High Court Kerala High Court

Kulathil Thottathil Hareesh … vs State Of Kerala on 6 January, 2011

Kerala High Court
Kulathil Thottathil Hareesh … vs State Of Kerala on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 845 of 2003()



1. KULATHIL THOTTATHIL HAREESH KUMAR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :06/01/2011

 O R D E R
                    P.Q.BARKATH ALI, J.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                Crl.A.Nos. 845 and 1020 of 2003
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
             Dated this the 6th day of January, 2011

                         JUDGMENT

Appellants in Crl.No.A 1020 of 2003 are accused

Nos.1 and 2 and appellant in Crl.A.No.845 of 2003 is

accused No.3 in S.C. No.137 of 1999 on the file of the Addl.

Sessions Court, Adhoc -II, Thalassery.

2. The appellants challenge the judgment of the

learned Sessions Judge dated May 20, 2003 convicting

them under section 55(a) of the Abkari Act and sentencing

them to undergo rigorous imprisonment for two years each

and to pay fine of Rs.1 lakh each, in default to undergo

rigorous imprisonment for six months each.

3. The case of the prosecution as unfolded in evidence

before the lower court, in brief, is this:- PW1 was the then

Sub Inspector of Police, Edakkad Police Station. On

February 2, 1998 he along with police party, including PW3

Head Constable attached to the Edakkad Police Station,

Crl.A.845/2003 & con. case 2

was on patrol duty. At about 6.30 p.m. when they reached

at Muzhappilangad, near Koodakkadavu Railway Gate, they

found an auto-rickshaw bearing registration No.KL-12/4249

coming from Thalssery side. They stopped the auto-

rickshaw and on search, they found three cardboard boxes

near the seat containing Indian Made Foreign Liquor in

bottles and in the back seat of the auto-rickshaw 12

polythene covers containing Indian Made Foreign Liquor

bottles. On examination, it was found 42 bottles of Whisky

each having capacity of 750 ml., 96 bottles of Whisky each

having capacity of 180 ml., 36 bottles of Rum each having

capacity of 375 ml., 48 bottles of Rum each having capacity

of 180 ml. in the auto-rickshaw. Accused No.3

Hareeshkumar was driving the auto-rickshaw and accused

Nos.1 and 2 were found in the passenger seat. PW1

arrested accused persons and seized the contraband

articles. Ext.P1 seizure mahazar was prepared in the

presence of PW2 independent witness. Ext.P3 is the F.I.R.

which is registered against the accused persons. PW4

Crl.A.845/2003 & con. case 3

conducted the investigation, questioned the witnesses and

after completing the investigation laid the charge before the

committal court, Additional Chief Judicial Magistrate Court,

Thalassery.

4. When the accused persons appeared before the

committal court, copies of documents relied on by the

prosecution were furnished to them. As the offence under

section 55(a) of the Abkari Act is exclusively triable by a

Court of Sessions, the case was committed to the Sessions

Court, Thalassery from where it was made over to the

Assistant Sessions Court, Thalassery and later to the trial

court for trial and disposal.

5. The accused on appearance before the trial court

pleaded not guilty to the charge under section 55(a) of the

Abkari Act . PWs.1 to 4 were examined and Exts.P1 to P7

and MOs.I to VI series were marked on the side of the

prosecution. When questioned under section 313 Cr.P.C.,

the accused persons denied having committed any offence.

No defence evidence was adduced. The trial court on an

Crl.A.845/2003 & con. case 4

appreciation of the evidence found the accused persons

guilty of the offence punishable under section 55(a) of the

Abkari Act , convicted them thereunder and sentenced them

as aforesaid. Crl.A. No.1020 of 2003 is filed by accused

Nos.1 and 2 and Crl.A.No.845 of 2003 is filed by accused

No.3 challenging their conviction and sentence.

6. Counsel for the appellant in Crl.A.No.845 of 2003

argued that appellant who is the 3rd accused was only a

driver of the auto-rickshaw and he was not aware of the

contraband articles transported in the auto-rickshaw, as the

same belongs to accused Nos.1 and 2 and that therefore,

the lower court went wrong in finding that the appellant/3rd

accused has committed an offence punishable under section

55(a) of the Abkari Act. Learned counsel for accused Nos.1

and 2 would argue that even if the seizure of the

contraband articles from accused 1 and 2 is proved, an

offence under section 55(a) of the Abkari Act will not lie and

at the most they can only be found guilty of having violated

relevant Foreign Liquor Rules for having transported Indian

Crl.A.845/2003 & con. case 5

Made Foreign Liquor in excess of the permissible quantity,

which is punishable under section 63 of the Act.

7. The following points arise for consideration:-

1) Whether the prosecution has proved beyond
doubt the seizure of MO1 to MOVI series
from the accused persons?

2) Whether the 3rd accused has committed any
offence?

3) Whether the conviction of accused 1 and 2
under section 55(a) of the Abkari Act can be
sustained?

4) What are the offences committed by the
appellants?

5) Whether the sentence imposed is excessive
or unduly harsh?

8. I shall first consider whether the search and

seizure of MOs.I to VI series containing Indian Made

Foreign Liquor from accused persons are proved. PW1 the

Detecting Officer as well as PW3 Head Constable, who

accompanied PW1, testified in a convincing manner before

the lower court regarding the seizure of the contraband

articles from accused 1 and 2. I have gone through the

Crl.A.845/2003 & con. case 6

evidence of PWs.1 and 3. Nothing was brought out in cross

examination to discredit their evidence. No serious

discrepancies were pointed out in their evidence to

disbelieve them. They have no previous acquaintance or

enmity towards accused1 to 3 to foist a false case.

9. Learned counsel for the appellants argued that as

PW2, an independent witness, turned hostile, the evidence

of official witness PWs.1 and 3 could not be believed

without any corroboration. There is no substance in the

above contention. There is no rule of law that the evidence

of official witness cannot be believed without any

corroboration. It is settled law that evidence of official

witnesses can be accepted if it is found reliable. In the

present case the evidence of PWs.1 and 3 is found to be

reliable and trustworthy. Therefore, the lower court is

perfectly justified in accepting evidence of PWs.1 and 3 and

coming to the conclusion that 222 bottles of Indian Made

Foreign Liquor were found in possession of accused 1 and

2.

Crl.A.845/2003 & con. case 7

10. As regards accused No.3 is concerned, he was the

driver of the auto-rickshaw in which the contraband articles

were transported. Accused Nos.1 and 3 have no case that

even when they boarded the auto-rickshaw the said

contraband articles were kept in the auto-rickshaw. Further

the driver of the auto-rickshaw may not be in a position to

know what are the articles a passenger will be carrying in

the auto-rickshaw. Therefore, I give the benefit of doubt to

3rd accused i.e., appellant in Crl.A. No.8945/2003 and acquit

him of the charge under section 55(a) of the Abkari Act.

11. The next question for consideration is whether the

conviction of accused Nos.1 and 2 under section 55(a) of

the Abkari Act by the lower can be sustained.

12. Section 55(a) of the Abkari Act reads thus:-

“55. For illegal import, etc. — Whoever

in contravention of this Act or of any rule or

order made under this Act

(a) imports, exports, transports, transits or

possesses liquor or any intoxicating drug.”

Crl.A.845/2003 & con. case 8

Therefore, the question would be whether mere possession

of Indian Made Foreign Liquor in excess of the maximum

quantity prescribed under the notification existed at that

time would attract an offence under section 55(a) of the

Abkari Act. The permissible quantity of Indian Made

Foreign Liquor that can be carried by a person is 1.5 litres

as per S.R.O. No.127/99 issued under G.O.(P) No.22/99/TD

dated 5-2-1999.

13. A similar question arise for consideration before a

Division Bench of this Court in Mohanan V. State of Kerala

(2007(1) KLT 845) wherein it has been held that section 55

(a) of the Abkaqri Act deals with only illegal import, export

or transport etc. and is applicable only when persons

illegally imports or transport liquor or in possession of

liquor while illegally importing it. In the above decision the

Division Bench followed the decision in Surendran V.

Excise Inspector (2004(1) KLT 404). A reference was also

made about the decisions in Mariamma & Anr. V. State of

Kerala & Ors. (1998(1) KLT 286) and Purushan V. State of

Crl.A.845/2003 & con. case 9

Kerala (2002(2) KLT 661).

14. In the light of the principles laid down in the

above decisions, it can only be said that accused Nos.1 and

2 were found to be in possession of 222 bottles of Indian

Made Foreign Liquor in violation of sections 10 and 13 of

the Abkari Act and the above mentioned notification issued

by the government, which is punishable under section 63 of

the Abkari Act. Therefore the finding of the trial court that

accused Nos.1 and 2 have committed an offence punishable

under section 55(a) of the Abkari Act is not legally

sustainable. Hence, conviction of accused Nos. 1 and 2

under section 55(a) of the Abkari Act is set aside and they

are found guilty under section 63 of the Abkari Act for

violation of section 10 and 13 of the Abkari Act.

15. The next question to be considered is what is the

punishment that can be imposed on accused Nos.1 and 2.

Maximum punishment that can be imposed under section

63 of the Abkari Act is a fine of Rs.5,000/- or imprisonment

which may extent to two years. Taking into consideration

Crl.A.845/2003 & con. case 10

the above aspect and on the fact that the incident occurred

on February 2, 1998 i.e., about 12 years ago and as no

previous conviction is pleaded or proved against accused 1

and 2, I feel that a sentence of imprisonment till the rising

of court and to pay a fine of Rs.5,000/- each, in default to

undergo simple imprisonment for one month’s each would

meet the ends of justice.

16. In the result, Crl.A.No.845 of 2003 is allowed.

Appellant/accused No.3 is found not guilty of the offence

alleged against him. Conviction rendered and sentence

imposed against him by the trial court are set aside and he

is acquitted under section 386 of the Cr.P.C. His bail bonds

are cancelled.

17. Crl.A. No.1020 of 2003 is allowed in part.

Conviction of the appellants/accused 1 and 2 under section

55(a) of the Abkari Act rendered by the trial court and

sentence imposed on them are set aside and they are

convicted under section 63 of the Abkari Act and sentenced

to undergo imprisonment till the rising of court and to pay a

Crl.A.845/2003 & con. case 11

fine of Rs.5,000/- each, in default to undergo simple

imprisonment for one month each. Their bail bonds are

cancelled. One month’s time is granted for payment of fine.

They shall surrender before the lower court on or

before January 31, 2011 to suffer the sentence.





                                P.Q.BARKATHALI, JUDGE


mn

Crl.A.845/2003 & con. case    12

                                    P.Q.BARKATH ALI, J.
                               =~=~=~=~=~=~=~=~=~=~=~=~=~=
                                Crl.A.Nos. 845 and 1020 of 2003
                               =~=~=~=~=~=~=~=~=~=~=~=~=~=




                                        JUDGMENT
                                           6-1-2011