High Court Kerala High Court

Mohan Das vs State Of Kerala on 24 May, 2007

Kerala High Court
Mohan Das vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1392 of 2007()


1. MOHAN DAS, S/O. LATE DAMAODRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR, RANNY RANGE,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/05/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                        Crl.M.C.No.  1392 of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 24th day of   May, 2007


                                     O R D E R

The petitioner is the first accused in a prosecution under the

provisions of the Kerala Abkari Act. The crux of the allegation is

that spirit was found to be in the illegal possession of the petitioner,

who runs a toddy shop. A crime has been registered. Investigation is

in progress. The petitioner has come to this Court at this stage with

a prayer that powers under Section 482 Cr.P.C. may be invoked to

quash all further proceedings in pursuance of the alleged recovery

effected.

2. What is the reason? The learned counsel for the petitioner

submits that the allegation that four plastic bags containing spirit

were recovered from the premises in the possession of the toddy shop

is patently incorrect. He relies on the recitals in the relevant seizure

mahazar, copy of which is produced as Annex.III. He contends that

there is nothing to assume that the contraband liquor was found to be

present in the premises of the toddy shop.

Crl.M.C.No. 1392 of 2007

2

3. Secondly the learned counsel for the petitioner contends that

Section 31 of the Kerala Abkari Act has not been observed in the conduct

of search and that is sufficient reason to discard the evidence that is sought

to be relied on by the prosecution.

4. I am afraid both contentions cannot be accepted at this stage to

justify premature termination of the proceedings initiated against the

petitioner. I must alertly remind myself of the nature of the jurisdiction that

I am called upon to exercise. The jurisdiction under Section 482 Cr.P.C. is

an extra ordinary inherent jurisdiction. It has to be invoked sparingly and in

exceptional cases, that too in aid of justice only. The mere possibility of

discharge/acquittal at later stages of trial is by itself no reason to justify

invocation of the powers under Section 482 Cr.P.C.

5. I shall carefully avoid any expression of opinion on merits or

detailed discussion of the allegations or the relevant facts, lest it might

adversely affect the interests of the parties. Suffice it to say that I have

carefully gone though the allegations in Annex.III. At the moment and

with the available inputs, it appears to be impossible for the court to sail to

the conclusion that the recovery was effected from a place which was

different and separate from the premises of the toddy shop. It is by now

Crl.M.C.No. 1392 of 2007

3

trite that the mere fact that the search has been conducted infringing the

provisions of the Statute is no reason to discard the result or outcome of

such search. In this view of the matter, the alleged non-compliance with the

provisions of Section 31 of the Act cannot also help the petitioner.

Reliance placed on the decision in Subhayya v. State of Karnataka

(AIR 1979 SC 711) cannot also be of any help to the petitioner, as that

was a case where the validity of the conviction was being considered by

the learned Judges and the learned Judges took the view that the alleged

search and seizure in that case cannot be accepted on the ground that there

was unsatisfactory infraction of the relevant provisions of the Statute.

6. The learned counsel for the petitioner submits that the petitioner

has not been arrested so far. He is willing to surrender before the learned

Magistrate or the Investigating Officer. He can, of course, do the same and

I have no reason to assume that the learned Magistrate would not consider

his application for bail on merits, in accordance with law and expeditiously.

Every court must do the same. Sufficient general directions have already

been issued. No special or specific direction appears to be necessary.

7. This Crl.M.C. is in these circumstances dismissed. I may hasten to

observe that I have not intended to express any opinion on merits on the

Crl.M.C.No. 1392 of 2007

4

facts involved and the questions must be considered by the courts on the

basis of the evidence to be adduced in the case.

(R. BASANT)

Judge

tm