High Court Kerala High Court

Subash vs State Of Kerala Rep. By on 26 March, 2009

Kerala High Court
Subash vs State Of Kerala Rep. By on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3051 of 2003()


1. SUBASH, S/O.PUTHANPURAKKAL BHASKARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :26/03/2009

 O R D E R
              M.L. JOSEPH FRANCIS, J.
              - - - - - - - - - - - - - - - - - - - - - -
              Crl.R.P.No. 3051 of 2003
              - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 26th day of March, 2009

                           O R D E R

The revision petitioner is the accused in C.C.No. 153

of 1999 of the Court of the Judicial Magistrate of the First

Class, Wadakkancherry. The accused stands charge

sheeted by the Sub Inspector of Police, Cheruthuruthy

Police Station, alleging the offence punishable under

section 55(h) of the Kerala Abkari Act (for short ‘the Act’).

2. The allegation against the accused is that on

22.4.1997, at 5.45 p.m., at a place called Mooppan

Theruvu in Painkulam Village, the accused was found

selling Indian made Foreign Liquor. The offence was

detected by CW1.

3. In the trial court, on the prosecution side PWs. 1

to 5 were examined, Exts.P1 to P5 and MOs. 1 and 2 were

marked. On considering the evidence, the trial court

convicted and sentenced the petitioner to S.I. for a period

Crl.R.P.No. 3051 of 2003
2

of six months and to pay a fine of Rs.25,000/- and in default to

undergo S.I. for 6 months for the offence under Section 55(h)

of the Act. In appeal, Crl.A.No. 543 of 2000, the learned Addl.

Sessions Judge (Adhoc) Fast Track Court Mo.1, Thrissur

modified the conviction to one under Section 55(i) of the Act

and confirmed the sentence. Against that judgment the accused

filed this Revision Petition.

4. Heard the learned counsel for the revision petitioner

and the learned Public Prosecutor.

5. Normally, the jurisdiction of the High Court in revision

has to be exercised only in exceptional cases when there was

glaring defect in the procedure or there was manifest error on a

point of law, which has consequently resulted in flagrant

miscarriage of justice.

6. PW1 is the Sub Inspector of Police, Cheruthuruthy,

who detected the offence. He swears that on 22.4.1997 while he

was on patrol duty along with one Head Constable and two

Police constables, when they reached Painkulam, he received

Crl.R.P.No. 3051 of 2003
3

reliable information about the sale of liquor by the accused.

PW1 and his police party reached near the house of one

Bhaskaran. The accused was found there pouring liquor from a

bottle into a glass to another person standing near him. On

seeing the police, the other person ran away. PW1 arrested the

accused and he was having three bottles of 750 ml. capacity of

XXX Rum and two bottles of Mcdowel Rum. Ext.P5 is the

F.I.R. and Ext.P6 is the report of the chemical examiner. The

Asst. Sub Inspector investigated the case. PW1 identified MOs.

1 and 2. MO1 series are the bottles. PW3 is the Constable, who

accompanied PW1. PW3 swears that he saw PW1 arresting the

accused along with MOs. 1 and 2. PW3 also identified MOs 1

and 2. PW2 is an independent witness, who turned hostile to the

prosecution. But he admitted his signature in Ext.P2 seizure

mahazar. PW4 is the Head Constable, who also accompanied

PW1. PW5 is the Asst. Sub Inspector, who investigated the

case. As observed by the Appellate Court, there is sufficient

evidence to prove that the accused was in possession of liquor,

Crl.R.P.No. 3051 of 2003
4

which was proved by the oral testimony of PWs. 1, 3 and 4.

The accused was arrested on the spot with MO1 series. Ext.P3

report shows that the accused was found in possession of IMFL.

7. The learned counsel for the revision petitioner, relying

on the decision reported in Sabu v. State of Kerala (2007 (4)

KLT 169), argued that the Assistant Sub Inspector of Police is

not authorised to detect and investigate the offence under the

Abkari Act. In the decision reported in Vikraman v. State of

Kerala (2007 (1 KLT 1010), it was held that when detection was

made by the detecting officer, the mere fact that the Asst. Sub

Inspector conducted the later part of the investigation and laid

the charge sheet, will not vitiate the trial. In the present case,

PW1 is an authorised officer, who detected the crime and further

investigation was conducted by the Asst. Sub Inspector.

8. A reading of Section 465 Cr.P.C. makes it clear that an

irregularity or even illegality committed in the course of

investigation does not vitiate the trial by an otherwise competent

court unless miscarriage of justice has been caused thereby. In

Crl.R.P.No. 3051 of 2003
5

the present case, the accused has no case that any miscarriage of

justice was caused due to the investigation conducted by the

Asst. Sub Inspector.

9. The learned counsel for the revision petitioner argued

that the offence under Sections 55(h) and 55(i) of the Act are

distinct and different offences and the offence under Section 55

(i) is not a lesser offence, for which an accused could not be

convicted though charged for the offence under Section 55(h). A

reading of Section 464 Cr.P.C. makes it clear that it is possible

for the Appellate or Revisional court to convict an accused for an

offence, for which no charge was framed unless the Court is of

the opinion that failure of justice was occurred.

10. On perusing the records in this case, it is evident that

the accused was aware of the basic ingredients of the offence, for

which he is being convicted. On going through the judgment of

the trial court and the appellate court, it is clear that the accused

was found in possession of IMFL for sale. Once possession of

IMFL is established, the accused, who claims that it was not a

Crl.R.P.No. 3051 of 2003
6

conscious possession, has to establish it because how he came to

be in possession is within his special knowledge. Section 64 of

the Act stipulates that in prosecution until the contrary is proved,

it shall be presumed that the accused has committed an offence

in respect of the offence under Section 55 etc. The learned

Magistrate has imposed only reasonable sentence, on considering

the facts and circumstances of the case. Since the Appellate

Court has not committed any error of fact or law in convicting

the accused under Section 55(i) of the Act, I find no reason to

interfere with that conviction and sentence.

11. Therefore, this Revision Petition is without any merit

and it is dismissed.

(M.L. JOSEPH FRANCIS)
Judge
tm