High Court Kerala High Court

M.Alagaraja vs State Of Kerala on 15 October, 2008

Kerala High Court
M.Alagaraja vs State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 185 of 2002()


1. M.ALAGARAJA,S/O.MUTHUSWAMY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/10/2008

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P. No.185 of 2002
                           --------------------------------------
                    Dated this the 15th day of October, 2008.

                                        ORDER

Heard both sides.

2. Revision petitioner faced trial in the court of learned Additional

Chief Judicial Magistrate, Ernakulam in C.C.No.206 of 1997 for offence

punishable under Section 3(a) of the Railways Property (Unlawful Possession)

Act, 1966 (for short, ‘the Act’). He was found guilty, convicted and sentenced to

undergo simple imprisonment for one year and pay fine of Rs.1,000/-. He

preferred appeal but, conviction and sentence were confirmed. Hence, this

revision.

3. It is contended that MO1 is not proved to be a railway property as

defined in Section 2(d) of the Act. It is also contended that there is no sufficient

evidence to show that revision petitioner was in possession of MO1.

4. Case is that on 26.2.1994 at about 11.45 p.m. revision petitioner

was found carrying MO1, railway parcel kept in a gunny bag on a cycle. Offence

is said to have been detected by PW1, Head Constable attached to the Railway

Protection Force (for short, ‘RPF’). He stated that on the relevant day, time and

place he found revision petitioner carrying a gunny bag on the carrier of a cycle.

Revision petitioner was proceeding from railway platform No.IV to the nearby

Crl.R.P.No.185/2002

2

road. PW1 felt suspicious, intercepted the revision petitioner and checked the

gunny bag when he noticed railway parcel in that gunny bag. PW1 arrested the

revision petitioner and seized the said article and cycle as per Ext.P1, mahazar.

MO1 is the parcel and MO2 is the cycle on which according to PW1, revision

petitioner was carrying MO1. The said properties along with revision petitioner

were produced in the office of the RPF. There, statement of revision petitioner

was recorded by the officials which is Ext.P3. Ext.P2 is the report which PW1

handed over to the RPF. PW2 stated that on 26.2.1994 at about midnight he

saw revision petitioner going with a cycle. MO1 was on the carrier of the cycle.

Revision petitioner was arrested by RPF staff. PW2 is an attestor in ExtP1.

PW3, Parcel Supervisor stated that he found MO1 on the railway platform on

26.2.1994. It contained the railway mark. On 27.2.1994 he found the same

missing and gave report. Ext.P5 is the report. Later, he examined MO1 at the

office of RPF and issued Ext.P4 (to the effect that it is railway parcel). PWs 4

and 5 are railway officials at Ernakulam Junction. They stated that MO1

belonged to the railway. According to PW4, MO1 was unloaded at Ernakulam

Junction and thereon necessary entries were made in Ext.P6. PW5 proved

Ext.P7, extract of unloading register. PW6 is the Chief Parcel Clerk at

Muradabad. He stated that MO1 was booked by him on behalf of Balaji Metals

Houses. Ext.P9 is the copy of the forwarding note. Ext.P10 is the copy of way

bill. According to PW6 also, MO1 contained railway mark. PW7 is the Markman

who put railway mark on MO1. PW8, Senior Commercial Clerk stated that on

30.1.1996, wagon concerned was unloaded by him. Ext.P11 is the copy of the

Crl.R.P.No.185/2002

3

unloading register. Parcel No.6914 (which is MO1) was booked to Ernakulam

Junction from Muradabad Station. PW9 was loading and unloading Supervisor.

He stated that he unloaded the said parcel from train No.7058. Ext.P12 is the

relevant extract of the register. PW11, Sub Inspector of RPF recorded the

statement of revision petitioner (Ext.P3).

5. It is contended that MO1 is not a railway property as defined in

Section 2(d) of the Act. Section 2(d) defines railway property as including “any

goods, money or valuable security, or animal, belonging to, or in the charge or

possession of, a railway administration”. It is clear from Section 2(d) of the Act

that the property need not be owned by the railway but, it is sufficient thatat the

relevant time it was in charge of or in possession of the railway administration.

Here, evidence revealed that MO1 was booked at Muradabad to be delivered to

Balaji Metals Houses at Ernakulam and the same was transported through

railway. That, the said article was booked as above stated, transported to

Ernakulam and unloaded at Ernakulam Railway Junction are proved by

documentary and oral evidence. Necessarily therefore, MO1 was in the

possession of, or at least in the charge of a railway administration during the

relevant time.

6. Exts.P1 and P2 and evidence of PWs 1 and 2 show that MO1 was

seized from the possession of revision petitioner. Revision petitioner has not

accounted for his possession. He was not able to produce any document to

show that he was authorized or entitled to possess MO1. Therefore, Section 3

Crl.R.P.No.185/2002

4

(d) of the Act applied and conviction of revision petitioner is legal and proper.

7. On the question of sentence, learned counsel made a fervent plea

for leniency. Counsel submitted that revision petitioner is the only breadwinner

of his family consisting of wife and two children who are studying. According to

learned counsel, wife of the revision petitioner is afflicted with all sort of illness

and revision petitioner, at the relevant time was working as Clerk in the railways.

Now also he is working in the railways. His salary is the only source of income

for the family. It is submitted that revision petitioner was aged 38 years at the

time of incident and that if the imprisonment awarded to him is sustained, he will

cost his job which will affect the entire family. Learned counsel submitted that

an opportunity may be given to the revision petitioner to correct hmself.

Learned counsel submitted that imprisonment is not mandatory since revision

petitioner is only a first offender. He placed reliance on the decision in Nirmal

Lal Gupta v. State of Orissa (1995 Supp (2) SCC 713) where, instead of

sentencing the offender for imprisonment, he was sentenced to pay fine of

Rs.3,000/-.

8. I went through the statement of the revision petitioner recorded by

learned magistrate on the question of sentence. He only stated that he has a

family to be maintained. Though further details are not stated by him, I find no

reason to discard the submission made by the learned counsel at the Bar. It is

not shown that revision petitioner is involved in any other case. In these

circumstances I am inclined to think that sentence of fine of Rs.2,500/- is

sufficient punishment in the ends of justice.

Crl.R.P.No.185/2002

5

Resultantly, Revision Petition is allowed in part in the following lines:-

Sentence imposed on revision petitioner is modified as fine

of Rs.2,500/- (Rupees Two thousand and five hundred only) in default of

payment of fine, to undergo simple imprisonment for two months. Bail bond is

cancelled.

Crl.M.P.No. 1248 of 2002 shall stand dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks

Crl.R.P.No.185/2002

6

Thomas P.Joseph, J.

Crl.R.P.No.185 of 2002

ORDER

15th October, 2008