High Court Kerala High Court

Baby vs State Of Kerala on 14 July, 2009

Kerala High Court
Baby vs State Of Kerala on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1000 of 2009(D)


1. BABY, C.NO.3731,
                      ...  Petitioner
2. PANKAJAKSHAN, C.NO.3730,

                        Vs



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

                For Petitioner  :ADV.ADEEP ANWAR(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/07/2009

 O R D E R
                      M.N.KRISHNAN, J.
                      ---------------------------
                   CRL.A.No.1000 OF 2009
                      --------------------------
             Dated this the 14th day of July, 2009

                       J U D G M E N T

~~~~~~~~~~~

This is an appeal preferred against the conviction and

sentence passed in S.C.310/07 of the Addl. Sessions Judge,

(Ad hoc – II) Thodupuzha. Two accused namely, Baby and

Pankajakshan were charge sheeted for the offence u/s.8(1) and

(2) and u/s.55(g) of Abkari Act and both of them were convicted

u/s.55(g) of Abkari Act and sentenced to undergo rigorous

imprisonment for a period of 4 years each and to pay a fine of

Rs.1 lakh each and in default to undergo simple imprisonment

for 3 months each. It is against that decision the appellants

have preferred this jail appeal and as they did not have a

counsel to argue their case, Adv.Sri.Adeep Anwar was

appointed as the State Brief. The learned counsel had

elaborately argued the matter before me. The points that arise

for determination are,

2
CRL.A.No.1000 OF 2009

1.Whether there are sufficient materials to hold that

the accused have committed offence u/s.55(g) of

Abkari Act ?

2.In case of guilt, whether the sentence awarded is

excessive ?

2. Points 1 and 2 :- Heard the learned counsel as well

as the prosecutor. It is the case of the prosecution that both

the accused were found distilling illicit arrack on 16.10.95 at

about 4 P.M. near the residential property of Olickal Govindan,

situated on the northern side of Muthirapuzha. PW1 is an

independent witness examined by the prosecution, to prove the

case and PW3 is the Sub Inspector of police, who had

detected and seized the material objects. PW1 one Jose,

identifies both the accused and deposed that he knows both of

them. He had deposed before the court that on 16.10.95, while

he was standing on the road side he saw the police jeep

coming and as per the direction of the police, he also

proceeded and when they reached the place of incident, he

3
CRL.A.No.1000 OF 2009

was able to see a person sitting near the fire and another

person holding a can. It is further deposed by him that, there

was wash in a vessel. It is marked as M.O.1, steel can marked

as M.O.2, a smaller vessel marked as M.O.3, a hose marked

as M.O.4 and a plastic can marked as M.O.5, wherein the illicit

liquid was collected. According to him from the M.O.5 liquid,

two bottles of samples were taken and they were sealed and

from M.O.1, 375 ml. each of wash was taken as sample and it

was also sealed. He identifies one such bottle of arrack and

wash as M.O.6 and M.O.7. His evidence is attempted to be

tested by suggesting that, he had political enemity with the

accused that had made him a witness. The contradictions

pointed out are that, he would say that he had came on seeing

the police but in the chief he would say that the police asked

him to come down. These are all trivial contradictions, which

does not cut at the evidence of the witness which is otherwise

acceptable. PW3 is the Sub Inspector of police. He would

depose that on information he had proceeded to the place and

4
CRL.A.No.1000 OF 2009

in the presence of PW1, had seen the accused distilling illicit

arrack and one was sitting near the fire and the other was

holding a can and that can contained illicit arrack and there

was wash in the vessel. He also speaks about the sampling

and sealing and his evidence is totally acceptable for the

reason that it does not contain material contradiction at all. It is

true that PW2 has turned hostile, but the reason for the

enemity of PW1 against the accused suggested to PW1, is

given a go-by when cross examination was done, of this

witness. So the evidence of Pws.1 and 3 does not suffer from

any infirmity and it would establish the fact that the accused

were found distilling illicit arrack, as spoken to by Pws.1 and 3

when they went to the spot. In order to satisfy my conscience,

I had perused the other documents as well, which would

indicate that the material objects and the samples were

produced before the court on the very next day with sample

sealed and the forwarding note was also prepared immediately

and given. The chemical examiners report would reveal that,

5
CRL.A.No.1000 OF 2009

one bottle contained 24.78% by volume of ethyl alcohol and

the other bottle of wash of 0.93 %. It is also seen from that, the

seal on the packets and on the bottles were intact and found

tallied with the sample seal provided. So all the materials are

in a proper order and therefore it is evident that the prosecution

had succeeded in proving that the accused were

manufacturing illicit arrack, which would attract an offence

u/s.55(g) of Abkari Act. Therefore, I sustain the conviction.

3. Turning to the question of sentence. It is seen that the

court below has convicted them to undergo 4 years

imprisonment and also to pay a fine of Rs.1 lakh. I feel it is

certainly on the higher side considering the quantum involved

and other attending circumstances, I am inclined to show

leniency by reducing the imprisonment to a period of 1 year

and retaining the fine and default sentence. In the result the

criminal appeal is disposed of as follows :-

1.The conviction u/s.55(g) of Abkari Act is upheld.

2.The sentence is modified and the accused are

6
CRL.A.No.1000 OF 2009

sentenced to undergo rigorous imprisonment for

a period of 1 year each u/s.55(g) and to pay a

fine of Rs.1 lakh each and in default to undergo

simple imprisonment for a period of 3 months

each. They are entitled to set off as

contemplated u/s.428 of Cr.P.C.

M.N.KRISHNAN, JUDGE

ami.