High Court Kerala High Court

Anil vs State Of Kerala on 10 January, 2007

Kerala High Court
Anil vs State Of Kerala on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 771 of 2006(C)


1. ANIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :ADV.LIJU V STEPHAN(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :10/01/2007

 O R D E R
                                K. THANKAPPAN,  J.

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

                             Crl.A.No.771 OF 2006-C

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

                   Dated this the   10th  day of  January,  2007.


                                         JUDGMENT

The appellant, accused, in S.C.No.44704 on the file of

the Additional District and Sessions Judge (Adhoc) Fast Track-

III, Pathanamthitta, faced trial for the offence punishable

under Section 8(1) read with Section 8(2) of the Abkari Act.

The prosecution allegation against the appellant is that he

was found in possession of 35 liters of arrack in a plastic

can having the capacity of 35 liters and 10 liters of

arrack in a plastic can having the capacity of 35 liters and

one liter of arrack in a bottle having the capacity of 1.5 liters

and also a glass tumbler for selling arrack at K.I.P Kanal

Puramboke, Kalanjoor Muri, within the limits of Koodal Police

Station , on 6.4.2003 at about 10.45 a.m. Prosecution

examined Pws 1 to 3 and relied on Exts.P1 to P8. MOs 1 to 5

were also produced. Closing the prosecution evidence, the

appellant was questioned under Section 313 of the Code of

Criminal Procedure. The appellant denied the

prosecution allegations and stated that he is innocent in the

CRL.A.NO.771/2006 2

case. However, relying on the evidence adduced by the

prosecution, the trial court found the appellant guilty under

Section 8(1) and convicted thereunder and sentenced to

undergo R.I for three years and a fine of Rs. One lakh with

default sentence of fine for a further period of S.I for three

months under Section 8 (2) of the Abkari Act. Challenging the

above conviction and sentence, the appeal is filed.

2. Since the appellant is not having any counsel of his own

choice, a member of the State brief panel has been appointed

to argue the case of the petitioner. This Court heard the

learned counsel appearing for the appellant as well as the

learned Public Prosecutor. The learned counsel appearing

for the appellant had two contentions before this Court.

Firstly the learned counsel submits that the trial court went

wrong in placing reliance on the evidence of the prosecution

witnesses, who are only official witnesses, as there was no

independent evidence to corroborate the evidence of official

witnesses. Secondly, the counsel submits that PW3, the Sub

Inspector of Police and other officials have violated the

provisions of the Abkakri Act and the provisions of Kerala

CRL.A.NO.771/2006 3

Excise Manuel while conducting search and seizure of the

contraband article.

3. The prosecution tried to prove the case against the

appellant through the evidence of Pws 1 to 3 of whom PW1 is

an independent witness, cited to prove the seizure, sampling

and other actions followed by PW3 while detecting the crime

against the appellant. But, this witness turned hostile to the

prosecution and even denied his signature in Ext.P2 scene

mahazer as well as the samples and the residue PW3 is the

S.I of Police, Koodal Police Station, who had stated that while

he was on duty on 6.4.2003 at about 10.45 a.m he got

reliable information that the appellant was selling arrack at

the KIP Canal Purampoke, Kanjiramoodu, Kalanjoor Muri

village and on getting the above information, PW3 along with

PW2 and another police constable reached the spot and

found the appellant having in possession of a glass and a

bottle and on seeing the police officers, the appellant tried to

escape from the scene. However, the Sub Inspector of Police

stopped him and questioned him and thereafter found MOs 1

and 2 cans containing 35 liters and 10 liters of arrack

CRL.A.NO.771/2006 4

respectively at the place from where the appellant tried to

escape. Further it is noted that MO3 bottle was in his hand

which contained one liter of arrack. It is also found that MO4

glass was also in the possession of the appellant. This

witness has further stated that on preparing Ext.P2 scene

mahazar, MOs 1 to 4 were seized at the spot and samples

were taken from the two cans as well as from the bottle.

This witness has further stated that on taking two samples

each from MOs 1 to 3, the samples were got sealed and

labeled and signed by the witnesses as well as the appellant.

This witness has further stated that after seizing MOs 1 to 4

from the appellant, the samples and the residue and MO4

were produced before the court on the very next day, namely

on 7.4.2003. Further, this witness has stated that the samples

were got analysed and received Ext.P8 chemical report,

which would show that all the samples contained ethyl

alcohol of different volumes. It is proved that the samples

were that of illicit arrack. On the basis of Ext.P8 chemical

report and after completing the investigation, a final charge

has been filed before the court. PW2 is a Head Constable,

who accompanied PW3 while detection of the the crime.

CRL.A.NO.771/2006 5

He had stated before the court that on 6.4.2003, himself,

PW3 and another constable went to the KIP Canal

Purampoke road and seen the appellant standing there

holding MO4 glass and also Mos 1 to 3. Further this witness

has stated that seeing PW3 and the other witness, the

appellant tried to escape from the scene. However, he was

stopped by Pw3 and questioned and found that the appellant

was in possession of MOs 1 and 2 cans and MO3 bottle which

contained 35 and 10 liters and one liter of arrack

respectively. This witness had further stated that two

samples were taken from each of the cans as well as MO3

bottle. Further, this witness had stated that on search of the

body of the appellant, two ten rupee notes were also found

in the pocket of the appellant and that rupee notes were

also seized by PW3.

3. The question to be decided in this appeal in the

light of the contentions taken by the learned counsel is that

whether the trial court is justified in finding that the appellant

is guilty under Section 8(1) read with Section 8(2) of the

Abkari Act or not. The prosecution case is that on getting

CRL.A.NO.771/2006 6

reliable information on 6.4.2003, PW3 and other police

constables including PW2 went to the spot and found the

appellant keeping in possession of MOs 1 to 4. But the

contention of the learned counsel that only the evidence of

official witness is available. Though PW1 was examined as

independent witness, he had turned hostile to the

prosecution. PW1 had stated that he had not seen anything

at the spot as spoken to by Pws 2 and 3. He had also denied

his signature in Ext.P2, the sample and the contraband

article seized. In this context, the 2nd contention of the

learned counsel appearing for the appellant assumes

importance. When Pw3 was cross examined by the counsel

appearing for the appellant before the court below, he had

stated that PW1 was there as an independent witness. Exts.

P1 and P1(a) are the statements recorded by the police under

Section 161 of the Code of Criminal Procedure. But, the

contention of the learned counsel is that it is the duty of the

Police Officer or the Excise Official to call and to get at least

two independent witnesses while they make search and other

actions under the provisions of the Abkari Act. To

substantiate this contention, the learned counsel cited a

CRL.A.NO.771/2006 7

judgment of this Court reported in Ramachandran Nair v.

State (1990 (1) KLT 44). In the above judgment, this Court

held that “the words “persons called upon to attend and

witness such search shall include at least two persons”

indicate legislative insistence for strict compliance with the

proviso. When the statute uses the expressions such as “at

least”, it must be understood that the minimum number

required for its performance when it falls to below the

minimum number the officer who makes the search has a

duty to explain the reason for not adhering to the minimum

requirement. If such explanation is acceptable to court, the

seizure or search may not get vitiated”. The duty cast on

the officials is not only the actions taken under Section 36

but also all provisions of the Abkari Act.

4. In the case in hand, it is come out in evidence that

when Pws 2 and 3 and other police officials went to the spot,

the appellant was found in possession of the contraband

articles and on preparing Ext.P2 scene mahazer, the same

were recovered. In Ext.P2 it is clearly stated that PW1, an

independent witness, was also there as Ext.P2 would show

CRL.A.NO.771/2006 8

the name and signature of PW1. But, when PW1 was

examined he stated that he was not present at the spot at all

and he even denied the signature in Ext.P2, the sample and

the contraband article seized by PW3. In the cross

examination, this witness had stated that he was not in the

scene at all during the relevant time. In this context, PW3

was cross examined by the defence and put specific

questions regarding getting any other witnesses to watch the

seizure and taking the samples. No explanation was offered

by PW3 whether he called at least two independent

witnesses to watch his performance. It is pertinent to note

that, he had admitted the fact that there were inhabited

houses and none of the people was called to watch the action

taken by PW3. Very interestingly this Court is noting

another fact that when PW2 was examined before the court,

he had no case that PW1 was present at the time of the

detection of the crime. Further it could be seen from Ext.

P2 that, it is recorded in it that, the samples and the

contraband article were sealed and labeled and signatures

were obtained from the accused, PW3 and other witnesses. It

is not stated that whether PW1 had signed any of the samples

CRL.A.NO.771/2006 9

labeled and sealed. Further, when PW3 was cross examined,

a specific question was put to him whether any independent

witness has been called to watch his action. He had given

the answer that:

Either PW2 or PW3 had no case that any independent witness

has been called to watch the action done by PW3. The

contention of the learned counsel that PW3 has violated the

mandatory provision of Section 36 has to be considered

seriously and the non compliance of the above provision is

vital to the prosecution. As per the dictum laid down by

this Court in Ramachandran’s case it is the duty of the

officer to explain why he could not get the presence of at

least two independent witnesses. This Court has already

found that either PW2 or PW3 had not offered any

explanation why PW3 had not tried to get the presence of

independent witness to watch his performance. In this

context, the dictum laid down by the Apex Court in the

judgment reported in M/s. Madan & Company v. Wazir

CRL.A.NO.771/2006 10

Jaivir Chand (AIR 1989 SC 630) in which the Apex Court

relying on the often quoted judgment of the Chancery

Division in Tayler v. Tayler (1875 (1) Ch D 426) held that

where power is given to do a certain thing in a certain way,

thing must be done in that way or not at all that other

methods of performance are “necessarily forbidden”.

Though the prosecution tried to prove that the appellant was

in possession of MOs 1 to 4 and found that he was in

possession of the contraband article seized by the police, it is

the duty of the prosecution to prove the seizure of the

contraband article and taking of the sample and other

actions followed by PW3 were in accordance with the

provisions of the Abkari Act. Hence, this Court is of the view

that if the mandatory provision was not complied with, it will

vitiate the proceedings followed by PW3. Another question

may come whether non-compliance of Section 36 cause any

prejudice to the appellant. In this context, the learned Public

Prosecutor placed reliance on the judgment of this Court

reported in Job v. State of Kerala (1991 (1) KLT 491). In

the above judgment, a learned Single Judge of this Court had

considered the decisions in Ramachandran’s Case (cited

CRL.A.NO.771/2006 11

supra) and held that the dictum laid down in the above

judgment is not applicable to search of a person, but it is

applicable to search of a place. But in Ramachandran’s

case, this Court had categorically held that the provision of

Section 99 or 102 of the Cr.P.C is different from that of

provision of Section 34 of the Abkari Act and this Court had

held that the legislative insistence for contradict compliance

with the proviso has to be considered while considering

Section 34 of the Act. The facts now proved in this case

would show that Pws2 and 3 had no case that two

independent witnesses were called or they were present for

watching the performance of PW3 and that apart this Court

had already found that PW2 has not stated even the

presence of PW1. In the light of the evidence of PW1 that he

was not present at the scene and he denied his signature in

Ext.P2, the case suggested to Pws 2 and 3 are also be

considered in this background. It is specifically suggested to

PWs 2 and 3 that the case was foisted against the appellant

and all the materials produced were substituted as if were

seized from the appellant. Though those suggestions were

denied by Pws 2 and 3 in the light of the fact that the

CRL.A.NO.771/2006 12

appellant was charge sheeted and faced trial for some

allegations and he was found guilty for the same offence in

a prior case, the possibility of substitution of the contraband

cannot be ruled out. Hence, non-compliance of Section 36 is

prejudicial to the appellant.

Hence, this Court is of the view that the judgment of the

trial court has to be set aside. Accordingly, the conviction

and sentence ordered against the appellant are set aside and

the appeal is allowed. The appellant is acquitted. The

appellant, accused, in S.C.No.447/2004 on the file of the

Additional District and Sessions Judge (Adhoc) Fast Track

Court-III, Pathanamthitta, shall be released forthwith, if he is

not required to be kept in jail in connection with any other case.

K. THANKAPPAN, JUDGE.

cl

CRL.A.NO.771/2006 13

K. THANKAPPAN, J.

CRL.A.NO. 771 OF 2006

JUDGMENT

10th January, 2007.

CRL.A.NO.771/2006 14