High Court Kerala High Court

Sasi Kumar vs State Of Kerala on 4 October, 2007

Kerala High Court
Sasi Kumar vs State Of Kerala on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1152 of 2007()


1. SASI KUMAR, C.NO.1614,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :BANI P.[STATE BRIEF]

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :04/10/2007

 O R D E R
                                    K. Thankappan, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              Crl. A. No. 1152 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 4th day of October, 2007

                                       JUDGMENT

Appellant challenges the judgment in S.C.No.686/2003 on the file

of the Court of the Addl. District and Sessions Judge (Adhoc) Court-I,

Kollam. By the impugned judgment the appellant was found guilty under

section 55(a) of the Abkari Act and he was convicted thereunder and

sentenced to undergo rigorous imprisonment for two years and to pay fine of

Rs.1,00,000/- and in default to undergo simple imprisonment for a period of

six months. As per the evidence of PWs.1 and 2, Excise Inspector and

Preventive Officer respectively, the appellant was found in possession of

five litres of arrack. In Ext.P1 mahazar it is recorded that the appellant was

found in possession of 5 litres of arrack in MO1 can. MO1 can was seized

from the appellant, sample was taken and the same was labelled and sealed

in the presence of PWs.3 and 4 independent witnesses. The trial court found

that the prosecution had succeeded in proving that the appellant was found

in possession of five litres of arrack in violation of the provisions of the

Abkari Act.

Crl.A.1152/07 2

2. The contention of the learned counsel for the appellant is that the

trial court ought not have placed reliance on PWs.1 and 2, the official

witnesses, as PWs.3 and 4 independent witnesses were turned hostile to the

prosecution. The further contention is that there are contradictions in the

evidence of PWs.1 and 2 regarding the sample taken. PW1 stated that the

bottles were taken from the shop, whereas PW2 had stated that the bottles

were already in the jeep. Lastly it is contended that in the light of decisions

reported in Surendran V.State of Kerala (2004(1) KLT 404 and Sudhepan

@ Aniyan V. State of Kerala (2005(2) KLT (Cri) 631) , the finding of the

trial court that the appellant had committed an offence punishable under

section 55(a) of the Abkari Act is not tenable.

3. The trial court mainly relied on the evidence of PWs.1 and 2 to

find the appellant guilty under section 55(a) of the Abkari Act. The trial

court has also relied on the evidence of PW5 Excise Inspector who

continued the investigation and filed the final charge. Though the appellant

had set up a case in his 313 statement that the case was foisted against him,

his case has not been considered by the trial court. The first contention

raised by the appellant is that the trial court has committed serious error in

accepting the evidence of PWs.1 and 2 , as the independent witnesses were

turned hostile to the prosecution. There is no legal bar to prove the case

Crl.A.1152/07 3

through the evidence of official witnesses, if their evidence is free from any

infirmity. PWs.1 and 2 had given evidence before the court that the

appellant was found in possession of MO1 can which contained 5 litres of

arrack. Though these witnesses were cross-examined at length, their

evidence has not been shattered. The case suggested by the appellant that

the case was foisted against him is also not sustainable, as the evidence of

PWs.1 and 2 would prove that the appellant was found in possession of five

litres of arrack. Evidence of Pws.3 and 4 would show that they were

signatory of Ext.P1 mahazar. As per Ext.P5 report, the sample contained

49.52% of ethyle alcohol by volume. In the above circumstances, this Court

is of the view that the trial court is fully justified in relying on the evidence

of PWs.1 and 2.

4. Next question to be considered is that as per the principle laid

down in Surendran’s case (Supra) and Sudhepan’s case (Supra), the finding

of the trial court that the appellant committed an offence punishable under

section 55(a) of the Abkari Act is not sustainable. In In Surendran ‘s case

(Supra) a Division of this Court held that when a person is in “possession

of illicit liquor” while illegally importing it, the case would be covered

under section 55(a) of the Abkari Act and in a case where the possession is

of illicit liquor the case would fall within section 58 of the Abkari Act. In

Crl.A.1152/07 4

Sudhepan @ Aniyan (Supra) this Court held that under section 55(a) the

prosecution must allege and prove that possession of the contraband liquor

was incidental or in connection with export, import, transport or transit of

liquor. As per the provisions of the Abkari Act, the prosecution should

prove that the article was found in possession of the accused was in

connection with export, import, transport or transit of liquor. In the light of

the above, this Court is of the view that the finding of the trial court that the

appellant had committed an offence punishable under section 55(a) of the

Abkari Act is not sustainable. After considering the entire evidence, the

trial court found that the prosecution had proved that the appellant was

found in possession of five litres of arrack.. The prosecution in this case has

not proved that the possession of the contraband article was incidental or in

connection with export, import, transport or transit of liquor. Section 8(1) of

the Abkari Act deals with prohibition of manufacture, import, export,

transport, transit, possession, storage, sales, etc. of arrack. As per section 8

(1) of the Abkari Act, no person shall manufacture, import, export,

transport, without permit transit, possess, store, distribute, bottle or sell

arrack in any form. Hence, offence under section 8(1) and (2) of the Abkari

Act is, therefore, attracted in the facts and circumstances of this case.

Therefore, the appellant is found guilty under section 8(1) of the Abkari

Crl.A.1152/07 5

Act, punishable under section 8(2) of the Abkari Act .

5. The next question to be considered is with regard to the sentence

awarded against the appellant. The possession of arrack in contravention of

the Act or of any rule or order made under the Act shall not be encouraged

by giving smaller punishment. However, the fact that the incident happened

during the year 1998 and the fact that the possession of arrack is five litres,

this Court is of the view that sentence of rigorous imprisonment for two

years and to pay a fine of Rs.1,00,000/- and in default of payment of fine to

undergo simple imprisonment for six months under section 8(2) of the

Abkari Act will meet the ends of justice. Hence, the appellant is sentenced

to undergo rigorous imprisonment for two years and to pay a fine of

Rs.1,00,000/- and in default of payment of fine to undergo simple

imprisonment for six months. Benefit under section 428 Crl.P.C. is entitled

to the appellant.

With the above modification, the appeal is dismissed.

K. Thankappan,
Judge.


mn

Crl.A.1152/07    6




                      K. Thankappan,J.
                     - - - - - - - - - - - - - - - -
                    Crl.A. No. 1152 of 2007
                     - - - - - - - - - - - - - - - -




                            Judgment
                            4-10-2007