High Court Karnataka High Court

State By Inspector Of Excise vs Udaya Anchan on 10 September, 2009

Karnataka High Court
State By Inspector Of Excise vs Udaya Anchan on 10 September, 2009
Author: A.S.Pachhapure
IN THE HIGH COURT OF RARNAIRRA AI BANGALORE
DATED IHIs THE 10" DAY OF SEPTEMBER, 2009
BEFORE: T T
THE HON'BLE MR. JUSTICE A.S. RAcHHHRORRl"tlft'

CRIMINAL REVISION REIIIION N5;2363 OF 2006

BETWEEN:

State by Inspector Of Excise}Il.
Excise Intelligence Wing, "" V

Mangalore. PETITIONER/S

{By srI.B.BaIakrIshnaI'HCOR.j '*'

AND:

Udaya Anchanyj. I . »_ §

S/O. Rukmayya'P§Ojary;_°

POOjarY'Nilaya,V"l' "a'V *

SOOrikumeIg;IV "

Berimar Post,' _ '

Bantfialnfalukflufl I RESPONDENT/S

l§RespOnflent,served & absent]
'k'Jr$k'

This Crl.R.P. is filed u/Section 397 r/w 401

'.Cr.P,C. 'by the SP? for the State praying' tO set
_ "ssidef the Order dt.2.9.06 passedt by the Prl.S.J.,
_yD;K{; Bangalore in Crl.A. No.91/O3 and confirm the
_ "Order passed by the Authorized Office/Deputy
.R'COmmissiOner Of Excise, Mangaiore in ADK
*»8I3/DIOR/I997-98 dt.30.lO.G3.

?his Crl.R.P. coming On for Hearing On E.A. on
this day, the court msde the following:



2 Crl.RP 2363/O6

ORDER

Though the matter is posted for_ hearing; on

I.A., with the consent of the counsel, it is,takenix

up for final disposal.

2. The facts relevant for the purpose of this’

revision are as under:

:1; is on p.m., the
Excise Inspector,!HWgEangai§;§; ;i had credible
information”uhen he fias patroiling duty near Nanthur
cross, ,gawiifiaruth;ii¢ari bearing reg. No.CRX 3087
proceeding on the Highefiay and he chased the car for
about 20d%hmrsi, fleet ahead and stopped the same.
There Were two oersons in the said car including the

respondent herein and on search of the vehicle, he

foundiggfgartons, each containing 48 bottles of 180

._ ml. aBoss. Whisky, totaling 1152 bottles. The

“*_respondent and another person had no license or any

“‘ authority to possess the said liquor. In the

i”= circumstances, he registered the crime against the

irespondent and another, held the investigation and

filed the charge in C.C. No.26097/1997 in the court

of JMFC IE1, Mangalore. géixw

.-3»

3 Crl.RP 2363/O6

Inc the parallel proceedings for confiscation,
the Authorized Officer issued the notice, continued

the proceedings and recorded the evidence ofFthex4

witnesses and on the basis of the said fmateriall.

confiscated the said Maruthi van;. aggrieved hp then

said order, the respondent approached the Sessions
Court in Crl.A. No.91/20d3©agg the said éfipeal came’
to be allowed by the learned Sessions*Judge on the
ground that the respondent heieinlnho was one of the
accused in C.C: §o.26U9§{l$9f has heen acquitted of
the charge 55; the Qiiigce g¢deg”s¢c:ions ii and 14
r/w. 3$y*3% énfiflaeznflaf the Karnataka Excise Act.

So also no independent witnesses had supported the

seizure of the liquor and it is on this ground that

__ the,learned sessions Judge allowed the appeal and

d:_set,aside–the Order of confiscation. Aggrieved by

the said Qragr; this revision has been preferred by

the”State;w°

l*3. I have heard the learned Government

‘fPieader for the petitioner. Yhe respondent though

lg served is absent.

4. It is relevant to note that for the

offences punishable under Sections 11 ands 14 r/w

4 Crl.RP 2363/06

32, 34 and 38wA of the Karnataka Excise Act, a
charge sheet came to be filed against the respondent
herein in c.c. No.26097/1997 before the
Court), Mangalore and in the said ‘case: the”
prosecution. led the evidence. p’On”«appreciationmfof*
the material on record, the learned fiagistrate has;
acquitted the accused on th§ ground that there is
insufficient evidence for use of-the vehicle for the
purpose of transportingi the iliguoiipxr The learned

Magistrate had =-alsoF””ohserved ijthat attesting

witnesses for_ the’ seizure_ mahazar did, not support

the seizure, and Qno” independent witnesses were
examined by the Investigating Officer to prove the

seizure. u&Q, _it_ is ,on these grounds that the

_learned Sessions Judge proceeded to allow the appeal

‘by,setting.aside the Order of confiscation. in my

considered Vopinion, the Order of the learned

Sessions Judge is just and proper and as this is a

” revision, the scope is limited and there cannot be

re¥appreciation of the evidence except on the ground

i”ofw_any illegality or perversity in the Order

R’~ifipugned, fhe Sate has not made any grounds to

warrant interference. Hence, E proceed to pass the

following. Cxiai

Ksm*

5 Crl.RP 2363/O6

ORDER
The revision petition is dismis§efi\w- .*

‘.2