High Court Kerala High Court

Ithapiri vs State Of Kerala on 26 July, 2007

Kerala High Court
Ithapiri vs State Of Kerala on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 976 of 2007(B)


1. ITHAPIRI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :ADV.R.V.SUJIT KUMAR(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :26/07/2007

 O R D E R

K.Thankappan, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Crl. A. No. 976 of 2007

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 26th day of July, 2007

JUDMENT

Appellant, an aged man of 70 years, faced trial for offence

punishable under section 55(g) of the the Abkari Act on the allegation that

he was found in possession of 45 litres of wash. To prove the charge

against the appellant, the prosecution examined PWs.1 to 5 and produced

Exts.P1 to P9. The trial court accepted the sole evidence of PW4 Excise

Inspector who detected the offence and found that the appellant guilty of

offence punishable under section 55(g) of the Abkari Act. PW4 stated that

on 20-8-2003 at 5 P.M. while he was on patrol duty, he got information that

the appellant was possessing wash in his house for distillation of arrack. He

proceeded to the house of the appellant and searched the house. A 30 litre

pot and a 15 litre can were found in the kitchen and on examination it was

found that the can and the post contained 45 litres of wash. PW4 arrested

the appellant, seized the wash and registered the crime. The case was

investigated and charge was laid before the court. After closing the

evidence, the appellant was questioned under section 313 of Cr.P.C. He

denied the allegation and stated that MOs.1 and 2 were not seized from the

house and the above material objects were taken from nearby estate and

Crl.A.976/2007 2

the case was foisted against him by the Excise party. Relying on the

evidence adduced by the prosecution both, oral and documentary, the trial

court found the appellant guilty under section 55(g)of the the Abkari Act

and he was convicted thereunder and sentenced to undergo rigorous

imprisonment for one year and to pay a fine of Rs.1,00,000/- and in

default to undergo rigorous imprisonment for three months. The

conviction and sentence awarded against the appellant are assailed in this

appeal.

2. Since the appeal has been filed through the jail authorities and no

counsel has been engaged to defend the case of the appellant, this Court

appointed a member of State Brief panel to defend the case of the appellant.

3. This Court heard the learned counsel for the appellant and the

learned Public Prosecutor.

4. Learned counsel for the appellant submits that the trial court has

committed serious error in finding the appellant guilty under section 55(g)

of the Abkari Act on the basis of the evidence of PW4, as there was no

independent evidence to support the evidence of PW4. The learned counsel

also submits that the evidence of PW4 is not enough to prove that the

appellant was found in possession of the contraband article, as the definite

case of PWs.1 and 2, independent witnesses, was that they had not seen any

Crl.A.976/2007 3

contraband article seized from the house of the appellant and they had stated

that they signed the paper as directed by the excise men. It is submitted that

even if the evidence of PW4 is accepted, the finding of the trial court that

the appellant had committed an offence punishable under section 55(g) of

the Abkari Act is not justifiable, as the prosecution had not proved the wash

kept by the appellant is for preparation of arrack.

5. The trial court had considered the evidence of PW4 and found

that the prosecution had succeeded in proving that the appellant committed

an offence punishable under section 55(g) of the Abkari Act. As per Ext.P9

chemical analysis report, the first sample contained 4.78% ethyle alcohol

and the second sample contained 8.65 ethyle alcohol by volume. PWs.1 and

2 stated that they did not see excise men searching the house of the

appellant, seizing wash and arresting the appellant. The evidence of PW1

shows that he signed Ext.P1 at Padikappu at the request of the excise

officials. The evidence of PW2 shows that he signed Ext.P1 at his shop. In

this context, it is relevant to note that in Ext.P1 mahazar names of four

excise officials were mentioned, but non of them was examined. It has come

out in evidence that other persons were residing nearby or conducting

shops nearby, but they were not made witnesses. Apart from the above, it

is seen that there was no material other than MOs.1 and 2 to prove that the

Crl.A.976/2007 4

wash was kept for preparation of arrack. The case set up by the appellant is

that the the material objects were taken from a nearby estate and the case

was foisted against him. For conducting a search in the house, it is

obligatory on the part of the authorized officer to comply with section 31 of

the Abkari Act. There is no evidence to show that the above procedure was

complied with by PW4. The prosecution case is that the appellant was

found in possession of 45 litres of wash for the purpose of distillation of

arrack and the same was stored in the house. The prosecution must allege

and prove that the wash was kept for the purpose of manufacturing liquor.

In this context, there is no evidence to show that the wash was kept for the

purpose of manufacturing liquor. In the above circumstances, this Court is

of the view that the finding of the trial court that the appellant had

committed an offence under section 55(g) of the Act is not sustainable. In a

decision reported in Sudhepan @ Aniyan V. State of Kerala (2005(2) KLT

(Cri) 631) this Court held that to attract an offence under section 55(a) of

the the Abkari Act, the prosecution must allege and prove that possession of

the contraband liquor was incidental or in connection with export, import,

transport or transit of liquor. Therefore, the finding of the trial court that

the appellant found guilty under section 55(g) of the Abkari Act is not

sustainable.

Crl.A.976/2007 5

6. In the above circumstances, the conviction and sentence awarded

against the appellant/accused in S.C.No.531/2005 on the file of the Court of

the Addl. Sessions Judge (Adhoc)-II, Thodupuzha are set aside and the

appellant is acquitted. Hence, the appellant shall be released forthwith

unless required in any other case.

K. Thankappan,

Judge.

Crl.A.976/2007    6





                         K. Thankappan,J.

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

                        Crl.A. No. 976/2007

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





                               Judgment

                               26-7-2007