High Court Kerala High Court

S.Padma Kumar vs State Of Kerala on 26 August, 2009

Kerala High Court
S.Padma Kumar vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2698 of 2009()


1. S.PADMA KUMAR, LEKSHMI VILAS, PRAMADOM,
                      ...  Petitioner

                        Vs



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

2. ASSISTANT EXCISE COMMISSIONER,

3. ASU DRUGA CONTROLLER (ISM),

4. EXCISE INSPECTOR, CHITTAR RANGE,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/08/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.M.C.No.2698 of 2009
            --------------------------

                       ORDER

Petitioner is the third accused in S.T.No.

638/2008 on the file of Judicial First Class

Magistrate’s Court, Ranni, taken cognizance for the

offence under Section 58B of Kerala Abkari Act.

Petitioner is the manufacturer of Dasamoolarishtam,

which was seized by the police while accused 1 and

2 were transporting it. This petition is filed

under Section 482 of Code of Criminal Procedure

contending that offence under Section 58B of Abkari

Act is not at all attracted as medicinal

preparations are exempted and in such

circumstances, the case is to be quashed.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. Before framing the charge, Magistrate has to

hear the prosecution and the defence and decide

whether an offence under Section 58B of Abkari Act

CRMC 2698/09 2

is attracted or not. Petitioner is entitled to file

a petition for discharge under Section 239 of Code

of Criminal Procedure and raise all the contentions

raised herein before the Magistrate. It is then for

the Magistrate to decide whether Section 58B of

Abkari Act is attracted or not.

With liberty to file a petition before the

Magistrate for discharge under Section 239 of Code

of Criminal Procedure, petition is disposed.

26th August, 2009 (M.Sasidharan Nambiar, Judge)
tkv