High Court Kerala High Court

Gopalan vs State Of Kerala on 26 March, 2010

Kerala High Court
Gopalan vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 555 of 2010()



1. GOPALAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/03/2010

 O R D E R
      K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

                   ------------------------------
                       W.A.No.555/2010
                   ------------------------------

               Dated this, the 26th day of March, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The writ petitioner is the appellant. The point that arises

for decision in this appeal is concerning the construction to be

placed on clause (i) of sub-rule (3) of Rule 5 of the Kerala

Abkari Shops Disposal Rules, 2002 (hereinafter referred to as

“the Rules”).

2. The brief facts of the case are the following:

The appellant was the licensee of T.S.No.22/2007-08 of Idukki

Excise Range. It was renewed for the years 2008-09 and 2009-

10 also. In the meantime, a crime was registered against him

as Crime No.7/2008 by the Excise Officials, alleging offences

under Sections 55(a) and 55(i) of the Kerala Abkari Act. The

final report in that case has been filed before the Judicial First

Class Magistrate’s Court, Idukki. The learned Magistrate took

cognizance of the offence and issued summons to the appellant.

WA No.555/2010

– 2 –

The appellant appeared and after hearing him, the case has

been committed, as per C.P.No.35/2009 to the Sessions Court,

Thodupuzha for trial. In view of the above developments, the

appellant apprehended that he may be disqualified from

participating in the auction, invoking the provisions under Rule 5

(3) of the Rules and therefore, the Writ Petition was filed,

seeking the following reliefs:

“(i) declare that the petitioner is entitled to

participate in the auction for conduct of toddy shop

included in the Group in which Toddy Shop

No.22/2009-2010 (Cheruthony) of the Idukki Excise

Range even though CR No.7/08 of the Idukki Excise

Range has been registered.

(ii) issue a writ in the nature of mandamus or

any other writ, direction or orders commanding the

respondents to permit the petitioner to participate in

the auction and to extend the privilege to the

petitioner for the conduct of the Toddy Shops

included in the Group consisting of the Toddy Shop

No.22/2009-10 (Cheruthony) of the Idukki Excise

Range for the year 2010-11.”

It was contended before the learned Single Judge that in view of

WA No.555/2010

– 3 –

Rule 5(3)(i) of the Rules, the appellant/writ petitioner can be

made ineligible to participate in the auction, if only the Sessions

Court has framed charge against him and the trial has

commenced. Only on commencement of the trial after the

framing of the charge, it can be said that he is charged with an

offence and prosecution proceedings are pending against him.

But, the learned Single Judge, relying on the decision of this

Court in Yesudas v. S.I. of Police [2008(1) KLT 245], took the

view that after the lodging of the F.I.R before the court and

during the period of investigation by the police, it can be held

that prosecution is pending against the appellant. In that view

of the matter, the Writ Petition was dismissed in limine. Hence

this appeal.

3. We heard the learned counsel for the appellant and also

the learned senior Government Pleader for the respondents. In

view of the proceedings pending before the learned Sessions

Judge, the appellant is not claiming preference under Section 5

(1)(a) of the Rules. But, he claims, he is eligible to participate

in the auction, if a proper construction is placed on clause (i) of

WA No.555/2010

– 4 –

sub-rule (3) of Rule 5 of the Rules. According to him, he can be

said to be charged with an offence only when the Sessions

Court frames charge against him after preliminary hearing. The

possibility of discharge of the accused by the learned Sessions

Judge cannot be ruled out. In this case, the charge is yet to

be framed. Only after framing the charge, it can be said that

prosecution proceedings are pending against him. In view of

the above legal position, the appellant submits, the

disqualification under sub-rule (3) of Rule 5 of the Rules is not

attracted in this case. The appellant relied on the decision of a

learned Single Judge of this Court in Vijayan v. Excise

Commissioner [2002(3) KLT 646], in support of his

submissions.

4. The learned senior Government Pleader, on the other

hand, submitted that the decision of this Court in Yesudas

(supra) lays down the correct legal position. Further, it is

pointed out that in this case, the Excise Officials have completed

the investigation and filed the final report under Section 173(2)

of the Cr.P.C. That means, the Excise Officials have filed the

WA No.555/2010

– 5 –

charge before the court. Therefore, it can be said that the

appellant is charged with the offence. Thereafter, the learned

Magistrate has taken cognizance and on finding that the offence

is exclusively triable by the Court of Sessions, committed the

same to the learned Sessions Judge for trial. So, prosecution

proceedings can be said to be pending, at any rate, from the

stage of the learned Magistrate taking cognizance of the

offence, if not from an earlier point of time, it is submitted.

5. We considered the rival submissions made at the Bar

and perused the materials on record. Rule 5(3)(i) of the Rules

reads as follows:

“5. The Grant of privilege of vending Toddy

shall be subject to the following conditions, namely:-

(1) ……………………………………………………..

(3) No applicant is eligible for the privilege of

any group if he:

(i) is charged with an offence relating to illicit

liquor or prosecution proceedings are pending against

such applicant before a court of law.”

In Vijayan’s case (supra), a learned Single Judge of this Court

held that only after framing charge, it can be said that the

WA No.555/2010

– 6 –

accused is charged with an offence. It was also held that only

thereafter, it can be said that prosecution proceedings are

pending against him. But, in Yesudas’s case (supra), another

learned Single Judge of this Court, while interpreting Section

320(2) of the Cr.P.C., held that after the registration of the

crime when investigation is going on, it can be held that

prosecution is pending against the accused before the court

concerned.

6. By filing the final report under Section 173(2) of the

Cr.P.C., the prosecution charges the accused with the offence.

On going through the report, the learned Magistrate takes

cognizance of the offence. If it is triable by the learned

Magistrate, charge will be framed against him, if it is a warrant

case. If it is a summons case, summary of the accusation will

be read out to the accused and his plea will be recorded.

Depending on the plea of the accused in both the cases, further

proceedings in the case will commence. The appellant

canvasses for a narrow interpretation of the provisions of the

rule and to understand it in the manner canvassed by him. The

WA No.555/2010

– 7 –

provisions of the rules have to be understood in the light of the

purpose behind them and also the meaning of the words as

understood in common parlance. Normally, upon receipt of an

information, the investigating officer registers a crime and

forwards the report to the learned Magistrate having jurisdiction

over the area. Thereafter, the investigation is completed by

preparing mahazars, seizing material objects, questioning the

witnesses, arresting the accused etc., and after completion of

the investigation the final report is filed under Section 173(2) of

the Cr.P.C. It contains a draft charge by the police also. So, as

far as the prosecution is concerned, at that stage the accused is

charged with an offence. The prosecution proceedings can,

definitely, be said to be pending before a court of law, once the

Magistrate takes cognizance of the offence and issues process

for the appearance of the accused. Having regard to the

scheme of the rules and the setting in which Rule 5(3) is

placed, we think, the narrow meaning attributed to the words of

the above rule that the accused can be said to be charged with

an office if only the court formally charges him and he is facing

WA No.555/2010

– 8 –

prosecution if only further proceedings are taken after framing

the charge, cannot be upheld. The appellant is disqualified if he

is charged with an offence relating to illicit liquor or prosecution

proceedings are pending against him. Either one of them is

sufficient to disqualify him. Even assuming he can be said to be

charged with an offence only on the court framing a charge

against him, we have no doubt in our mind that once the

learned Magistrate takes cognizance of the offence, it must be

held that prosecution proceedings are pending against him.

7. So, we think, the decision in Vijayan’s case (supra)

does not lay down the correct legal position. Since in this case,

the case is committed and is pending before the learned

Sessions Judge, it is unnecessary for us to decide whether the

appellant can be said to be facing prosecution on registration of

the crime, as held by this Court in Yesudas (supra). It will be a

hypothetical issue as far as this case is concerned. So, in view

of our above finding, the appellant is ineligible to apply for the

privilege to vend toddy in the toddy shop, by virtue of the

operation of Rule 5(3)(i) of the Rules.

WA No.555/2010

– 9 –

In the result, the Writ Appeal fails and it is dismissed.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.