High Court Kerala High Court

Jaison vs Sub Inspector Of Police on 20 August, 2007

Kerala High Court
Jaison vs Sub Inspector Of Police on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2598 of 2007()


1. JAISON, S/O.ULAHANNAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, KAMBALAKKAD,
                       ...       Respondent

                For Petitioner  :SRI.LALJI P.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :20/08/2007

 O R D E R
                             R.BASANT, J.
                          ----------------------
                     Crl.M.C.No.2598 of 2007
                    ----------------------------------------
              Dated this the 20th day of August 2007

                               O R D E R

The petitioner now faces indictment in a prosecution under

Section 55(a) of the Kerala Abkari Act. Final report has been

filed. Cognizance has already taken. Proceedings are now

pending as C.P.No.20/07 before the learned Chief Judicial

Magistrate, Kalpetta, submits the learned counsel for the

petitioner.

2. Proceedings commenced on the basis of an F.I.R

lodged by the Sub Inspector of Police, Kambalakkad police

station on 6/7/2004. Crime was registered under Section 102

Cr.P.C. The Sub Inspector of Police allegedly inspected the

premises of the petitioner on receipt of information that some

intoxicating liquor was kept in the premises of the petitioner.

Seizure was effected. The article was sent to the chemical

examiner for report. The report of the chemical examiner shows

that the article in question contains ethyl alcohol. Consequently

final report has been filed raising allegations under the Kerala

Abkari Act against the petitioner. The precise allegation raised

is under Section 55(a) of the Kerala Abkari Act.

3. The learned counsel for the petitioner fairly submits

that even though he disputes the alleged seizure etc. he is not

Crl.M.C.No.2598/07 2

pressing those contentions at this stage under section 482

Cr.P.C. The learned counsel raises only one contention before

me. He urges that the article seized cannot, in any view of the

matter, be held to be liquor, inasmuch as the report shows that

the percentage of ethyl alcohol present is only 6.2 and 2.15

respectively in the two bottles which were sent for chemical

examination. Therefore, the learned counsel contends that the

prosecution under the Kerala Abkari Act is not justified or

possible.

4. I am afraid, I cannot accept this contention. Section 3

(10) of the Kerala Abkari Act defines liquor in the following

words.

(10) Liquor:- “liquor” includes spirits of wine, [arrack],
spirits, wine, toddy, beer and all liquid consisting of or
containing alcohol.”

5. The contraband article seized from the premises did

certainly contain ethyl alcohol as seen from the report of

chemical examination. In these circumstances, I find no merit in

the contention that the article seized cannot be held to be liquor.

Inasmuch as the article contains ethyl alcohol, it must now be

Crl.M.C.No.2598/07 3

held to answer the definition of liquor in Section 3(10) of the

Kerala Abkari Act.

6. Possession of liquor without legal authority is an

offence under the Kerala Abkari Act whatever be the precise

offence and I do not find in these circumstances any merit in the

prayer for quashing the proceedings. The petitioner has various

contentions to urge. He even questions the finding that there

was presence of ethyl alcohol in the article from which sample

was taken. The learned counsel relies on different percentages

of alcohol reported in the report of analysis, when admittedly

both samples of the article were taken from one container. Be

that as it may, it is not necessary for me to go into those

contentions now. The petitioner shall be at liberty to raise all

necessary and appropriate contentions before the courts below

in the course of the trial.

7. I do not, in these circumstances, find any merit in the

contention that the prosecution is bound to fail for the reason

that what is seized is not liquor at all.

8. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent and apprehends that his

Crl.M.C.No.2598/07 4

application for regular bail may not be considered by the learned

Magistrate on merits, in accordance with law and expeditiously.

He therefore prays that appropriate directions may be issued.

9. I have no reason to assume that the learned

Magistrate would not consider the petitioner’s application for

regular bail on merits, in accordance with law and expeditiously.

Every court must do the same. His application for bail will have

to be considered in the light of the decisions in Sukumari v.

State of Kerala [2001(1) KLT 22] and Alice George vs.Deputy

Superintendent of Police [2003(1)KLT 339]. I need only observe

that such application must be considered on merits and disposed

of expeditiously – on the date of surrender itself. This petition is

in these circumstances dismissed with the above observations

and directions.

Hand over copy of this order to the learned counsel for the

petitioner today itself.




                                            (R.BASANT, JUDGE)
jsr

                  // True Copy//     PA to Judge

Crl.M.C.No.2598/07    5

Crl.M.C.No.2598/07    6

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007