High Court Kerala High Court

K.C.Kanaran vs Excise Inspector on 25 March, 2009

Kerala High Court
K.C.Kanaran vs Excise Inspector on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 276 of 2002()


1. K.C.KANARAN S/O.POKKAN,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR,VADAKARA EXCISE RANGE,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :25/03/2009

 O R D E R
               M.L. JOSEPH FRANCIS, J.
               - - - - - - - - - - - - - - - - - - - - - -
                 Crl.R.P.No. 276 of 2002
               - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 25th day of March, 2009

                            O R D E R

The revision petitioner is the accused in C.C. No.

1314 of 1996 on the file of the Judicial First Class

Magistrate, Vadakara. The above case was filed by the

first respondent herein against the petitioner, alleging the

offence punishable under Section 58 of the Kerala Abkari

Act (for short ‘the Act’).

2. The prosecution case is as follows. PW4 is the

Preventive Officer attached to the Vadakara Excise Range

Office. According to him, on 13.9.1995, while he was

patrolling around Thiruvalloor amson and desom along

with other Excise officials, he reached the Panchayat road

situated on the east of the house belonged to one Niravil

Chathu. At that time the accused was seen coming

carrying a can in his hand. The accused was seen from a

distance of 10 feet. On seeing the excise officials, the

Crl.R.P.No. 276 of 2002
2

accused stood perplexed and it is in the said circumstances the

Excise Officials stopped the accused and inspected the can found

with him. It contained 4 litres of illicit arrack. So the accused

was arrested and MO1 can was seized. 180 ml. was taken as

sample and it was sealed. Necessary label containing the

signature of the accused also was affixed on it. Ext.P1 is the

mahazar prepared by him.

3. To substantiate the case, PWs. 1 to 4 were examined

and Exts.P1 and P2 were marked on the side of the prosecution.

MO1 can was also marked on the side of the prosecution. On

going through the evidence and the documents, the trial court

found the accused guilty, convicted him under Section 58 of the

Act and sentenced him to undergo simple imprisonment for a

period of three months and also to pay a fine of Rs.15,000/- and

in default to undergo S.I. for a period of 3 moths.

4. Aggrieved by the conviction and sentence, the

petitioner filed Crl.A.No. 239 of 1999 before the Sessions Court,

Kozhikode. The Sessions Court confirmed the conviction and

Crl.R.P.No. 276 of 2002
3

sentence and dismissed the appeal. Against that judgment, the

accused filed this Revision Petition.

5. Heard the learned counsel for the revision petitioner

and the learned Public Prosecutor.

6. It is well settled principle of law that normally the

jurisdiction of the High Court in revision has to be exercised

only in exceptional cases when there was glaring defect in the

procedure or there was manifest error on a point of law, which

has consequently resulted in flagrant violation of miscarriage of

justice. PW4 is the Preventive Officer attached to the Vadakara

Excise Range Office. According to him, on 13.9.1995, while he

was on patrol duty around Thiruvalloor amsom and desom

along with other Excise officials, he reached the Panchayat road

situated on the east of the house belonged to one Niravil Chathu.

At that time the accused was seen coming carrying a can in his

hand. He was seen from a distance of 10 feet. On seeing the

excise officials, the accused stood perplexed and it is in the said

circumstance that the excise officials stopped the accused and

Crl.R.P.No. 276 of 2002
4

inspected the can found with him. It contained 4 litres of illicit

arrack. So the accused was arrested and MO1 can was seized.

180 ml. was taken as sample and it was sealed. Necessary label

containing the signature of the accused also was affixed on it.

Ext.P1 is the mahazar prepared by him.

7. PWs. 1 and 2, who are independent witnesses to Ext.P1,

turned hostile, though they admitted their signature in Ext.P1.

PW3, Excise Inspector of Vadakara, swears that he registered the

occurrence report on the basis of records and MOs. produced by

PW4. PW3 produced the material objects before the Magistrate

Court with the requisition for sending the sample for chemical

analysis. Ext.P2 is the chemical analysis report, proved through

examination of PW3. As per Ext.P2, ethyl alcohol was detected

in the sample, which contained 24.16 percent by volume of ethyl

alcohol. There is no impediment in law to convict the accused

on the testimony of a single witness, if the court comes to the

conclusion that his evidence is honest and trustworthy. When

Crl.R.P.No. 276 of 2002
5

the evidence of the Excise Officials inspires confidence, it is

open to the court to accept their uncorroborated testimony.

8. The learned counsel for the petitioner submitted that the

lower court ought to have found that to attract the offence under

Section 58 of the Act, the knowledge about possession of illicit

article is necessary and that the presumption under Section 64 of

the Act was not available to the prosecution at the time of

occurrence. That argument has no force, as when the possession

of illicit arrack is established, the accused, who claims that it was

not conscious possession, has to establish it, because how he

came to be in possession of it is within his knowledge. Since

the testimony of PW4 with regard to arrest and recovery of illicit

arrack is reliable, the trial court and the appellate court are

perfectly justified in convicting the accused under Section 58 of

the Act. The learned Magistrate has imposed only a reasonable

sentence. Considering the facts and circumstances of the case

and the gravity of the offence, there is no reason to interfere with

the sentence also. In view of the above aspects of the matter, the

Crl.R.P.No. 276 of 2002
6

trial court and the appellate court have not committed any error

on facts or law in convicting and sentencing the accused. I find

no reason to interfere with their concurrent findings.

9. In the result, this Revision Petition is dismissed, as it is

without any merits. The Judicial Magistrate of First Class,

Vadakara is directed to execute the sentence.

(M.L. JOSEPH FRANCIS)
Judge
tm