High Court Kerala High Court

Joy vs State Of Kerala on 8 August, 2007

Kerala High Court
Joy vs State Of Kerala on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1914 of 2004(C)


1. JOY, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :08/08/2007

 O R D E R
                           K.THANKAPPAN, J.
                  ----------------------------------------------
                   CRL. APPEAL NO.1914 OF 2004
                  ----------------------------------------------

                  Dated this the 8th day of August, 2007

                                JUDGMENT

This appeal is filed against the judgment in S.C. No.829 of 2001 on

the file of the Additional District and Sessions (Ad hoc) Court-I, Kollam.

The appellant faced trial for the offences punishable under Sections 55(a)

and (i) and 8(1) and (2) of the Abkari Act.

2. The prosecution case against the appellant – accused was that on

3.7.2000, 7.5 litres of arrack in a black cannas of 10 litres capacity was

found on the eastern side of the thatched shed of the house of the

appellant. It was the further case of the prosecution that the appellant was

engaged in selling arrack in contravention to the provisions of the Abkari

Act. To prove the case against the appellant, the prosecution examined

PWs.1 to 4 and produced Exts.P1 to P5 as well as MOs.I to III. No oral

or documentary evidence was adduced on the side of the defence. After

closing the prosecution evidence, the accused was questioned under

Section 313 Cr.P.C. The accused denied the entire prosecution case and

CRL.APPEAL NO.1914/2004 2

stated that he was innocent. However, relying on the prosecution

evidence, the trial court found the appellant – accused guilty under Section

8(1) read with Section 8(2) of the Abkari Act, convicted him thereunder

and sentenced him to undergo rigorous imprisonment for five years and to

pay a fine of Rs.1,00,000/- and in default of payment of fine, to undergo

simple imprisonment for a further period of one year. The benefit of

Section 428 Cr.P.C. was also allowed to the appellant. The above

conviction and sentence are challenged in this appeal.

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

as well as the learned Public Prosecutor.

4. Learned counsel appearing for the appellant submits that the trial

court committed serious error in finding the appellant guilty of the charges

basing on the evidence of the prosecution witnesses, namely, PWs.2 and 3,

the police officials who detected the offence. Counsel further submits that

the provisions of the Abkari Act and the Kerala Excise Manual were

violated while preparing Ext.P1 seizure mahazar as there is no independent

evidence to support seizure of the contraband articles nor is there any

evidence to show that the contraband articles and the residue were kept in

safe custody till those were produced before the court. Lastly, counsel

CRL.APPEAL NO.1914/2004 3

contends that the punishment awarded is excessive.

5. The trial court mainly relied on the evidence of PWs.2 and 3.

PW.3 was the then Sub Inspector of Police, East Kallada who had

detected the offence and registered the case against the accused. He

stated that when he and the other police officials reached the place of

occurrence at 12 noon on 3.7.2000, the appellant was seen holding a black

cannas and a glass tumbler and that on examining the cannas, it was

found to contain 7.5 litres of arrack. This witness further stated that he

seized the contraband articles as per Ext.P1 mahazar, took samples for

analysis and arrested the accused. Ext.P5 is the chemical analysis report

which shows that the samples contained 14.22% of ethyl alcohol by

volume. He further stated that the accused, the contraband articles and the

samples were produced before the court on 4.7.2000.

6. The evidence of PW.3 has been corroborated by the evidence of

PW.2, one of the police constables who had accompanied PW.3 to the

place of occurrence. He supported the version of PW.3 in all material

particulars. PW.1 who was examined as an independent witness turned

hostile to the prosecution. However, he admitted his signature in Ext.P1

mahazar. PW.4 was the Sub Inspector of Police who succeeded PW.3. He

CRL.APPEAL NO.1914/2004 4

stated that that he continued the investigation and laid the charge against

the accused.

7. After considering the evidence of these witnesses, this Court is of

the view that the trial court was fully justified in accepting the evidence of

PWs.2 and 3 to find that the appellant was in possession of a 10 litre can

containing 7.5 litres of arrack. Further, though PW.1 turned hostile to the

prosecution, he had admitted his signature in Ext.P1 mahazar. A reading

of Ext.P1 would show that PW.3 had prepared Ext.P1 in the presence of

independent witnesses. It is also recorded in Ext.P1 that the appellant was

questioned and MO.1 was seized. PW.3 had also stated that he had

recovered from the appellant currency notes worth Rs.110/-. In the above

circumstances, the contention of the learned counsel appearing for the

appellant that PW.3 had not complied with the provisions of the Abkari

Act or the Kerala Excise Manual is not sustainable. However, the

prosecution could not prove that the appellant had sold arrack to anybody.

After considering the entire evidence, the trial court found that the

appellant committed offence punishable under Section 8(1) read with

Section 8(2) of the Abkari Act. As the appellant was found in possession

of 7.5 litres of arrack in contravention to the provisions of the Abkari Act

and the rules framed thereunder, this Court is of the view that the

CRL.APPEAL NO.1914/2004 5

conviction entered by the trial court requires no interference.

8. The next question to be considered is regarding the sentence

awarded by the trial court. It has come out in evidence that the appellant

was convicted for a similar offence by the trial court in S.C. No.570 of

1999. However, considering the fact that the incident happened in the

year 2000 and the prosecution could not prove sale of arrack, this Court is

of the view that the sentence of imprisonment awarded by the trial court

can be reduced. Accordingly, the appellant is sentenced to undergo

rigorous imprisonment for three years and to pay a fine of Rs.1,00,000/-

and in default of payment of fine, to undergo simple imprisonment for a

further period of six months. The benefit of Section 428 Cr.P.C. is also

allowed to the appellant.

The Crl. Appeal is dismissed subject to the above modification in

the sentence.

(K.THANKAPPAN, JUDGE)

sp/

CRL.APPEAL NO.1914/2004 6