High Court Kerala High Court

Soman vs State Of Kerala on 27 July, 2010

Kerala High Court
Soman vs State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2815 of 2010()


1. SOMAN, THOTTAKATTU (HOUSE)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/07/2010

 O R D E R
                       V.RAMKUMAR, J.
                   ---------------------------------
                  Crl.M.C.No.2815 of 2010
                  ----------------------------------
            Dated this the 27th day of July, 2010

                              ORDER

The petitioner who is the sole accused in C.R.No.14 of

2004 of Udumbanchola Excise Range registered for offences

punishable under Sections 55(g) & 8(1) & (2) of the Abkari

Act, seeks to quash the proceedings against the petitioner.

2. The case of the prosecution is that on 18/3/2004 the

Assistant Excise Inspector, Udumbanchola Excise Range and

his party had seized 15,400 litres of Koda (wash) and

505 litres of arrack with utensils from House No.436/1 in

Block No.1131 of Karunapuram Panchayat and the accused

has thereby committed the above said offences.

3. The investigation of the case is not yet over. Apart

from the fact that even after six years of investigation keeping

the sword of Damocles pending over the head of the petitioner

no final report has been filed so far thereby infringing the

petitioner’s constitutional right of speedy trial which applies to

the stage of investigation also, admittedly the search and

seizure was conducted by the Assistant Excise Inspector who

Crl.M.C.No.2815/2010
: 2 :

going by the decision reported in Subash Vs. State of

Kerala 2008(2)KLT 1047 was not empowered to do so. In

fact, the Assistant Excise Inspectors have been invested with

the powers of the Excise Inspectors only with effect from

8/5/2009 in G.O.(P)No.420/2009/TD dated 8/5/2009 published

as SRO 361/2009 in the Kerala Gazette dated 8/5/2009.

Accordingly C.R.No.14 of 2004 of Udumbanchola Excise

Range and the crime and occurrence report which has been

forwarded to the Judicial Magistrate of the First Class,

Nedumkandom shall stand quashed.

This Crl.M.C. is disposed of as above.

V.RAMKUMAR, JUDGE

skj