High Court Kerala High Court

Biju Joseph vs The Excise Inspector on 22 July, 2010

Kerala High Court
Biju Joseph vs The Excise Inspector on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13813 of 2010(Q)


1. BIJU JOSEPH, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,EXCISE RANGE OFFICE
                       ...       Respondent

2. THE DEPUTY COMMISSIONER OF EXCISE,

3. THE EXCISE COMMISSIONER,

4. STATE OF KERALA,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/07/2010

 O R D E R
                      V.RAMKUMAR, J.
                -------------------------------------
    W.P(C) Nos. 13813, 13922 and 14299 of 2010
               --------------------------------------
           Dated this the 22nd day of July, 2010

                       J U D G M E N T

Petitioners, are licensees of toddy shops. They are

accused in three different crimes. The petitioners in W.P(C)

No.14299/2010 are the salesman and licensee respectively of

Group No.IV of Kottarakkara Excise Range. The crime which

is registered against the petitioners is CR.No.39/2010 of

Kottarakara Excise Range of the 4th respondent for offences

punishable under Sections 57(a) and 56(b) of the Abkari Act.

The case of the prosecution is that the toddy seized from one

of the toddy shops was adulterated. The samples drawn from

the toddy seized have been forwarded to the chemical

examiner for analysis to find out the percentage of ethyl

alcohol in those samples. Reports are awaited.

2. The petitioner in W.P(C) No.13813/2010 is a

licensee of Group No.III of Sasthamcotta Excise Range in

Kollam Range. The occurrence took place on 22.4.2010 at 9.55

AM, when the 1st respondent and his excise parties inspected

toddy shop No.7 included in the said group and seized 58.8

liters of toddy suspected to be mixed with spirit. This resulted

W.P(C) Nos. 13813, 13922 and 14299 of 2010
: 2 :

in CR.No.59/2010 for offences punishable under Sections 57

(a) and 56(b) of the Abkari Act. The samples drawn from the

bulk quantity have been forwarded to the chemical examiner

for analysis and the certificates of analysis are yet to be

received by the committal Magistrate.

3. The petitioner in W.P(C) No.13922/2010 is the

licensee of toddy shop in Group No.IV of Adoor Excise Range.

On 15.4.2010 the 4th respondent seized 715 liters of toddy

allegedly mixed with spirit from a pick up van bearing

Registration No.KL-26-4222 and registered Crime

CR.No.466/2010 for an offence punishable under Section 57

(A) of the Abkari Act. The samples drawn from the bulk

quantity have been forwarded to the chemical examiner for

analysis. The results are awaited.

4. The request of the petitioners is to quash the above

crimes and occurrence reports and all further proceedings in

the above cases. The said request cannot be acceded to at this

stage of the proceedings. As and when the reports of the

chemical analysis are received before the Magistrate

concerned, the Officer-in-Charge of the investigation of the

W.P(C) Nos. 13813, 13922 and 14299 of 2010
: 3 :

above crimes shall complete the investigation and file a final

report before the Magistrate expeditiously and in accordance

with the result of the chemical analysis. In case the

petitioners are charge sheeted by the investigating officer

concerned, the petitioners can assail the same in appropriate

proceedings if grounds exist to do so. Reserving the above

right of the petitioners, these writ petitions are disposed of.

V.RAMKUMAR, JUDGE

dmb