High Court Karnataka High Court

Parasappa vs The State Of Karnataka on 3 September, 2009

Karnataka High Court
Parasappa vs The State Of Karnataka on 3 September, 2009
Author: Huluvadi G.Ramesh
¥ .

IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 3&9 DAY OF SEPPEMBE12, ié0'oé_'V:-~-I: f  _

BEFORE

THE HONBLE MRJUSTICE Hui,uvADj17

REV: 5:024 « --

CRIMINAL: PETITION.NO.44.4/2008;'   

B ETWEEN

PARASAPPA   ._  «
S/O SIDDAPPAKALASAD    ~ _
AGE 45 YEARS, OCC:A(}'RICU_LTURIS'I"jV .. 
AUTODRIVEE'  _'  _  -  *
R/C) HAGA§<1.UE:;v1L.L':.GE  " _   
TALUK BADAMIV...--';'-- " I     »
DIST }3AG_AL{_K(;_)T  » ...PE'i'ITIONER

{BY ZVSRIWP 'N315§oS:AN1AN«E, AD\}6CATE)

TEE STATE"'oE:KAR:NATAKA
BY' ITS AUTHORIS'ED OFFICER AND

. "«SUPERl1\E'I"EN_DENT 01:2' EXCISE
 ;3'A<}A1,;<0'TS_REP BY SPF
._ "RISE .CQURT"BU1LD1NG
A BAN(}_ALC)_F<E--O1_

...RESPONDENT

{BY P H GOTKHINDI, I-ICGP)

AV

THES CRLRP. IS FILED U/S397 85 401 CR.P.C BY__THE

ADVOCATE FOR THE PETITIONER PRAYING

‘E-i()N’BLE COURT MAY BE PLEASED TO

ORDER DT. 1.0.1.08 PASSED BY THE s.,..1,_’BAo_Ai;Ko?TfV 0″

f\5().57/0’7 AND AUTHORISED oFFicER/s1U15E_RII§TDND–P;1§rrj

op’ EXCISE, BAGALKOT IN EXE./E1B)’DrcR/Dv’V:i”i;_v/«0,g.Qo5–05

DATED 30.5.2007′ AND RELEA_siE.,V:frH_D ‘VE«H1:oLE;V§.¥o0oDs
AUTO RICKSHAW eEARIr;:.é'<IN FAVOUR 019"

"me PETITEONER.    0   V

This "HEARING THIS DAY,

THE COURT MAD}; 

0RDER

. -.-M

 

‘}.’?a:.:e’V petitio.fi’e-rfifrgs sought to set aside the order

.,V1’3’y,’a_0’the Sessions Judge, Bagalkot in

V and also the order of confiscation

épassedk’ authorised officer dated 30.5.2007 in

/Drew 1 17/2005-2005.

fir”

3

2. it is submitted by the learned counsel for the
petitioner that only a presumption has been drawn by the

amthorised officer without looking into the €Vid€I1C(fi’:.'<«:':l1E§l

the seizure witnesses of panchanama have not *

the seizure of the Vehicle and much_;1es.s_it is niot"epro.\}'ed:V_by._V V'

the prosecution that the petitio';r1e1*:._l_li'v\l'asi"–yery

imowing fnlly well that he wagitiiagaiiyr loadirig éiehiirilsetf " A

transporting the liquor.

3. It is submitpted-l_ properly

aaiapreciatilnlggl appeal has erroneously
passed arlKorder confirmed the order of

the authorised”officer.

_ Lcontra, learned Government Pieader

l stibfriitted there is no error or illegality committed by

lii”‘-..«._e’iVther the teamed Sessions Judge or by the authorised

‘ «..{:i’f§ice;f. 4″ W

4

5. It is seen that the entire case of the petitioner
is that without his consent the vehicle has been used for

carrying liquor. What he submits is that he is notva:p._ar.ty

lot” illegal transportation of liquor and it is the .

\..»t.,>§’1icle who transported liquor and _thi__s was”net%_erikn_ow1aiV

to the petitioner and there shci’i1ld:’_’_’ih’ave’~. been

material placed by the prosecution before’ atitho:’ised * ii

officer to prove the fact ,that the– ip”e–tit’io_neri aiiparty in
such illegal transportatioirifla”BUtt.ii’»e§<ce'pVt seizure of the

tehicle as has whefn.._defenice taken is that

the vehivcle"ii_v driver without the
.i{l'1OWl€dgiiA€tt)l~"'{1;1€" least to some extent there

shouldp. have riiaterial placed in order to prove

V L'iC'i'1i ille transportation.

i’ _ .Coli_1iirming the very submission of the

V.4ii_tat:tttionet§ that he has admitted the fact of transportation

Q-§1£’:.”V”l’fit}”i’::)-l./lg forming an opinion on the basis of the cogent

.et.;’idence, it has been opined that it is the petitioner, who

1*’

5

in connivance, dishonestly transported liquor, which is an

erroneous View taken by the authorised officer.

7. The same View has been approved

Eémssioris Judge in appeal. On such presu.;riptionivr:”an”d–i ‘

although the presumption is there and” a, it

presumption is rebutted, some oi,’1ght._to

been produced by the proseeu-tifonp be.fur,e’thev_: aiiiithorised it

officer that the petitionerhas eiarri§e’dllliqnorillegally in his

\.-‘{f’l’1lC1€3. Mere admission lof.i_t1’a1islportatifGniiof liquor is not

sizfficientiitoiioonfiseatel the..:Vehic,1iel.”i What is to be noted is,
\.-rriether the peti’tiioriier7s”aotive participation is there and

with his ..kho\iXf1eidge. ifther illegal act has been done and on

thoseV’groEi’i*3ds,_the i/ehiicle is liable to be seized.

‘ ithe} instant case, when the vehicle was

saziizeid-,i._ V_v’Lheij’.V’petitioner has taken a defence that it is

~,.f:,”J”\$;3″$”,lj1Q1lt his knowledge and it is the driver who has

°€ij9a-.rispo:rtec1, then, it is for the prosecution as noted above

W

6

to place some material that there is connivance of the
petitioner with knowledge in illegal transportation of

liquor.

9. In the absence of any sucl1».mat.erial

<:ircumstances, the impugned orders. are iliable,

quashed. Therefore, the vehicleélhseizedh in 'co_n'ne't:–.tiVo1'1 'With V

_¥:3xcise Case No.EXE/E)lE3._[DTCR]'–li_};7/2Q05;2U06e"l)y order
céated 30.5.2007 passed as well

as the appeal in iby the Sessions
g E uclge are iii l ' »

Retj.urn tlie:'veh'ic1e- toiithe petitioner.

Sd/-5
JUDGE