High Court Kerala High Court

V.T.Mohammed vs State Of Kerala on 24 August, 2009

Kerala High Court
V.T.Mohammed vs State Of Kerala on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1075 of 2009()


1. V.T.MOHAMMED S/O. KUNJU MOHAMMED,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABY THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/08/2009

 O R D E R
                          THOMAS P JOSEPH, J
                    ----------------------------------------
                        Crl.R.P.No.1075 of 2009
                     ---------------------------------------
                 Dated this 24th day of August 2009

                                   ORDER

Learned counsel for revision petitioner submits that revision

petitioner, subsequent filing of the revision expired and that inspite of

intimation given, none of the legal representatives of the deceased has

come forward to continue the revision. However, since this is a

revision which is already taken on file and since sentence involves

imprisonment and fine, question of abatement does not arise.

Revision petition has to be decided on merit. I heard counsel for

petitioner and Public Prosecutor.

2. Accused No.2 in C.C.No.204 of 2006 of the court of learned

Judicial First Class, Erattupetta is the deceased petitioner. He, along

with another, faced trial in that court for offence punishable under

section 20(b)(ii)(A) of the Narcotic Drugs and Psycotrophic Substance

Act (for short, “the Act”) on the allegation that he was found in

possession of ganja described as a small quantity. Learned magistrate

found petitioner guilty, convicted and sentenced him to undergo

imprisonment and payment of fine. That conviction and sentence was

confirmed by the appellate court. Learned counsel states that the

mandatory requirements of section 42 (1) and (2) and section 50 of the

Act have not been complied with and hence conviction and sentence of

petitioner cannot stand.

Crl.R.P.No.1075 of 2009 2

3. PWs.5 and 8, official witnesses, gave evidence regarding

alleged detection. According to them on PW8 getting information

about sale of ganja arrested accused No.1 in crime No.68 of 2005 of

Pala Police station. When accused No.1 was questioned, he gave

information regarding the involvement of petitioner in the alleged

incident. Accordingly, as led by accused No.1 and on the information

given by him PW8 arrested petitioner on 02-02-2005 at about 6.45a.m

and seized 470 gms of ganja from his possession. Ext.P2 is the

mahazar for the seizure. Further case of PWs.5 and 8 is that on

questioning petitioner, he gave information that the remaining portion

of gunga is kept in a building, and if taken there he will produce the

same. Accordingly as led by petitioner, PW8 and party reached that

place where petitioner produced the remaining portion of ganja which

was taken to custody as per Ext.P1 mahazar. Material objects were

produced in court and the sample were sent for chemical examination.

Ext.P10 is the report of chemical examination which revealed that the

contraband allegedly seized from the possession of petitioner is ganja.

Based on the above evidence courts below found in favour of

prosecution.

4. So far as seizure as per Ext.P2 is concerned, it is seen from

Ext.P2 as well as evidence of PW8 that there is no compliance of

section 50 of the Act. It is not put to petitioner that he has right to

search in the presence of gazetted officer or magistrate. Thus, there is

Crl.R.P.No.1075 of 2009 3

total non compliance of section 50 of the Act so far as alleged seizure

from the person of petitioner is concerned. Therefore, evidence

collected in violation of section 50 of the Act cannot be taken into

account.

5. So far as seizure as per Ext.P1 is concerned, it is seen that

the alleged seizure is from a building as allegedly produced by the

petitioner. Evidence of PW8 shows that he got information about the

storage of ganja in that building from petitioner when the latter was

questioned. At that stage he was bound to comply with section 42(1)

of the Act in that he ought to have reduced that information to writing.

Under section 42(2) of the Act after the seizure was made PW8 was

obliged to prepare a detailed report regarding incident and both were

to be sent to his immediate official superior. Going through the

evidence of PW8 and Ext.P9 it is seen that report under section 42 (2)

of the act was given not to his immediate official superior, but, to the

Station House Officer which is not in compliance of section 42(2) of the

Act. The evidence collected in violation of section 42(2) of the Act also

cannot be taken into account. Excluding the seizure as per Exts.P1 and

P2 there is no other evidence to show that petitioner was in possession

of the contraband at the relevant time. Therefore conviction and

sentence of petitioner cannot be sustained and are liable to be set

aside. Revision petition therefore succeeds. Conviction and

sentence of petitioner are set aside and he is acquitted of the charges

Crl.R.P.No.1075 of 2009 4

against him.

Sbna/                         THOMAS P. JOSEPH, JUDGE