IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 1131 of 2002(C)
1. K.P.RAJAN, S/O. VAKARAN, NADAVAYAL AMSOM
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
CRL.A.NO. 1121 OF 2002
............................................
DATED THIS THE 10TH DAY OF SEPTEMBER, 2009
JUDGMENT
The appellant stands convicted for the offences punishable
under Section 55(a) of the Abkari Act, on the allegation that at
about 2.15 pm, on 8.9.1998, he was apprehended with 235
packets of karnataka made arrack in a plastic bag being carried
for sale in controvention of the provisions of the Abkari Act . That
provision relates only to import and possession of such materials.
The allegation had been that such possession is for sale. The
charge against the petitioner could have been under Section 55(i)
also. But the court has framed charge only under Section 55(a).
2. PW5, Detecting Officer, Pws 2 and 3, the witnesses of
the mahazars and PW6, Investigating Officer and PW1, Police
Constable and PW4, witnesses to the scene mahazar were
examined. Search and seizure was covered by Ext.P1 mahazar.
Ext.P2 is the scene mahazar. Ext.P5 chemical examination report
proved the nature of the substance. MO3, a plastic sack, MO2,
six empty packets and MO1, 229 packets with substance also
CRA 1131/2002 2
formed part of evidence.
3. The Court of Session found the accused guilty of offence
punishable under Section 55(a) and sentenced him to undergo
rigorous imprisonment for one year and imposed a fine of
Rs.1,00,000/- and a default sentence of rigorous imprisonment
for six months in that regard.
4. Attacking the findings of Court of Session, the learned
counsel for the appellant reiterated the fundamental defence set
up before the trial court. It was canvassed that there is material
contradiction between the testimony of the witnesses in relation
to the alleged apprehension, arrest, search, seizure etc. But a
perusal of the materials would show that PW2 and PW3, though
were declared hostile, had admitted their signatures in the
mahazars and had also spoken about the presence of the
Detecting Officer, accused and seizure of the materials. The
contradictions attempted to be pointed out in relation to the
question as to who drove the jeep etc, were appropriately
addressed by the Court of Session and the findings rendered by
the learned Sessions Judge holding that there is no material
contradiction stands. The findings of the court below, on
CRA 1131/2002 3
appreciation of evidence does not warrant interference. The
conviction therefore stands.
5. On the question of sentence, the learned counsel for the
appellant stated that the accused has to maintain a family
consisting of wife and children and that he was only 36 years old
at the time of trial in 2001, in relation to the offences allegedly
committed in 1998. Having regard to the modus, the materials
involved, the nature of the transaction attributed and found
against the accused, viz, import of 235 packets of karnataka
made arrack, each packet containing 100 ml, the Court of
Session has rightly treated the first instance as the commission
of a grievous offence. Court of Session further stated that taking
a lenient view, sentence of rigorous imprisonment for one year is
being imposed. Having regard to the maximum prescription in
terms of Section 55, as to the sentence, I do not find any legal
infirmity in the sentence imposed by the Court of Session.
Taking into consideration the transaction as a whole, I find no
ground to reduce the sentence imposed on the accused. Appeal
fails and the same is accordingly dismissed.
6. The learned Magistrate shall take necessary steps for
CRA 1131/2002 4
execution of the impugned sentence. The appellant shall appear
and his sureties shall produce him before the Additional Sessions
Judge(Adhoc -Fast Track), Kalpetta on 20.11.2009 to suffer the
sentence, with proof of having satisfied the payment of fine, if
paid. Needless to say, the learned Magistrate shall take necessary
action against the appellant and his sureties under Section 446
Cr.P.C, if he does not appear as directed above.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/14/9
THOTTATHIL B RADHAKRISHNAN, J
CRA 1131/2002 5
CRL.A.1131/2002
JUDGMENT
10TH SEPTEMBER, 2009