High Court Kerala High Court

Chandran vs State Of Kerala Rep. By The on 29 July, 2009

Kerala High Court
Chandran vs State Of Kerala Rep. By The on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1757 of 2003()


1. CHANDRAN S/O.VALANCHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY THE]
                       ...       Respondent

                For Petitioner  :SRI.V.M.SYAM KUMAR

                For Respondent  : No Appearance

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

 Dated :29/07/2009

 O R D E R
                      M.N. KRISHNAN, J.
                       ---------------------------
                    CRL.A.NO.1757 OF 2003
                       ------------------------------
               Dated this the 29th day of July, 2009

                           JUDGMENT

This is an appeal preferred against the conviction and

sentence passed in S.C.No.9/2000 of the Additional Sessions

Judge (Adhoc), Fast Track Court-I, Manjeri by the second

accused. The second accused was charge sheeted for the

offences under Sections 55(a) and (g) and was convicted for

the offence under Section 55 (g). He was sentenced to undergo

imprisonment for a period of three years and to pay a fine of

Rs. One lakh and in default to undergo further imprisonment

for a period one year. It is against that decision, the second

accused has come up in appeal.

2. The points that arise for determination in the appeal

are whether materials are sufficient to hold the appellant

guilty under Section 55(g) of the Abkari Act (2) in case of

guilt, the sentence imposed is excessive.

3. Points 1 and 2:

Heard the learned counsel for the appellant as well as

the Public Prosecutor. The learned counsel for the appellant

2
CRL.A.NO.1757/03

very strongly contends before me that materials are not

sufficient and evidence of the witnesses are not acceptable

and really there is nothing to connect the accused with the

crime.

4. It is the case of the prosecution that on 23.10.1998 at

about 6.15 p.m the accused on information that the appellant

and one Ravi were distilling illicit arrack in a Cashew

Plantation belonging to one Kuttikrishnan, the excise party

proceeded and on their arrival, the first accused who was

holding a Can, put it down and ran away and he could not be

apprehended immediately. They were able to find the present

appellant stirring in a tin pot with a stick and on examination,

it was found to be wash. As A1 could not be apprehended

and as the Can had been broken, immediately sample was

taken from the Can and later from the tin containing wash in

the presence of the witnesses and it was sealed. The accused

was arrested and later produced before the court.

5. The supporting evidence is that of PWs 1 and 2.

PW1 had deposed about the factum of their patrolling, visit of

the place where the accused was found and that the second

accused namely, the appellant was stirring a liquid in the

3
CRL.A.NO.1757/03

tin vessel which was placed beneath the earth. The sample

was taken from the pot containing wash as the material

object but the stick which was stirred was not taken. Later,

the matter was proceeded further. He had been cross

examined at length. The cross examination is directed on the

question of ownership of the property and the fact that the

accused was residing in a far of place from the garden and

the specific contention is that as the accused did not care to

carry the wash which they have found out, the officials have

foisted a false case.

6. PW2 is the person who had accompanied Pw1. He

had also spoken in line with the evidence of PW1 and he had

also categorically denied the suggestion that the appellant was

booked in a false case. PW3 and PW4 are the independent

witnesses to the seizure mahazer who had turned hostile.

PW5 had spoken about his signature in the scene mahazer.

PW7 is the person who had conducted the investigation and

had spoken about the way in which the investigation was done

and how the matter has been proceeded with.

7. DW1 is a witness examined by the accused to prove

that the accused was an employee and he was caught hold of

4
CRL.A.NO.1757/03

by the police when he disobeyed their order to carry the tin.

The seizure mahazer speaks about the way in which the

things have been done. The property had reached the court

and it had been sent for chemical analysis. The property list

reached the court on 2.11.1998. The chemical examiner’s

report would reveal that 300 ml of wash was received by the

chemical analyst and seals on the bottles were intact and

found tallied with the sample seal provided. The percentage of

ethyl alcohol in the wash was 12.62%.

8. It is argued that without proving the possession of the

place where the materials were found, the court was not

right in arriving at a conclusion that the accused was

guilty of the offence. It is the fairly settled principle of law

that when a person is found to be in possession of wash or

liquor in a particular place, the ownership of the property is

not material to decide the question for the reason that the

offence relates to the liquor seized and not relating to the

property. Therefore, if the court accepts the evidence of PWs

1 and 2 on that point, then this argument will not last long. It

is true that the independent witnesses had turned hostile.

The hostility of the independent witnesses as observed by a

5
CRL.A.NO.1757/03

learned Judge of this court in the decision reported in

Sivaram v. State of Kerala (1981 (1) KLT SN Page 9 Case

No.17) has become a usual practice. Then the court

considered under what circumstances, the evidence of official

witness can be accepted. The court held that the caution to

be applied is that there must be meticulous scrutiny to find

out intrinsic reliability and inherent probability of the

evidence. I have carefully scrutinized the evidence of Pws 1

and 2. They have no axe to grind against the accused. The

mere suggestion that as he failed to carry the tin as

directed by them, a false case is foisted is too difficult to

be accepted. Their evidence pin pointedly shows that when

they visited the property, they saw the present appellant

stirring the wash in a vessel. The accused has been arrested

from the spot, sample taken, produced before the court and

sent it for analysis which revealed the presence of ethyl

alcohol. I feel the chain is completed to conclude the guilt

of the accused. Therefore, I do not propose to interfere with

the conviction ordered under Section 55(g) of the Abkari Act.

9. So far as the sentence is concerned, I feel that the

court below was little harsh most probably on account of the

6
CRL.A.NO.1757/03

social impact that will be created. The appellant is a poor

person. They were not able to find any utensil which is

normally used for the illicit distillation of the arrack from that

place. Therefore some leniency can be shown and I feel, justice

can be met by reducing the sentence to three months

imprisonment and also reducing the default sentence to one

month.

10. In the result the criminal appeal is disposed of as

follows:

1.The finding of guilt under Section 55(g) is sustained.

2. The sentence is modified and the appellant herein

namely the second accused is sentenced to undergo R.I

for 3 months and to pay a fine of Rs. One lakh and in

default to undergo further sentence for one month. He

is also entitled to set off as contemplated under Section

428 of the Cr.P.C. The lower court shall execute the

sentence.

M.N. KRISHNAN, JUDGE

cl

7
CRL.A.NO.1757/03