High Court Kerala High Court

Ravi vs State Of Kerala on 14 July, 2009

Kerala High Court
Ravi vs State Of Kerala on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1663 of 2003()


1. RAVI, S/O.PERACHAN, THEKKEPALLIYIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/07/2009

 O R D E R
                       M.N. KRISHNAN, J.
                       ---------------------------
                    CRL.A.NO.1663 OF 2003
                       ------------------------------
               Dated this the 14th day of July, 2009

                           JUDGMENT

This is an appeal preferred against the conviction and

sentence passed against the appellant, who is the first

accused in S.C.No.9/2000 of the Additional Sessions Judge,

Fast Track Court-I, Manjeri. The first accused has been

convicted under Section 55(a) of the Abkari Act and sentenced

to undergo R.I for three years and to pay a fine of Rs. One

lakh and in default, to undergo further imprisonment for one

year.

2. It is the case of the prosecution that on 23.10.1998 at

about 6.15 p.m the accused were found dealing with illicit

arrack and wash for the purpose of distillation in a cashew

plantation which belonged to one Kuttikrishnan. According to

the prosecution, the first accused was found in possession of

a Can from a distance, who on seeing the police party had

thrown away the same and escaped. The police party arrived

at the scene of occurrence, found the second accused stirring

the wash and apprehended and arrested him. Though PW2

ran behind the first accused, he did not catch hold of him.

2
CRL.A.NO.1663/03

3. The learned counsel for the appellant very strongly

contends before me that here is a case where there are really

no materials to identify the first accused in this case. He had

taken me through the evidence of PWs 1 and 2 as well as

Ext.P1. In Ext.P1, the police had indicated the name of the

first accused only on the basis of the information supplied by

the second accused. There is no statement in Ext.P1 to the

effect that the police officers would be able to identify him on

sight. It is a well known and settled position of law that a

statement given by the co-accused cannot be taken

advantage by the prosecution against the accused in the case

especially for the purpose of identification. So, what remains

is the evidence tendered by PWs 1 and 2.

4. PW1 in categorical terms asserts that he had no

previous acquaintance with the first accused. He had also

stated that he came to know about the first accused’s name

etc., only on interrogation of the second accused. In the cross

examination, he had admitted that he has no previous

acquaintance with the first accused. He would also depose

that the first accused has not been apprehended in person at

3
CRL.A.NO.1663/03

that time.

5. Now, I will refer to the evidence of PW2. According to

PWs 1 and 2, it was PW2 who attempted to chase the first

accused. He admits that he was not able to catch hold of him

but in the chief examination, he would say that he was running

after the first accused almost at a very short distance and at

that time, he was able to see the face of the accused. It has to be

remembered that the very same witness had stated that the

property there lying is in different tiers and that PW2 is not

acquainted with the area at all. He had also stated that

there were about four persons at that point of time and all of

them had escaped. He had also admitted that he could not

catch hold of the accused because he had fallen down. He had

also stated before the investigating officer that he was not able

to catch hold of the first accused. He admits that he has no

previous acquaintance with the first accused. It is also his

version that the name of first accused was obtained from the

second accused. So, the identification of the first accused so

far as it relates to PWs 1 and 2 are concerned is only from

the accused’s dock and not earlier.

4
CRL.A.NO.1663/03

6. I am afraid because, it has been held in innumerable

number of decisions that when there is dispute regarding

identity and a person is identified by a witness from the

court, it is not a proper identification and such identification

without conducting a proper identification parade is not good

in law and so, it has to be held that the benefit of doubt has to

go to the accused in such case. As stated by me earlier, PWs

1 and 2 did not have any previous acquaintance with first

accused. The name of first accused is introduced in the crime

only on account of the supply by A2 whose statement cannot

be relied upon by the prosecution against A1. No

identification parade is conducted or anybody has pointed out

the first accused and that he had been questioned to that

effect. So, all these things make the identity of A1

suspicious to connect him with the crime and therefore, the

benefit of doubt has to go to him. There is no point in

discussing other materials for the reason that the absence of

identity itself decides the fate of the case. So on that basis,

the first accused is entitled to acquittal.

7. In the result, the criminal appeal is allowed.

5
CRL.A.NO.1663/03

The conviction and sentence passed by the court

below against the first accused under 55(a) of the Abkari Act

is set aside. He is acquitted and set at liberty forthwith. If

he has deposited any amount in the court towards suspension

of sentence, let it be reimbursed to him on appropriate

application. It is made clear that I have not expressed

anything on merits regarding the case of the second accused in

this case.

M.N. KRISHNAN, JUDGE

cl

6
CRL.A.NO.1663/03

7
CRL.A.NO.1663/03