High Court Kerala High Court

S.Shaji vs The Station House Officer on 11 June, 2009

Kerala High Court
S.Shaji vs The Station House Officer on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1126 of 2003()


1. S.SHAJI S/O. VILASINI,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.THAMBAN

                For Respondent  : No Appearance

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

 Dated :11/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                Crl. Appeal NO. 1126      OF 2003
                = = = = = = = = = = = = = = =
          Dated this the 11th day of June, 2009.

                        J U D G M E N T

This appeal is preferred against the conviction and

sentence passed in S.C.243/00 of the Addl. Sessions Judge,

Adhoc-I, Kasaragod. It is the case of the prosecution that on

17.5.99 at 3.00 p.m. the accused while proceeding from

Kanhagad railway station was found to be in possession of 60

bottles of whisky containing 180 ml. in each bottle. He was

apprehended and a case was registered u/s 55(a) of the

Abkari Act. The defence is of a total denial and the court after

considering the materials had found him guilty and sentenced

him to undergo imprisonment for three years u/s 55(a) of the

Abkari Act and to pay a fine of Rs.1 lakh and in default to

undergo rigorous imprisonment for a period of six months. It

is against that decision the appeal is preferred. The points

that arise for determination in the appeal are;

(1) Whether there are sufficient materials to convict the

accused u/s 55 (a) of the Abkari Act?

Crl. Appeal NO. 1126 OF 2003
-:2:-

(2) Is there anything to interfere with the decision and if

so what is the quantum?

2. Heard the learned counsel for the appellant as well

as the prosecutor. The total whisky which was alleged to be

found in possession by the accused comes to 10.8 liters. It is

deposed by PW2 to the effect that he along with the Sub

Inspector and other constable were doing law and order duty

and when they reached the railway station near the place

where the vehicles were parked the accused was found with an

orange colour leather bag. On seeing the police he was in a

frightened mood and therefore the Sub Inspector of police

stopped the jeep and searched the bag and found 60 bottles of

liquor. It was boss whisky. It is also deposed by him that two

bottles were taken as samples and it was labelled and sealed.

Remaining 58 bottles were also packed and it is marked as

MO1 series. In the cross-examination also he had stated

about the incident and nothing has been brought out to

discredit his evidence. PW3 had admitted that he is a witness

to the scene mahazar and thus the existence of the same is

proved. PW4 is the Sub Inspector of police who had detected

Crl. Appeal NO. 1126 OF 2003
-:3:-

the case. He had deposed how they proceeded, under what

circumstances they met the accused and how the search was

conducted and seizure was done. He had also stated about

the taking of the sample and sealing it properly and also

regarding forwarding it to the court for sending it for the

chemical examiner’s report. He has been cross-examined and

he had denied the suggestion that it is a cooked up case. He

had stated that it was he who had tasted the liquid. It is also

deposed by him that the articles were sent to the Court on

22.5.99 after preparing the forwarding note on 21.5.99. The

chemical examiner’s report in this case is marked as Ext.P6 It

shows that the seal on each bottle was in tact and found

tallied with the sample seal provided. The chemical

examination revealed that it contained 40.84% by volume of

ethyl alcohol. I had also perused the seizure mahazar, Ext.P2

which clearly shows that the samples were taken and sealed in

the presence of the witnesses. It is submitted that the

independent witnesses has not been examined in this case and

therefore the matter has to be viewed with suspicion. Under

the proviso to S.36 of the Abkari Act, presence of independent

Crl. Appeal NO. 1126 OF 2003
-:4:-

witnesses are necessary. So far as this case is concerned there

were independent witnesses and only thing is that they had

not been examined. It is a well known fact that these

independent witnesses are rarely in the habit of supporting the

prosecution and under such circumstances it has to be

considered whether it has caused any prejudice to the

accused. A Division Bench of this court has even gone to the

extend of holding that even the absence of independent

witnesses will not vitiate the trial unless real prejudice has

been caused to the accused. Here an analysis of the evidence

would reveal that the accused was found in suspicious

circumstances with a leather bag which contained 60 bottles of

Boss whisky and proper sample has been taken and sealed

and therefore there is nothing that had caused prejudice to the

accused. So the said contention cannot be accepted.

Therefore in the light of these materials I do not want to hold

that the Court below has gone wrong in finding the accused

guilt u/s 55(a) of the Act. Therefore the conviction is

confirmed.

Crl. Appeal NO. 1126 OF 2003
-:5:-

3. Now coming to the question of sentence. The

learned counsel would submit that the accused is in poor

circumstances and he requires sympathy and he is not a

habitual offender and therefore some leniency should be

shown. After hearing the persuasive argument of the learned

counsel I am inclined to show leniency by reducing the

sentence to one year and the default sentence to that of three

months. The rigorous imprisonment also is altered into that of

simple imprisonment.

In the result this Crl.Appeal is disposed of as follows.

The finding of guilt u/s 55(a) of the Abkari Act is confirmed

and the sentence is modified and the accused is sentenced to

undergo simple imprisonment for a period of one year and to

pay a fine of Rs.1 lakh and on default of which he is sentenced

to undergo simple imprisonment for another three months.

The lower court shall execute the sentence. He is entitled to

set off permissible under Sec. 428 Cr.P.C.

M.N. KRISHNAN, JUDGE.

ul/-