High Court Kerala High Court

Roy George vs State Of Kerala Rep.By Public on 21 May, 2009

Kerala High Court
Roy George vs State Of Kerala Rep.By Public on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1009 of 2002()


1. ROY GEORGE, S/O. GEORGE
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE, ERATTUPETTA.

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :21/05/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.A.No.1009 of 2002
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           Dated: 21st May, 2009

                                 JUDGMENT

Accused is the appellant. He was prosecuted for the offences

punishable under Section 55 (a) and (i) of the Kerala Abkari Act (for

short, ‘the Act’), on a report filed by the Circle Inspector of Police,

Erattupetta. He had pleaded not guilty to the offences. The learned

Additional Sessions Judge, after trial, found him guilty of the offence

under Section 55(a) of the Act and thereupon, convicted him of that

offence. He was sentenced to undergo rigorous imprisonment for

three years and to pay a fine of Rs.1 lakh with default term of simple

imprisonment for 60 days. He was found not guilty of the offence

under Section 55 (i) of the Act and acquitted of that offence.

Aggrieved by the conviction and sentence imposed for the offence

under Section 55(a) of the Act, questioning its legality, propriety and

correctness, he has preferred this appeal.

2. The prosecution case, in brief, is that on the evening of

13.10.2000, while PW4, the S.I. of Police, Thidanadu Police Station,

with a police party was engaged in patrol duty in a jeep within the

jurisdiction of his station, he found the accused in a public pathway

beside Kunnumpuram carrying a can and a plastic bottle. Seeing the

Crl.A.No.1009/02 – 2 –

police jeep, the accused got preplexed and attempted to make

himself scarce. He was intercepted and the can and the bottle in his

possession were examined. The can contained 2.5 litres and the

plastic bottle 1.5 litres of arrack. Samples of 350 ml each were

collected from the can and the plastic bottle separately in two bottles,

and sealed at the spot. Samples collected and the residue were

seized into custody, preparing Ext.P1 mahazar. The accused was

arrested; and, returning to the Station with him and the contraband

seized, Ext.P4 crime was registered for the offences punishable

under Section 55 (a) and (i) of the Act. The accused, after

production before the court, was enlarged on bail. The investigation

of the crime was taken over by PW5, then, Circle Inspector of Police,

Erattupetta, and after completing the investigation, he laid the charge

indicting the accused for the offences punishable under Section 55 (a)

and (i) of the Act.

3. After committal of the case to the Sessions Court, Kottayam,

and it being made over to the Additional District and Sessions Judge

Fast Track Court (Adhoc) -II, Kottayam, for trial and disposal the

accused pursuant to the summons appeared before that court. The

learned Sessions Judge, after complying with the formalities, framed

Crl.A.No.1009/02 – 3 –

charges against the accused for the offences under Section 55 (a)

and (i) of the Act, to which he pleaded not guilty. Prosecution

examined Pws.1 to 5, got marked Exts.P1 to P5 and identified Mos1

and 2 to prove his case. The accused, when questioned under

Section 313 Cr.P.C., inviting his attention to the incriminating

circumstances appearing in the prosecution evidence against him

seeking explanation, if any, thereof, maintained his innocence and

set forth the defence that the case has been foisted against him on

false allegations in view of political animosity. Though such a defence

was canvassed, no evidence was adduced in support thereof.

4. The learned Additional Sessions Judge, after considering the

materials produced in the case, found the accused guilty of the

offences under Section 55 (a) of the Act, and he was convicted of that

offence and sentenced as indicated above. The other offence

imputed under Section 55 (i) of the Act was found not established

and he was acquitted of that offence.

5. I heard the learned counsel for the accused and also the

learned Public Prosecutor. Conviction of the accused for the offence

under Section 55 (a) of the Act is assailed by the learned counsel

contending that it is thoroughly unsustainable as not supported by

Crl.A.No.1009/02 – 4 –

legal evidence. There was no evidence in the case other than that of

the police officials to connect the accused to the crime; and, in view

of the specific defence raised by the accused that he had been falsely

implicated and the case had been foisted against him on account of

political animosity it is submitted that the court below went wrong in

founding the conviction against him on the basis of the evidence of

the police officials alone without corroboration from any other

independent evidence. Submitting Pws.1 and 2, the two independent

witnesses cited by the prosecution to prove the seizure had turned

hostile to its case it is also canvassed by the learned counsel that a

vital material circumstance in the evidence discredit the prosecution

case. Inviting my attention to the evidence of PW3, the police

constable, who accompanied PW4, the S.I. of Police and was present

when the detection of the offence and the seizure of the contraband

were made, the learned counsel for the accused submitted that the

witness had given a conflicting version that the arrack was carried by

the accused in a ‘jar’ whereas, the prosecution case was it was a

‘can’. There is much difference between the jar and a can, contends

the counsel. The material discrepancy regarding the vessel in which

the arrack was alleged to have been kept by the accused, in his

Crl.A.No.1009/02 – 5 –

possession, according to the counsel, cuts at the root of the

prosecution case. The evidence of PW3 would also indicate,

according to the counsel, two pint bottles collected from a nearby

house had been used for collecting samples from the contraband

seized. Presence of ethyl alcohol in the pint bottles used for

collecting samples could not be ruled out, and as such, the procedure

followed in the case for collecting samples was highly irregular and

illegal and it has vitiated the trial, is the submission of the learned

counsel. There was inordinate delay in the production of the

contraband before the court, for which, no explanation was offered, is

another challenge raised by the counsel to assail the conviction.

Contraband was seized on 13.10.2000, but, it reached the court only

on 21.11.2000, and the analysis over the sample forwarded to the

laboratory through the court was carried out a month’s later, submits

the learned counsel. The explanation offered by PW4, the S.I. of

Police, that he had retained the contraband till its production before

court does not lend assurance to hold that the residue and sample

remained untampered, and the long delay in the production of the

contraband before the court, according to the learned counsel, is a

materials circumstance vitiating the trial as well. The learned counsel

Crl.A.No.1009/02 – 6 –

relied on Dominic v. State of Kerala (1989 (1) KLT 601), Narayani

v. Excise Inspector (2002 (3) KLT 725), Rajendran v. State of

Kerala (2007 (1) KLT 971) and Muraleedharan v. S.I. of Police

(2007 (2) KLT 662) to contend that consistently this Court has taken

a view that delay in production of the contraband seized and sample

collected before the court and sending of the sample for analysis, is

fatal to the prosecution case unless such delay has been properly

explained to vouchsafe that the residue and sample remained in safe

custody untampered till its production before the court. The

prosecution in the present case has not offered any explanation for

the delay in production of the residue and the sample, according to

the counsel. The delay caused in production is fatal to the case and

the conviction is liable to be set aside on that ground as well.

6. I have perused the records of the case giving consideration

to the submissions made by the learned counsel. I cannot agree with

the proposition canvassed by the learned counsel that the evidence of

the police officials for its acceptance require corroboration from

independent witness simply for the reason that the accused had

raised a contention that the case had been foisted against him on

account of political animosity. Merely because the witnesses are

Crl.A.No.1009/02 – 7 –

police officials, their evidence cannot be viewed with doubt or

suspicion on a plea set up by the accused that he had been framed in

the case. It is for the accused to show that there is some basis for

such a defence and in case he succeeds in showing any circumstance

on the materials produced that the case pleaded by him is probable,

then, ofcourse, the evidence of the police officials has to be subjected

to critical scrutiny for its acceptance. A vague plea or suggestion

without anything more imputing that the accused had been framed

deserve to be taken note of only for its rejection. The evidence of

police official deserve to be appreciated applying the same yardstick

as in the case of any other witness examined before the court. The

learned Sessions Judge, who had recorded the evidence of Pws.3 and

4 had found their testimony reliable, trustworthy and acceptable.

Nothing worthmentioning has been brought out during the cross

examination of those witnesses to indicate that any of them had any

grouse or animosity towards the accused. Suggestion made to PW4

that the case has been foisted against the accused on account of the

pressure from a ruling party was refuted by that witness. Both Pws.3

and 4 have given evidence before the court that the accused was

apprehended on finding him with possession of a can and plastic

Crl.A.No.1009/02 – 8 –

bottle, both, containing illicit arrack, in a public pathway. Their

evidence is corroborated by Ext.P1 mahazar, a contemporaneous

record prepared over the seizure of the contraband. The attestors of

Ext.P1 mahazar had turned hostile in no way affect the merit of the

prosecution case. There is some discrepancy in the evidence of PW3

with respect to one of the vessels carried by the accused, as

canvassed by the learned counsel, is found to be of no merit. PW3

had referred to the can as a jar while giving evidence before court

was projected to contend that it amounts to a serious discrepancy.

He has identified MO1 jar and also MO2 plastic bottle before the

court. Reference to the can as jar by PW3, it could be seen, was only

a colloquial usage of that vessel. When PW3 was in the box no

attempt was made to show that can and jar are different, and jar

referred by him in his evidence does not relate to the can seized from

the accused, which was identified by him as MO1. The argument

advanced that there is discrepancy regarding one of the vessels in

which the contraband was carried, in the evidence of Pw3, has no

basis or value at all. The delay in production of the contraband

before the court is fatal to the prosecution and it has vitiated the trial,

the challenge raised by the counsel to assail the conviction, also

Crl.A.No.1009/02 – 9 –

cannot be accepted as true and correct. Mere delay without anything

more is hardly sufficient to vitiate the trial. What prejudice, if any,

has been caused to the accused by such delay in production also

requires to be examined. In the present case, PW4, the S.I. of police

has given evidence that the contraband remained in his safe custody

till its production before the court. There was no reason to doubt his

evidence that it remained in his safe custody and there was no

tampering till its production. At any rate, no circumstance

whatsoever is available in the records nor shown that, any prejudice

has been caused to the accused by the delay in production of the

contraband before the court. So, that challenge raised by the

counsel to assail the conviction also fails. The proved facts and

circumstances of the case reveal in unmistakable terms that the

accused carried in his possession arrack, a prohibited contraband,

without any authority. Ext.P4 analysis report would show that one of

the vessels contained spirit and the other arrack. Accused has not

accounted for the possession of the contraband seized from his

custody and in such circumstances, his conviction under Section 55

(a) of the Act by the court below deserves only to be upheld, and I do

so.

Crl.A.No.1009/02 – 10 –

7. As regards the sentence, having regard to the age of the

accused, the quantity of liquor seized from his possession, and also in

the records there is nothing to indicate that he is not a first offender,

the substantive term of imprisonment imposed by the learned

Sessions Judge can be reduced limiting it to one year, retaining the

mandatory fine with default term with imprisonment. So much so,

sentence imposed against the accused is modified, directing him to

undergo rigorous imprisonment for one year and to pay fine of Rs.1

lakh with default term of simple imprisonment for two months more

for the offence under Section 55 (a) of the Act.

The appeal is partly allowed.

srd                           S.S. SATHEESACHANDRAN, JUDGE