High Court Kerala High Court

Mohandas vs Circle Inspector Of Excise on 31 January, 2011

Kerala High Court
Mohandas vs Circle Inspector Of Excise on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1416 of 2001()



1. MOHANDAS
                      ...  Petitioner

                        Vs

1. CIRCLE INSPECTOR OF EXCISE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

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

 Dated :31/01/2011

 O R D E R
                     P.Q.BARKATH ALI, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                    Crl.R.P..No. 1416 of 2001
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
              Dated this the 31st day of January, 2011

                           JUDGMENT

Revision petitioner is the accused in C.C. No. 200 of

1997 on the file of the Judicial Magistrate of the First Class-

II, Thamarassery and the appellant in Crl.A.No. 65 of 1999

on the file of the Court of Sessions, Kozhikode Division. He

was convicted under section 58 of the Abkari Act and

sentenced to undergo rigorous imprisonment for six months

and to pay a fine of Rs.15,000/-, in default to undergo simile

imprisonment for two months by judgment dated January 6,

1999. On appeal by the accused, the learned Sessions

Judge confirmed his conviction, but modified the sentence

to rigorous imprisonment for one month and to pay a fine of

Rs.5,000/-, in default to under go simple imprisonment for

two months. The accused has challenged his conviction and

sentence in this revision.

2. The case of the prosecution, as unfolded in

evidence before the trial court, in brief, is this:- PWs.1 and 3

CRRP 1416/2001 2

then Preventive Officers attached to the Excise Circle

Office, Kozhikode. On November 23, 1995 they were on

patrol duty along the road leading from Kuttiery to

Nalukuzhi in Manassery amsom, Thalekkode desom in

Kozhikode Taluk. They found the accused carrying MO1 can

in his hand. On examination it was found that the can

contained three litres of illicit arrack. The accused was

arrested on the spot and the contraband articles were

seized. Sample was taken and sealed and labelled and

Ext.P1 mahazar was prepared in the presence of PW2, an

independent witness. The accused was brought to the

office. PW4, the Excise Circle Inspector recovered the

records and material objects and registered the case

against the accused. On his request the sample was sent for

chemical analysis. Ext.P4 the report showed that the sample

contained 36.41 % by volume of ethyl alcohol. PW4

conducted the investigation and laid the charge before the

trial court.

3. The accused on appearance before the trial court

CRRP 1416/2001 3

pleaded not guilty to the charge under section 58 of the

Abkari Act. PWs.1 to 4 were examined and Exts.P1 and P5

and MOI were marked on the side of the prosecution. When

questioned under section 313 Cr.P.C. by the learned

Magistrate, the accused denied the entire incident. PW4

was recalled at the request of accused and further cross-

examined on the side of the accused.

4. The trial court on an appreciation of the evidence

found the accused guilty of the offence punishable under

section 58 of the Abkari Act, convicted him thereunder and

sentenced him as aforesaid. On appeal by the accused the

lower appellate court confirmed his conviction but modified

the sentence as stated above.

5. Heard learned counsel for the revision petitioner

and learned Public Prosecutor.

6. The following points arise for consideration :-

1) Whether the conviction of the revision
petitioner under section 58 of the Abkari Act
by the trial court, which was confirmed in
appeal by the lower appellate court, can be
sustained ? If not, what is the offence

CRRP 1416/2001 4

committed by the accused ?

2) Whether the sentence imposed on the revision
petitioner is excessive or unduly harsh ?

7. PWs.1 and 3 Preventive Officers have testified in

terms of the prosecution case before the trial court. No

serious discrepancies were brought out during their cross

examination to discredit their evidence. Further their

evidence is supported by Exts.P1 and P4. The learned

counsel for the revision petitioner argued that as

independent witness PW2 turned hostile and did not

support the prosecution case, the evidence of PWs. 1 and 3

being the official witnesses cannot be relied on. There is no

substance in the above contention. It is settled law that the

evidence of official witnesses, if found to be trustworthy and

reliable, can be accepted and can form the basis of

conviction. The trial court as well as the lower appellate

court found their evidence reliable. I have gone through

their evidence. I find no reason to come to a different

conclusion. The evidence of PWs.1 and 3 prove beyond

CRRP 1416/2001 5

doubt the search and recovery of illicit liquor from the

accused. Admittedly, they have no prior acquaintance or

enmity towards the accused to foist a false against him.

Therefore, in my view, the trial court as well as the lower

appellate court are perfectly justified in accepting their

evidence and coming to the conclusion that the accused was

found in possession of illicit arrack as alleged by the

prosecution.

8. The next question for consideration is whether the

accused can be found guilty of the offence punishable under

section 58 of the Abkari Act. The incident happened on

November 23, 1995. At that time arrack was not prohibited.

The permissible quantity of arrack that one can possess

without permit was 750 ml. as per S.R.O. No.89/69, G.O.(P)

No.82/69/RD dated February 19, 1969 issued under sections

10 and 13 of the Abkari Act. Section 58 of the Abkari Act

provides that whoever, without lawful authority, has in his

possession any quantity of liquor or of any intoxicating

drug, knowing the same to have been unlawfully imported,

CRRP 1416/2001 6

transported or manufactured, or knowing the duty, tax or

rental payable under the Act not to have been paid therefor,

shall be punishable as provided therein. It is clear from the

above that mere possession of liquor is not sufficient to

attract an offence punishable under section 58 of the Abkari

Act. He must have been in possession without lawful

authority, knowing the same to be unlawfully imported,

transported or manufactured, or knowing that the duty, tax

or rental payable not to have been paid thereof. In the

present case, the prosecution has no case that the accused

was in possession of the liquor knowing that it was

unlawfully manufactured or he was in possession of the

liquor in the course of import, export or transit. That being

so, the accused cannot be found guilty of the offence

punishable under section 58 of the Abkari Act. The above

position has been made clear by a Division Bench of this

court in Surendran V. Excise Inspector (2004(1) KLT 404).

The principle laid down in the above decision was also

followed by a Single Bench of this Court in Crl.R.P.

CRRP 1416/2001 7

No.1674/2002 by order dated 18-6-2010, a copy of which is

made available to me by the learned counsel for the revision

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

above mentioned decision in this case, the accused cannot

be found guilty of the offence punishable under section 58

of the Abkari Act.

9. The next question for consideration is what is the

offence committed by the accused. He was found in

possession of arrack in excess of the permissible quantity.

Therefore, he can be found guilty of possession of illicit

arrack in contravention 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, I set aside the conviction of the

revision petitioner under section 58 of the Abkari Act and

convict him under sections 10 and 13 of the Abkari Act read

with section 63 of the Abkari Act.

10. Next it has to be considered what is the proper

punishment that can be imposed. As I have set aside his

CRRP 1416/2001 8

conviction under section 58 of the Abkari Act and convicted

him under section 63 of the Abkari Act, the sentence

imposed by the trial court, which was modified in appeal by

the lower appellate court, is set aside. He is sentenced to

pay fine of Rs.2,000/-, in default to undergo simple

imprisonment for one month under section 63 of the Abkari

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

His bail bonds are cancelled.

The appeal is allowed in part.





                               P.Q.BARKATHALI, JUDGE


mn

CRRP 1416/2001       9

                         P.Q.BARKATH ALI, J.

=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Crl.A.No. 1416 of 2001
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

JUDGMENT
31-1-2011