IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2752 of 2005()
1. NELSON, S/O.ISHAQUE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :03/12/2009
O R D E R
P.S.GOPINATHAN, J.
-------------------------------
Crl.R.P.No.2752 of 2005
--------------------------------
Dated this the 3rd day of December, 2009
ORDER
The revision petitioner was prosecuted by the Sub Inspector
of Police, Vithura Police Station in Crime No.131 of 1997 alleging
offences under Sections 55(a) and (h) of the Abkari Act before
the Assistant Sessions Judge, Nedumangad in S.C.No.393 of
1999. The revision petitioner pleaded not guilty. Hence, he was
sent for trial. On the side of the prosecution PWs.1 to 6 were
examined. Exts.P1 to P4 and MOs.1 and 2 were marked. The
revision petitioner took a defence of total denial. On his side,
one witness was examined as DW.1. The learned Assistant
Sessions Judge on appraisal of the evidence arrived a finding of
guilty. Consequently, the revision petitioner was convicted and
sentenced to rigorous imprisonment for three years and a fine of
Rupees one lakh with a default sentence of simple imprisonment
for one year. In Criminal Appeal No.357 of 2001, the conviction
was confirmed. The sentence was reduced to rigorous
imprisonment for one year and a fine of Rupees one lakh.
Assailing the legality, correctness and propriety of the above
conviction and sentence, this revision petition was filed.
Crl.R.P.No.2752 of 2005
2
2. Heard either side and perused the records. The
prosecution case is that while PW.6, the Sub Inspector of Police,
Vithura Police Station moving on patrol duty along with PWs.5
and 4, the Head Constable and Police Constable, on 20/7/1997 at
7.30p.m. the revision petitioner was found selling arrack. He was
caught red handed. The contraband was seized on the strength of
Ext.P3 mahazar wherein PWs.2 and 3 are attestors. Returning to
the police station the case was registered by Ext.P2 FIR.
According to the prosecution when sample was sent for chemical
examination, it was reported by Ext.P4 report of the Chemical
Examiner that the sample sent for analysis contained 28.63
percentage by volume of Ethyl Alcohol.
3. PWs.1 to 3, who were examined as independent
witnesses to prove the arrest and seizure, did not support the
prosecution case. They were declared hostile and cross-
examined, but no material was disclosed to support the
prosecution case. PWs.4, 5 and 6 had given evidence regarding
the arrest and seizure of the contraband. The court below
believed their testimony and relying upon Ext.P4, arrived a
finding of guilty. The evidence of PWs.4 and 5 would show that
Crl.R.P.No.2752 of 2005
3
the contraband seized was sealed then and there. They would
assert that no sample was taken at the spot. PW.6 who seized the
contraband also has no case that the sample was taken from the
spot. Ex.P4 would show that a sample containing 180 ml of a
clear and colourless liquid alleged to be arrack was sent for
chemical examination. As to who took the sample, when and
where? Regarding that there is no evidence. Process of sampling
is not proved. The result is that there is material lacking to
connect the liquid seized with Ext.P4 on the basis of which the
courts below found that it is a contraband liquid and entered the
conviction under challenge. Though PWs.4 and 5 had deposed
that they identified the contra band as arrack by smell, PW.6 who
had seized the same has no case that he had smelt the contraband
and satisfied that it is arrack. There is no mention in the evidence
of PWs.4 and 5 that they are experienced to identify arrack by
smell. Such being the materials on record, it could not be
concluded that even the detecting officer had identified the
contra band article as arrack. Since there is no evidence
regarding sampling. Ext.P4 cannot be given reliance to arrive
a conclusion of guilt. I find that the conviction
Crl.R.P.No.2752 of 2005
4
under challenge is not sustainable for want of evidence to the
effect that the liquid seized was contraband.
The revision petition is allowed. While setting aside the
conviction and sentence under challenge, the revision petitioner
would stand acquitted and set at liberty.
P.S.GOPINATHAN, JUDGE
Skj.