more than the legally

permissible quantity of Indian Made Foreign Liquor. If that be so, the

principle laid down by this Court in the above two decisions is applicable

in the facts and circumstances of this case. Apart from the above two

decisions, the learned counsel for the appellant relies on a Division Bench

decision of this Court reported in Mohanan V. State of Kerala (2007(1) KLJ

436). In the above decision this Court held that section 55(a) is applicable

Crl.A.2013/2003 4

only when person illegally imports, exports liquor or in possession of liquor

while illegally importing it. The prosecution in this case has not proved that

the possession of the contraband article was incidental or in connection with

export, import, transport or transit of liquor. If that be so, the finding of the

trial court that the appellant has committed an offence punishable under

section 55(a) of the Abkari Act is not sustainable. Hence, the conviction and

sentence ordered against the appellant under section 55(a) of the Abkari Act

are hereby set aside and he is acquitted of the above charge.

6. The evidence of PW3 would show that the contraband article was

purchased from the Kerala State Beverages Corporation and kept in the

shop of the appellant. Under section 11A of the Foreign Liquor Rules, no

quantity of foreign liquor in excess of the quantity as notified by the

Government under sections 10 and 13 of the Abkari Act. Violation of Rule

11-A of the Foreign Liquor Rules can be punished only under section 63 of

the Abkari Act. This question was considered by this Court in a decision of

this Court reported in Sabu’s case (Supra) and held that violation of rules

11 and 11A can be punished only under section 63 of the Abkari Act.

Hence, by applying the principles laid down by this Court in the above

decisions and on accepting the evidence of the prosecution, this Court is of

Crl.A.2013/2003 5

the view that appellant can be punished under section 63 of the Abkari Act

for violation of the Foreign Liquor Rules.

7. The incident happened on 18-9-2000 and the appellant was

found in possession of 8.62 litres of Indian made foreign liquor. It is seen

that the appellant was undergoing imprisonment for more than ten days.

Taking into consideration all these aspects, this Court is of the view that a

fine of Rs.5,000/- and in default to under go simple imprisonment for three

months under section 63 of the Abkari Act will meet the ends of justice.

8. In the circumstances, the appellant is found guilty under section

63 of the Abkari Act and he is convicted thereunder and sentenced to pay

fine of Rs.5,000/- and in default to undergo simple imprisonment for three

months. It is reported that the appellant has already deposited an amount of

Rs.10,000/-. If that be so, the amount in excess of Rs.5,000/- has to be

refunded to the appellant.

With the above modification, the appeal stands dismissed.

K. Thankappan,
Judge.

mn

Crl.A.2013/2003    6




                        K. Thankappan,J.
                       - - - - - - - - - - - - - - - -
                      Crl. A. No. 2013/2003
                       - - - - - - - - - - - - - - - -




                              Judgment
                              7-11-2007