High Court Kerala High Court

Shaji vs State Of Kerala on 28 March, 2007

Kerala High Court
Shaji vs State Of Kerala on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 1160 of 2006()


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

                        Vs



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

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/03/2007

 O R D E R



                              V. RAMKUMAR, J.

                            * * * * * * * * * * * * * * * * * *

                Crl. Appeal Nos. 1160 of 2006, 1308 of 2006

                                            &

                                     2039 of 2006

                           * * * * * * * * * * * * * * * * * *

                         Dated, 28th day of March 2007



                                     JUDGMENT

Accused Nos. 3, 2 and 1 respectively in S.C. No. 129/’01 on the file

of the Addl. Sessions Court For The Trial of Abkari Act Cases,

Neyyattinkara, are respectively the appellants in these Appeals. Crl. A.

Nos. 1160 of 2006 and 1308 of 2006 are preferred by accused Nos. 3

and 2 through private counsels. Crl. Appeal No. 2039 of 2006 is preferred

by the first accused from the Central Prison, Thiruvananthapuram and

represented through State Brief.

2. In these appeals, the three accused persons challenge the

conviction entered and the sentence passed against them for an offence

punishable under Section 58 of the Abkari Act.

3. The case of the prosecution is that on 14-3-1998 at about 7

p.m. the Sub Inspector of Police, Neyyardam and his police party while

on patrol duty stumbled upon an autorickshaw bearing Reg. No. KL 01 L

8589 driven by the 3rd accused and carrying accused Nos. 1 and 2 as

passengers along with the jerry can having a capacity of 10 litres. He

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:2:-

signalled the autorickshaw to stop and, on interrogation, the accused

persons admitted that the jerry can contains arrack. Thereupon the Sub

Inspector arrested the accused persons and seized the jerry can under a

mahazar prepared from the spot. The accused as well as the properties

were taken to the Neyyardam Police Station from where a case was

registered as Crime No. 32/98. The accused were produced before the

J.F.C.M., Kattakkada and the properties were produced before the

Magistrate, subsequently. The sample taken therefrom and dispatched

to the Chemical Examiner’s Laboratory, Thiruvananthapuram through

court revealed that the sample contained 14.80 percent by volume of

Ethyl Alcohol. The accused have thereby committed an offence

punishable under Sec. 58 of the Abkari Act.

4. On the accused pleading not guilty to the charge framed

against them by the court below for the aforementioned offence, the

prosecution was permitted to adduce evidence in support of its case. The

prosecution altogether examined 6 witnesses as P.W.s 1 to 6 and got

marked 9 documents as Exts. P1 to P9 and 3 material objects as Mos 1

and 3.

5. After the close of the prosecution evidence, the accused were

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:3:-

questioned under Sec. 313 (1) (b) Cr.P.C. with regard to the incriminating

circumstances appearing against them in the evidence for the

prosecution. They denied those circumstances and maintained their

innocence.

6. Since the learned Addl. Sessions Judge did not consider this

a fit case for recording an order of acquittal under Sec. 232 Cr.P.C. the

accused persons were called upon to enter on their defence and to

adduce any evidence which they might have in support thereof. They

did not adduce any defence evidence.

7. The learned Addl. Sessions Judge, after trial, as per judgment

dated 8-6-2006 found all the appellants guilty of the offence and

sentenced them to rigorous imprisonment for three years and to pay a fine

of Rs. 1,00,000/- each and on default to pay the fine, to suffer rigorous

imprisonment for six months. It is the said judgment which is assailed in

these appeals.

8. I heard Advocate Sri. Sasthamangalam Ajithkumar, the

learned Counsel appearing for the appellant in Crl.A. 1160 of 2006 and

Adv. Sri. R.T. Pradeep, the learned counsel appearing for the appellant in

Crl. Appeal No. 1308 of 2006 and Adv. Sri. P.V. Vijayakumar, the

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:4:-

learned counsel who defended the appellant in Crl.Appeal No. 2039 of

2006 on State Brief. I also heard Adv. Sri. K.S. Sivakumar, the learned

Public Prosecutor who defended the State.

9. The only point which arises for consideration is as to whether

the conviction entered and the sentence passed against the appellant are

sustainable or not ?

THE POINT:-

10. P.Ws 1 and 2 are the independent witnesses who had figured

as attestors to Ext.P1 mahazar prepared by the detecting officer. Even

though both of them admitted their signatures in the mahazar they turned

hostile to the prosecution. P.W.3 is the owner of the autorickshaw

examined to say that it was the 3rd accused who was driving the

autorickshaw on the fateful day. P.W.4 was the head constablle of

Neyyardam Police Station who was in the company of the detecting

officer. P.W.5 was the Sub Inspector of Police, Neyyardam who detected

the offence. P.W.6 was the Thondi Section Clerk attached to the

J.F.C.M., Court, Kattakkada which was the committal court in respect of

this case.

11. After an anxious consideration of the oral and documentary

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:5:-

evidence in the case and after hearing both sides, I am of the view that the

prosecution has not succeeded in establishing the guilt of the accused

beyond reasonable doubt. Notwithstanding the disloyalty shown by P.W

1 and 2, the evidence of P.Ws 4 and 5 can be accepted to hold that the

accused persons along with MO2 jerry can were in the autorickshaw and

that on the reasonable belief that the jerry can contained illicit arrack,

P.W. 5 had arrested the accused and seized the jerry can together with the

bag and autorickshaw under Ext.P1 contemporaneous mahazar prepared

by him from the spot itself. But the further question is whether the

contents of MO2 jerry can has conclusively been proved to be illicit

arrack so as to justify the conviction.

12. Eventhough P.W.5 claims to have seized the contraband

liquor at 7 p.m. on 14-3-1998, the properties were produced before court

only on 23-3-1998. Except for a bald statement by P.W.5 from the

witness box that until their production in Court the properties were in his

custody, he has not given any satisfactory explanation as to why he kept

the properties in his custody for 9 days. There is therefore, infraction of

Sec. 102 (3) Cr.P.C. That apart, going by the recitals in Ext.P1 mahazar,

P.W.5 had, before seizing the jerry can, sealed the same. But the jerry

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:6:-

can described as Item I in Ext.P5 property list is not shown as sealed.

This means that there is no acceptable evidence to show that it was the

very same jerry can which was seized after sealing the same which was

produced before court 9 days after the alleged seizure.

13. The prosecution would have it that the sample taken from the

above jerry can by the committal Magistrate and dispatched to the

Chemical Examiner has proved the fact that the contents of the jerry can

was illicit arrack. The prosecution has not produced any forwarding note

or requisition by the investigating agency requesting the committal

Magistrate to take sample from MO2 and despatch the same to the

chemical examiner for report. In the absence of any such request from

the investigating agency it is not known as to why the committal

Magistrate took the sample and despatched the same to the chemical

examiner. P.W.6 is the thondi Section Clerk who has deposed that on the

strength of the orders of the Magistrate he took the sample . Neither

Ext.P5 property list nor Ext.P9 certified extract of the relevant page of

the thondi section register shows any endorsement by the Magistrate to

take sample from the jerry can produced in this case. On the contrary,

both Exts.P5 and P9 contain endorsement by the Magistrate on 23-3-1998

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:7:-

directing that the properties be kept in the custody of the Station House

Officer until further orders. If that direction of the Magistrate had been

promptly complied with, it is not known as to how P.W.6 could take a

sample. Even assuming that there was a direction by the Magistrate to do

so, P.W.6 does not say the date on which he took the sample or the

quantity drawn by him as sample and the mode of despatch of the same

to the chemical examiner. What Ext.P8 certificate of analysis shows is

that the sample was despatched to the chemical examiner along with a

covering letter of the Magistrate dated 18-5-1998 and the sample was

produced in the laboratory on 20-5-1998 by P.C. 4386. Ext.P9, no

doubt, contains an endorsement that the sample was entrusted to P.C.

4386. But then, it does not carry the date of entrustment. The said police

constable also was not examined before court.

14. It is well settled that in a case of this nature the prosecution

can succeed in securing a conviction only if it is proved that a sample

drawn from the contraband substance seized from the possession of the

accused was despatched to the chemical examiner in a tamper proof

condition. To put it differentlt, the prosecution has to inevitably show

that the sample which was analysed by the chemical examiner was the

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:8:-

very same sample which was drawn from the contraband liquor alleged

possessed by the accused. This is particularly so since the sample which

eventually reaches the hands of the chemical examiner changes several

hands. (Vide The State of Rajasthan v. Daulat Ram – AIR 1980 SC

1314 and Valsala v. State of Kerala – 1993 (2) KLT 550). In the case

on hand, first of all it is doubtful whether jerry can which was produced

before court after 9 days of the seizure was the very same jerry can which

was seized under Ext.P1 mahazar. Consequently, there is absolutely no

contemporaneous record maintained by the committal Magistrate to show

that there was a direction to take sample and pursuant to the said

direction sample was taken. There is no record showing the date of

sampling, the quantity of sample and the date of despatch of the same to

the Chemical Examiner etc. All these are capable of record and proof.

As mentioned earlier, even without a forwarding note or requisition for

sampling it was no part of the duty of the Magistrate to take a sample

and send the same to the Chemical Examiner. In the absence of any

acceptable evidence to show that the sample which was analysed under

Ext.P8 certificate of analysis was the very same sample which was seized

from the jerry can allegedly possessed by the accused persons, the

Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 & 2039 of 2006 -:9:-

conviction entered and the sentence passed against the appellants cannot

be sustained and are accordingly dislodged.

15. The appellants are found not guilty of the offence punishable

under Sec. 58 of the Abkari Act and are acquitted thereunder. They are

set at liberty. The first accused (appellant in Crl. Appeal 2039 of 2006)

shall be released from prison forthwith unless his continued detention is

needed in connection with any other case.

In the result, these Criminal Appeals are allowed as above.

                                                     V. RAMKUMAR,     JUDGE.




ani


Crl. Appeal Nos. 1160

of 2006, 1308 of 2006 &  2039 of 2006    -:10:-





                                                                     V. RAMKUMAR, J.


                                                        * * * * * * * * * * * * * * * * * *


                                                                Crl. Appeal Nos. 1160

                                                   of 2006, 1308 of 2006 &  2039 of 2006

                                                        * * * * * * * * * * * * * * * * * *


                                                               Dated, this the  29th  day of


                                                                             January  2007




                                                                                JUD
                                                                                       GMENT