High Court Kerala High Court

Babu @ John vs State Of Kerala on 22 July, 2010

Kerala High Court
Babu @ John vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 467 of 2003()


1. BABU @ JOHN, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/07/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
               Crl.A.No.467 of 2003
            --------------------------

                     JUDGMENT

Appellant, the accused in S.C.No.313/1999 on

the file of Additional Sessions Court, Kalpetta, is

challenging the conviction and sentence for the

offence under Section 55(a) of Abkari Act in this

appeal. Prosecution case was that on 28.6.l998 at

about 11.30 a.m., while on patrol duty, PW1, the

Sub Inspector of Police, along with PW2, the Police

Constable, got information that illicit arrack is

being sold on the banks of Chellankode Manikolli

River. They reached there. Appellant was found

holding MO1 can and MO2 glass. Finding the police

party, he tried to run away. PWs 1 and 2 restrained

him and examined MO1 can, which contained nine

litres of liquid. On tasting and smelling,

convincing that it is illicit arrack, PW1 arrested

the appellant. After preparing Exhibit P1 seizure

mahazar, he seized MO1 can and in two bottles of

CRA 467/03 2

375 ml. each, samples were taken and separately

sealed. The remaining liquid found in MO1 can was

also sealed. Rs.60/- found in the pocket of the

appellant was also seized. Along with the appellant

and MOs 1 and 2 and the samples, PW1 reached the

police station. Under Exhibit P2 FIR, he registered

the crime for the offence under Section 55(a) of

Abkari Act. Exhibit P1 seizure mahazar and Exhibit

P2 FIR were sent to the court. Appellant was also

produced before the learned Chief Judicial

Magistrate. He was remanded. The seized materials

objects and the samples were also produced. A

request was submitted to send the samples for

chemical analysis. The samples were sent and

Exhibit P4 certificate of chemical analysis was

obtained to the effect that the samples, on

examination, found to contain 22.09% and 23.5% by

volume of ethyl alcohol. After completing the

investigation, final report was submitted before

Chief Judicial Magistrate. The case was committed

to the Sessions Court and was tried by learned

CRA 467/03 3

Additional Sessions Judge.

2. When the charge for the offence under

Section 55(a) of Abkari Act was read over and

explained to the appellant, he pleaded not guilty.

On the side of the prosecution, PWs 1 to 4 were

examined and Exhibits P1 to P4 were marked. MOs 1

and 2 were identified. When questioned under

Section 313 of Code of Criminal Procedure,

appellant contended that he was not in possession

of the materials objects or the illicit arrack and

he was caught by the Sub Inspector from Vaduvanchal

asking him whether he is Orukku Baby and Rs.60/-,

which was in his possession, was seized and he has

not committed any offence. Though appellant was

called upon to enter on his defence and adduce

evidence, he did not adduce any evidence.

3. Learned Sessions Judge, thereafter, on the

evidence of PWs 1 and 2, corroborated by Exhibit P1

seizure mahazar, found that appellant was in

possession of MO1 can containing illicit arrack and

therefore, convicted him for the offence under

CRA 467/03 4

Section 55(a) of Abkari Act.

4. Appellant would contend that learned

Additional Sessions Judge did not properly

appreciate the evidence and failed to note that

PW3, the only attesting witness examined, is a

native of Tamil Nadu and the other attesting

witness, who is a man of that locality, was not

examined and in such circumstances, evidence of PWs

1 and 2, the police officials, should not have been

believed by the learned Additional Sessions Judge.

It was also argued that in any case, the fact that

the material objects reached the court on 6.7.1998

and the request for sending the samples to the

Laboratory was submitted before the court only on

7.8.1998 and the evidence of PW1 establishes that

he is not aware as to who was in custody of the

contraband articles till they were produced in

court and in such circumstances, on the ground of

delay in reaching the samples before the court and

then sending them for chemical analysis, which are

fatal, the conviction is to be set aside. Learned

CRA 467/03 5

counsel relied on the following decisions of this

Court in Rajendran v. State of Kerala (2007 (1) KLT

971) and Alex v. State of Kerala (2003 (1) KLT SN

Page 9).

5. Learned Public Prosecutor submitted that

there is no reason to disbelieve the evidence of

PWs 1 and 2 and for the reason that PW3 did not

support the prosecution case, his evidence cannot

be disbelieved. It was also argued that even if

there is delay in producing the material objects

before the court, unless prejudice was caused by

the delay, which is to be established by the

defence, the delay is not fatal and on the

evidence, no interfere is warranted.

6. Though PW3, one of the attesting witnesses

to the seizure mahazar, turned hostile to the

prosecution, PW1, the Sub Inspector of Police and

PW2, the Police Constable, who was with PW1 at the

time of seizure, had given evidence with regard to

possession of MO1 can containing illicit liquor by

the appellant. The evidence of PWs 1 and 2 is

CRA 467/03 6

corroborated by Exhibit P1 seizure mahazar, which

is a contemporaneous record prepared at the time of

seizure. I have gone through the evidence of PWs 1

and 2 and find no reason to disbelieve their

evidence. Evidence of PWs 1 and 2 establish that

appellant was found at 11.30 a.m. on 28.6.1998,

possessing MO1 can and MO2 glass.

7. Exhibit P3 shows that after MO1 can

containing the balance liquor and the samples were

produced in court, a request was made to the

learned Magistrate, based on which the samples were

forwarded for chemical analysis on 7.8.1998. The

office seal in Exhibit P3 shows that the forwarding

note was received by the learned Magistrate on

16.7.1998. Argument of the learned counsel is that

when the seizure was on 28.6.1998, the request was

submitted only on 16.7.1998 and there is no

evidence to prove when exactly the samples and the

material objects were produced in court. Argument

is based on the ground that the property list was

not marked. The property list available in the

CRA 467/03 7

records shows that the properties were received in

court on 6.7.1998 as the office seal affixed

thereon contains the date 6.7.1998. There is an

order by the Chief Judicial Magistrate to verify

and receive the same. The properties shown therein

are MO1 can, MO2 glass and two samples of 375 ml.

bottle each, which were sealed and six ten rupee

notes. Learned counsel also pointed out that when

PW1 was cross-examined, he was asked as to who was

in possession of the samples before they were

produced in court and he expressed his ignorance.

PW4, who verified the investigation conducted by

PW1, was asked to explain the reason for the delay

and he did not offer any reason. It is, therefore,

argued that there is no guarantee that the samples

prepared and the samples produced in court and

examined at the Laboratory are the same and

therefore, prejudice has been caused to the

appellant and on that ground, the conviction is to

be set aside.

CRA 467/03 8

8. Learned Public prosecutor, relying on the

decision of a learned Single Judge of this Court in

Vikraman v. State of Kerala (2007 (1) KLT 1010),

argued that the delay in producing the samples and

the material objects did not cause any prejudice

and therefore, on the ground of delay, the

conviction cannot be interfered.

9. Section 36 of Abkari Act provides that all

searches under the provisions of Abkari Act shall

be made in accordance with the provisions of Code

of Criminal Procedure. Sub-section (3) of Section

102 of Code of Criminal Procedure provides that

every police officer, acting under sub-section (1),

shall forthwith report the seizure to the

Magistrate and where the property seized is such

that it cannot be conveniently transported to the

court or where there is difficulty in securing

proper accommodation for custody of such property

or where continued retention of the property in

police custody may not be considered necessary for

the purpose of investigation, may give custody of

CRA 467/03 9

the property to any person on his executing a bond

undertaking to produce the property before the

court as and when required. Therefore, under sub-

section (1) of Section 102 of Code of Criminal

Procedure, any police officer may seize any

property, which may be alleged to have been stolen

or which may be found under circumstances which

create suspicion of commission of any offence.

Under sub-section (3) of Section 102 of Code of

Criminal procedure, seizure should be reported to

the Magistrate forthwith and if it is not

inconvenient to produce the seized articles, it

shall also be produced forthwith. Paragraph 17 of

Kerala Excise Manual provides that searches shall

be made in confirmity with the provisions of Code

of Criminal procedure. Paragraph 26 of the Manual

requires the articles seized to be produced before

the Excise Inspector within twelve hours. Paragraph

34 provides that one sample should be sent to the

Magistrate. Paragraph 49 provides that report of

search and seizure should reach the court within

CRA 467/03 10

twenty four hours. Paragraph 77 provides that

whenever the contraband liquor or drug is produced

in court, court may be requested to send the sample

thereof to the chemical examiner for analysis.

10. A learned single Judge of this Court

considered these provisions in Dominic v. State of

Kerala (1989 (1) KLT 601) and held that when

Section 36 of Abkari Act and paragraphs 17, 26, 34,

49 and 77 in Kerala Excise Manual are read

together, as they should be, it is clear that

seizure should be reported to the court forthwith

and request is to be made for sending the sample

for analysis immediately. Another learned single

Judge in Narayani v. Excise Inspector (2002 (3) KLT

725), found that seizure of the liquor in that case

was on 9.8.1995 and the crime and occurrence report

was received in court only on 14.9.1995 and the

material objects were produced on 13.9.1995 and no

evidence was forthcoming as to who was in

possession of the contraband till it was produced

CRA 467/03 11

in court. On these facts, it was held that

prosecution has not proved that residue and sample

were kept in proper custody till those items were

produced in court on 13.9.1995. Therefore, the

benefit of doubt was given to the accused.

11. Another learned single Judge of this Court

in Alex v. State (2003 (1) KLT SN Page 9), relying

on the decision in Dominic’s case (supra), held

that when the contraband articles were not produced

in court forthwith as provided in paragraphs 17,

26, 34 and 49 of Excise Manual and request was not

made immediately as provided under Section 77 of

Excise Manual, there is no guarantee that the

sample was not tampered with and the articles

seized were actually sent for chemical examination.

12. Another learned single Judge in Kunhikannan

v. State (2006 (4) KLT 469) had also occasion to

consider the question of delay. In that case, the

seizure was on 20.6.1998 and the contraband article

was produced before the court after four days.

CRA 467/03 12

Holding that delay in Narayani’s case (supra) was

one month and the case of the detecting officer was

that he produced the articles on the next day and

the FIR reached the court on the same day and the

FIR revealed seizure of the contraband article and

its sampling on the same day, it was held that

delay of four days in producing the contraband

article cannot be said to prejudice the accused on

any count and therefore, did not rely on Narayani’s

case and Alex’s case (supra) and confirmed the

conviction.

13. Another learned single Judge of this Court

in Damodaran v. Station House Officer (2008 (1) KLT

SN Page 15), relying on the decision in Narayani’s

case (supra), held that in the absence of any

evidence to prove that the residue and the samples

were kept in proper custody till they were produced

in court and who was in possession of the

contraband article till it was produced in court,

chances of tampering with the samples cannot be

CRA 467/03 13

ruled out and therefore, held that based on the

report of chemical analysis accused cannot be

convicted.

14. Another learned single Judge in Vikraman v.

State of Kerala (2007 (1) KLT 1010) had also

considered the question of delay. Learned single

Judge found that the delay in production of the

contraband article was eighteen days. It was found

that PW4 had given evidence that the contraband

articles were in his safe custody in his capacity

as Station House Officer for those eighteen days

till he produced them before the court. His

Lordship, on those facts, held:

“even though the wording of Section 102(3) of

Code of Criminal procedure is that the property

seized should be forwarded to the court forthwith,

the said provision does not contain the

consequence of non-compliance. Every delay

cannot be fatal to the prosecution especially when

there is a satisfactory explanation offered for the

delay. If PW4 could be trusted with regarding his

CRA 467/03 14

evidence of detection, there is no reason why PW4

should not be believed when he says that until he

produced the material objects before the court, they

were in his sage custody in his capacity as the

Station house Officer. The decision reported in

Kunhikannan v. State of Kerala (2006(4) KLT

469) fortifies my conclusion that mere delay in

forwarding the material objects cannot by itself be

fatal to the prosecution.”

15. The facts of Vikraman’s case (supra) reveal

that though there was a delay of eighteen days in

producing the contraband articles before the court,

after its seizure, proper custody of the contraband

articles, till they were produced in court, was

satisfactorily explained. When there is proper and

satisfactory explanation for the custody of the

contraband articles from the time of seizure till

they were produced in court, the delay by itself

will not cause any prejudice. It is, in such

circumstances, in Vikaraman’s case (supra), learned

single Judge held that the delay was not fatal. In

CRA 467/03 15

Kunhikannan’s case (supra), learned single Judge,

finding that delay is only four days, without

considering the other aspects, held that mere delay

without causing prejudice is not fatal. The

question whether there is chance for tampering was

not considered by the learned single Judge.

16. When Section 102(3) of Code of Criminal

Procedure provides that seizure should be reported

to the court forthwith and the seized articles

should also be produced, it cannot be said that the

delay in producing the contraband articles is to be

ignored. It is more so when paragraph 26 of Kerala

Excise Manual mandates that the seized article

should be produced before the Excise Inspector

within twelve hours and paragraph 34 mandates that

the sample should be sent to the Magistrate and

paragraph 49 provides that report of search and

seizure should reach the court within twenty four

hours. True, the delay by itself is not fatal. It

is for the prosecution to establish that while the

delay occurred in production of the contraband

CRA 467/03 16

article, it was in proper custody, ruling out

possibility of any manipulation or tampering the

sample. The question is whether there is evidence

for proper custody of the contraband article from

the time of seizure till it was produced before the

court and whether possibility of tampering the

seized article is ruled out. If there is any

possibility for tampering and there is delay, it

cannot be said that delay will not cause prejudice

to the accused.

17. The seizure in this case was on 28.6.1998

at 11.30 a.m. Exhibit P1, the seizure mahazar and

Exhibit P2, the FIR, reached the court at 3 p.m. on

the same day as seen from the endorsement of the

learned Magistrate in Exhibit P2 and the dated

initial in Exhibit P1. Exhibit P1 shows that from

the liquor in the seized can, two samples of 375

ml. bottle were prepared and sealed. The property

list, by which the seized articles were produced in

court, was not marked. The property list available

in the records shows that though it is dated

CRA 467/03 17

28.6.1998, it reached the court only on 6.7.1998,

as the court seal is dated 6.7.1998. The

endorsement of the learned Chief Judicial

Magistrate shows that the contraband articles were

received in court on 6.7.1998. Therefore, it can

only be found that the contraband articles seized

on 28.6.1998 reached the court only on 6.7.1998.

18. The question is who has been in custody of

the articles from 28.6.1998 till they were produced

before the court on 6.7.1998 and whether there is

proper explanation for the delay in its production

in court. The property list does not show the

reason for the delay. PW1, the Sub Inspector of

Police, who seized the contraband articles and

arrested the appellant and registered the case and

conducted the investigation, was cross-examined as

to who was in custody of the contraband articles,

after its seizure, till they were produced in

court. In chief examination, PW1 deposed that after

appellant was arrested, along with the contraband

articles, he reached the police station and Exhibit

CRA 467/03 18

P2 FIR was prepared and thereafter, he entrusted

the contraband articles to the Station Writer for

producing before the court. It is, in such

circumstances, PW1 was asked as to who has been in

possession of the contraband articles till they

were produced in court. PW1 deposed that he cannot

say when the contraband articles were produced in

court and who was in possession of the articles

till they were produced in court and what was the

reason for the delay in producing the contraband

articles. PW4 is the Investigation Officer, who

verified the records and submitted the final

report. PW4 was also asked about the custody and

the delay in producing the contraband articles. In

cross-examination, PW4 deposed that it is seen from

the records that the sample reached the court only

on 6.7.1998. He also stated that he cannot give any

explanation for the delay. Therefore, it is to be

found that there is no evidence as to who has been

in possession of the contraband articles, including

the samples, till they were produced in court and

CRA 467/03 19

whether those articles were kept in safe custody.

It is seen that Exhibit P3 forwarding note does not

contain the date on which it was forwarded to the

Chemical Examiner’s Laboratory. Though Exhibit P4

report shows that the sample was found sealed and

the seal was intact, the forwarding note does not

show that sample seal was forwarded to the

Laboratory containing signature of any of the

attesting witnesses or the accused. Therefore, even

if it is found that the sample which reached the

Laboratory was sealed, there is no guarantee that

it is the same seal which was affixed at the scene

as deposed by PW1. Moreover, possibility of

tampering with the contraband articles cannot be

ruled out in the absence of any evidence for safe

custody till they were produced in court. In such

circumstances, when there is delay in producing the

contraband articles in court and there is no

evidence as to who has been in possession of the

contraband articles and whether the contraband

articles were kept in safe custody till they were

CRA 467/03 20

produced in court and possibility of tampering with

the sample cannot be ruled out, it cannot be said

that the delay has not caused prejudice to the

accused and is not fatal. In such circumstances,

appellant is, at least, entitled to get the benefit

of doubt. Hence, the conviction can only be set

aside.

Appeal is allowed. Conviction of the appellant

for the offence under Section 55(a) of Abkari Act

is set aside. He is found not guilty of the

offence. He is acquitted. The bail bond executed by

him stands cancelled.




22nd July, 2010       (M.Sasidharan Nambiar, Judge)

tkv

CRA 467/03    21




               M.Sasidharan Nambiar, J.

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

                Crl.A.No.467 of 2003

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

                         JUDGMENT




                    22nd July, 2010