High Court Kerala High Court

Thomas vs State Of Kerala on 26 September, 2007

Kerala High Court
Thomas vs State Of Kerala on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 895 of 2002()


1. THOMAS S/O. KURIAKOSE, KOCHUNADAYIL
                      ...  Petitioner
2. SURENDRAN. S/O. DAMODARAN,

                        Vs



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

                For Petitioner  :SRI.IMTHIYAZ AHAMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/09/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                     Crl. R.P. No. 895 OF 2002 C
               ````````````````````````````````````````````````````
            Dated this the 26th day of September, 2007

                                 O R D E R

The revision petitioners, who are accused Nos.1 and 2

in C.C.No.429/96 on the file of the JFCM-I, Kochi, stand

convicted under section 55(a) of the Abkari Act and sentenced to

rigorous imprisonment for one year and to pay a fine of

Rs.25,000/- and on default to pay the fine, to suffer rigorous

imprisonment for six months.

2. The case of the prosecution can be summarised as

follows:-

On 29.5.96 at about 4.50 p.m. accused Nos.1 to 3

transported 550 litres of toddy in 11 barrels in a tempo van bearing

registration No.KEK-8404 along Vypin-Munambam public road

from north to south. The offence was detected by PW5, Circle

Inspector of Police, Njarakkal Police Station. At the time of

detection, A1 was driving the tempo van and A2 styled himself as

the cleaner of the van. A3 was found travelling inside the tempo

van. The toddy was transported for the purpose of accused Nos.4

and 5 without any permit or valid authorisation. The accused have

Crl.R.P.No.895/02
: 2 :

thereby committed an offence punishable under section 55(a) of

the Abkari Act. Out of the five accused persons, A1, A2, A4 and

A5 stood trial. A3 was absconding.

3. On the accused pleading not guilty to the charge

framed against them by the court below for the aforesaid offence,

the prosecution was permitted to adduce evidence in support of its

case. The prosecution altogether examined 5 witnesses as PWs

1 to 5 and got marked 8 documents as Exts.P1 to P8.

4. After the close of the prosecution evidence, the

accused were questioned under section 313(1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against them

in the evidence for the prosecution. They denied those

circumstances and maintained their innocence. The revision

petitioners contended that they were the driver and cleaner of a

stage carriage bus and they were requested by A3 to transport

toddy in his tempo van under a valid permit and they were obliging

A3 under the bona fide belief that the toddy in question was being

transported under a valid permit.

5. On the side of the defence, A5 got himself examined

as DW1.

Crl.R.P.No.895/02
: 3 :

6. The learned Magistrate after trial, acquitted accused

Nos.4 and 5 but convicted revision petitioners(accused Nos.1 and

2) and sentenced them as aforesaid.

7. On appeal preferred by the revision petitioners as

Crl.Appeal No.437/99 before the V Additional Sessions Court,

Ernakulam, the said court dismissed the appeal confirming the

conviction entered and the sentence passed against the revision

petitioners. Hence this revision.

8. The learned counsel appearing for the revision

petitioners submitted that the revision petitioners are hailing from

poor circumstances and they were obliging A3 who requested

them to transport toddy under a valid permit in his tempo van and

accordingly A1 and A2(revision petitioners) were transporting the

same under the bona fide belief that the toddy in question was

being transported under a valid permit. In fact, the permit was

produced before the police, but they had suppressed the same

with a view to frustrate the defence available to the revision

petitioners.

9. Both the courts have considered the defence set up by

the revision petitioners. Except for the self serving statement

Crl.R.P.No.895/02
: 4 :

made by the revision petitioners there was no material adduced to

show that the toddy in question was being transported under a

valid permit. It was after a careful evaluation of the oral and

documentary evidence that the courts below have recorded the

conviction against the revision petitioners. This court, sitting in the

rarefied revisional jurisdiction, will be loathe to re-appreciate the

evidence and come to a different conclusion even if it were

possible. The conviction was rightly entered against the revision

petitioners and is accordingly confirmed.

10. What now survives for consideration is the question

regarding the legality or otherwise of the sentence imposed on the

revision petitioners. Eventhough the revision petitioners could not

succeed in the defence set up by them, the abscondance of the 3rd

accused and the acquittal of accused Nos.4 and 5 indicates that

the petitioners might have fallen a prey to the vicious circle of

abkari contractors who were making profit by exploiting the poverty

of the revision petitioners. The offence was committed prior to the

amendment of section 55(a) of the Abkari Act. Considering the

entire facts and circumstances of the case, I do not think that the

revision petitioners deserve rigorous imprisonment for one year for

Crl.R.P.No.895/02
: 5 :

the offence. Accordingly, the sentence imposed on them by the

courts below is modified. For the conviction under section 55(a) of

the Abkari Act, each of the revision petitioners(A1 and A2) is

sentenced to rigorous imprisonment for six months and to pay a

fine of Rs.25,000/-(Rupees twenty five thousand only) and on

default to pay the fine, they shall suffer rigorous imprisonment for

three months.

In the result, this revision petition is disposed of confirming

the conviction but modifying the sentence as above.

(V. RAMKUMAR, JUDGE)
aks

Crl.R.P.No.895/02
: 6 :

V. RAMKUMAR, J.

““““““““““““““““““““““““““
Crl. R.P. No. 895 OF 2002 C
““““““““““““““““““““““““““

O R D E R

26th day of September, 2007