High Court Kerala High Court

Subrahmaniyan vs State Of Kerala on 24 February, 2010

Kerala High Court
Subrahmaniyan vs State Of Kerala on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1879 of 2003()


1. SUBRAHMANIYAN, S/O. GANAPATHY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PADAYATTEE YELDO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :24/02/2010

 O R D E R
                                                    (C.R)

                      V.K.MOHANAN, J
          ------------------------------------------
             Crl. Appeal No. 1879 of 2003
          -------------------------------------------
         Dated 24th Day of February, 2010


                        JUDGMENT

This appeal is at the instance of the sole accused in

S.C.No.71/2002 of the Court of Addl.District and

Sessions Judge (Adhoc 1), Thodupuzha, who challenges

his conviction and sentence under Section 55 (a) of the

Abkari Act (for short, ‘the Act’ only)

2. The prosecution case is that on 14.6.99 at 3

P.M the accused was found in possession of 3 litres of

arrack in a plastic can at Vattappara junction at a place

called Pothamedu. On the basis of the said allegation,

crime No.8/99 of Devikukulam Excise Range was

registered. After investigation, a final report was filed

in the Court of Judicial First Class Magistrate,

Devikulam, whereupon C.P.No.3/2001 was initiated

and by order dated 6.10.2001, the learned Magistrate

CRA 1879/03
-:2:-

committed the case to the Sessions Court, Thodupuzha

where the case was instituted as S.C.No.71/2002, which

was made over to the court of Assistant Sessions Judge,

but subsequently, it was transferred by the Sessions

Court to the trial court for disposal. During the

course of trial, PWs 1 to 3 were examined on the side of

the prosecution and Exts.P1 to P5 were marked as

documentary evidence. M.O-1 material object was also

identified and marked. The defence’s stand was total

denial. No evidence was adduced from the side of the

defence. Finally, on the basis of the evidence and

materials on record, the trial court found that the accused

is guilty of the offence under Section 55 (a) of the Act and

accordingly he is sentenced to undergo rigorous

imprisonment for a period of three months and to pay a

fine of Rs.1,00,000/- (one lakh) with a default sentence of

simple imprisonment for three months. It is the above

judgment and order of conviction and sentence

CRA 1879/03
-:3:-

challenged in this appeal.

3. I have heard Sri Padayattee Yeldo, the learned

counsel appearing for the appellant and also the learned

Public Prosecutor.

4. The learned counsel vehemently argued that the

judgment of the trial court is absolutely illegal, improper

and irregular and liable to be set aside. Though several

factual grounds are taken in the memorandum of appeal,

during the submissions the learned counsel confined his

main argument to the competency and jurisdiction of

PW1 to effect the seizure and arrest of the appellant/

accused. In support of the above argument, the counsel

invited my attention to Section 70 of the Act and

submitted that no notification has been issued by the

Department or the Government conferring the requisite

power on the Assistant Excise Inspectors.

5. The point raised by the counsel assumes prime

importance and as the same is capable to shake the very

CRA 1879/03
-:4:-

basis of the prosecution case, I am of the opinion that

the said point can be considered as the first issue in this

matter.

6. The learned counsel for the appellant

emphatically submitted that PW1, being the Assistant

Excise Inspector, has no powers under Sections 40 to 53

of the Act by virtue of Section 4(d) of the above Act. It is

also his contention that there is no notification or

Government Order, conferring such powers on Assistant

Excise Inspector.

7. On the other hand, learned Public Prosecutor

submitted that the Government has issued notification

conferring powers upon the excise officials including the

Assistant Excise Inspectors. The learned Public

Prosecutor submitted that when SRO Nos.233/67 and

234/67 were issued, vide G.O.MS. No.356/67/Rev., dated

10th August 1967, the post of Assistant Excise Inspector

was not created in the Excise Department and, therefore,

CRA 1879/03
-:5:-

in the said notifications, the powers and duties of

Assistant Excise Inspector were not mentioned. It is the

further submission that the post of Assistant Excise

Inspector was created with effect from 10.10.1985, and

the powers and duties of Assistant Excise Inspectors

were fixed and assigned only with effect from 12.10.88

vide G.O.(MS) 142/88 dated 12.10.88. The learned Public

Prosecutor took me through the said Government Order

and he made available to me a copy of the same for

perusal. It is the further contention of the learned Public

Prosecutor that the post of “Assistant Excise Inspector”

will come in between the posts of “Excise Inspector” and

“Preventive Officer” and therefore, by virtue of their

ranking itself, and especially, in the light of the

notification SRO 234/67, they are also authorised to

discharge the functions and duties that assigned to Excise

Inspectors, Preventive Officers and also to the Excise

Guard. Hence, according to the learned Public

CRA 1879/03
-:6:-

Prosecutor, the seizure and arrest effected by PW1, the

“Assistant Excise Inspector”, is in accordance with the

powers conferred upon him and therefore, there is no

illegality or lack of jurisdiction.

8. In the light of the arguments advanced by the

learned counsel for the appellant and the learned Public

Prosecutor, the question to be considered is whether the

Assistant Excise Inspector is an authorized officer as

envisaged by Section 4(d) and Section 70 of the Abkari

Act. In order to consider the above question, the facts

and circumstances involved in this case, acquire

relevance, which I shall state briefly. As stated earlier,

the allegation is that the appellant/accused was found in

possession of three litres of arrack at about 3 PM on

14.6.99 when PW1 and party were on patrol duty,

especially, when the jeep in which they were travelling

reached at Vattappara junction, they saw the accused

coming from the opposite direction holding one plastic

CRA 1879/03
-:7:-

can and, on suspicion, the accused was intercepted and

PW1, the Assistant Excise Inspector, inspected the can

and found that the can contains three litres of liquor

which, on smelling and tasting, identified as arrack. Thus,

the accused was arrested and Ext.P1 mahazar was

prepared and M.O-1 can which contained the arrack and

the contraband article were seized. Thereafter PW1 and

party returned to the excise office and registered Ext.P2

crime report. Accordingly, accused as well as the

contraband article were produced before the Judicial First

Class Magistrate, Devikulam. The property was produced

as per Ext.P3 property list. Ext.P4 was also filed before

the court with a request to forward the sample for

chemical analysis. Ext.P5 is the chemical analysis report,

thus obtained. PWs 2 and 3 are the independent

witnesses examined to prove the seizure and arrest, but

they turned hostile. The only evidence available is that of

the deposition of PW1 and the documents such as Exts.P1

CRA 1879/03
-:8:-

to P5. When PW1 was examined, he had deposed before

the court during the chief examination itself that on

14.6.99 he was in the Devikulam Excise Range office

working as “Assistant Excise Inspector”. He had also

deposed in terms of the prosecution case and through him

Ext.P1 seizure mahazar was marked. Besides that, Ext.P2

crime report, Ext.P3 property list, Ext.P4 forwarding note

and Ext.P5 Chemical Analysis report were also got

marked through him. MO1 was also identified and

marked through PW1. During cross examination, he had

stated that no superior officer was with him and he was in

charge of the range. Absolutely, there is no evidence as

to who conducted the investigation and who prepared

final report/complaint and filed it in the court on

conclusion of the investigation.

9. Sections 3(2) and 3(6) of the Act define the

“Abkari Officer” and “Abkari Inspector” respectively.

According to Section 3(2), “Abkari Officer” means the

CRA 1879/03
-:9:-

Commissioner of Excise or any officer or other person

lawfully appointed or invested with powers under Sections

4 or 5. “Abkari Inspector” means an officer appointed

under section 4 clause (d). Section 4(d) says that the

Government may, by notification in the Gazette, may

appoint officers, to perform the acts and duties mentioned

in Sections 40 to 53 inclusive of this Act. Section 70 of

the Act specifically deals with conferring of powers and

making of appointments, which reads as follows:

“70. The conferring of powers
and making of appointments :- All
notification and orders conferring powers,
imposing duties and making appointments
under this Act may respectively refer to
the persons concerned specially by name
or in virtue of their office or to classes of
officials generally by their official titles,
and all courts shall take judicial notice
thereof”

10. In this juncture, it is apposite to consider

Section 50 which says that report of Abkari Officer

gives jurisdiction to a competent Magistrate. Sub-section

CRA 1879/03
-:10:-

2 of Section 50 says:

” (2). As soon as investigation into the
offences under this Act is completed, the
Abkari Officer shall forward a Magistrate,
empowered to take cognizance of the
offence on a police report, a report in
accordance with sub-section (2) of section
173 of Code of Criminal Procedure, 1973
(Central Act 2 of 1974″. (emphasis supplied)

From Section 50, it is crystal clear that the court can take

cognizance only upon the report field by an “Abkari

Officer” on completion of the investigation as per the

provisions of the Act. In the present case, absolutely,

there is no evidence as to who conducted the investigation

and who filed the final report as contemplated under

section 50 of the Act.

11. According to PW1, at the time of the detection

of the offence, he was working as “Assistant Excise

Inspector” in the Devikulam Excise Range Office. Though

in paragraph 5 of the impugned judgment, it is stated that

CRA 1879/03
-:11:-

PW1 was the Excise Range Inspector, Devikulam, but in

the appendix to the same judgment, showing the witness

schedule, PW1 is shown as one Mr.M.K.Janardhanan and

in the bracket it is shown as (AEI). So there is no scope

for any dispute that the officer, who detected the crime

and seized contraband article and arrested the accused,

was PW1 who was working as “Assistant Excise

Inspector” of the Devikulam range at the relevant time.

Item No.8 of the notification, i.e.S.R.O 234/67 is

relevant, which reads as follows:

“In exercise of the powers conferred
by Section 4 of the Abkari Act, 1 of 1077
and of all other powers hereunto enabling
and in supersession of the previous
notifications on the subject, the
Government of Kerala hereby appoint the
officers mentioned in column (1) of the
Schedule to exercise the powers and
perform the duties specified in that column
with jurisdiction over the areas specified
against each in column (2) of the said
schedule, namely:-

CRA 1879/03
-:12:-

Schedule

Officers and their powers Local jurisdiction

and duties (2)

(1)

xx xx xx xx xx xx xx xx xx

8. All officers of the Excise Department Within the areas for which they are
not below the rank of Excise Inspectors – appointed”
to perform the acts and duties mentioned
in sections 40 to 53 inclusive of the Act.

(emphasis supplied)

Further details in the notification show as to which of the

category of the officers of the department will come under

the definition of “Abkari Officers”. It is also relevant to

note that in the said notification, officers appointed as

“Excise Inspectors”, “Circle Inspectors”, “Preventive

Officers”, and “Excise Guards” were given specific powers

CRA 1879/03
-:13:-

and authorities. The “Assistant Excise Inspectors” were

not given such powers. Public Prosecutor submitted that

at the time of issuing SRO 234/67, there was no post of

“Assistant Excise Inspector” and that is why that category

of officers is not mentioned in the said SRO and it is

further submitted by the learned Public Prosecutor that

subsequently, the post of “Assistant Excise Inspectors”

was created during the year 1985 and with effect from

12.10.1988, the “Assistant Excise Inspectors” were also

authorised to perform the duties of Excise Inspectors. In

support of the above submission, the learned Public

Prosecutor, after making available to me a copy of G.O

(MS) 142/88, Taxes Department dated 12.10.88,

submitted that the duties and responsibilities of the

“Assistant Excise Inspectors” in the Excise range is the

“same” as those of the “Excise Inspectors”. It is also the

submission of the Public Prosecutor that by virtue of the

rank of “Assistant Excise Inspectors” above the rank of

CRA 1879/03
-:14:-

“Preventive Officers”, it is only proper and reasonable to

conclude that the “Assistant Excise Inspectors” have also

powers as that are enjoyed or conferred upon the

“Preventive officers”.

12. I am unable to accept the above contention. In

view of Sections 3(2) and 3(6), there must be officers

termed as “Abkari Officers” and “Abkari Inspectors” and

especially, in view of Section 4(d), officers shall be

appointed to perform the acts and duties mentioned in

sections 40 to 53 inclusive of the Abkari Act. Section 70

specifically says that “all notification and orders

conferring powers, imposing duties and making

appointments under this Act may respectively refer to the

persons concerned specially by name or in virtue of their

office or to classes of officials generally by their official

titles, and all courts shall take judicial notice thereof”.

(emphasis supplied). In the present case, no such notifications

are produced and the materials which referred to above

CRA 1879/03
-:15:-

do not show that the “Assistant Excise Inspectors” are

conferred with powers that contemplated under sections

40 to 53.

13. On a reading of Section 50, it is crystal cleat that

the court can take cognizance only upon a valid report

filed by “competent officer after investigation of the case

as provided under Section 50 of the Act”. Section 40

deals with procedure on arrest and seizure. Section 41

deals with disposal of persons arrested. Going by various

provisions of the Act, it can be seen that vide powers are

given to “Abkari Officers” and “Abkari Inspectors”.

Besides that, section 50 is more particular that, only

“report of Abkari Officer” gives jurisdiction to a

competent Magistrate and only on such report, the

Magistrate can take cognizance. In the present case,

PW1 who was working as an Assistant Excise Inspector

was not given powers under the above provisions to

effect seizure and investigation. He was also not

CRA 1879/03
-:16:-

competent due to absence of conferment of powers

under section 50, to file “Report” or complaint. A trial

conducted based upon a report of an incompetent officer

will render as “non est.” A Division Bench of this Court in

the decision in Varkey v. State of Kerala (1993 (1) KLT

72), held:

“The consequence is that Excise Inspectors
who filed the complaints in these cases had no
authority to file such a complaint. The result is
that the Sessions Court or the Special Court had
no jurisdiction to take cognizance of the same.
They could not have framed charge against the
accused. The charge framed by them was without
jurisdiction. The trial which followed the said
charge must be treated as non est, because it was
done without jurisdiction. If the trial was one
held without jurisdiction, it cannot end in either
conviction or acquittal. The court below ought to
have discharged the accused under S.227 of the
Code of Criminal Procedure”.

A Full Bench of this Court, as per its decision in Abdul

Rehman v. State of Kerala (1995(1) KLT 234(FB), has

affirmed the decision of this Court in Varkey’s case

(1993(1) KLT 72) (cited supra). In another Division

Bench decision in Prabhakaran v. Excise Circle

CRA 1879/03
-:17:-

Inspector (1992 (2) KLT 860), it is held:

“Learned Public Prosecutor informed us,
after ascertaining the position from the
Government that no officer has been authorised
by the State Government as per the aforesaid
clause(d). If so, the respondent has no authority
to file a complaint for the offence under the NDPS
Act. The corollary is that the Court of Sessions or
Special Court has no jurisdiction to take
cognizance of the offence under the NDPS Act on
such complaint. The charge framed against the
petitioner is hence without jurisdiction.”

In the present case, the above provisions, and other

materials referred to above would show that PW1 who

was working as “Assistant Excise Inspector” was not a

competent and authorised officer as contemplated by the

provisions of the Abkari Act, especially, Section 4 (d) and

Section 70 of the Act and therefore, the seizure and arrest

made by PW1 was without authorization and jurisdiction.

14. It is to be noted that only three witnesses were

examined by the prosecution out of which PWs 2 and 3

were independent witnesses and they turned hostile. PW1

has not stated as to who conducted the investigation and

CRA 1879/03
-:18:-

who filed the report. If that be so, in the absence of such

details, the committal court has committed a grave

mistake in taking cognizance. Since the committal

proceedings and taking cognizance itself were without

jurisdiction, the trial court ought not have proceeded with

such trial, especially, when PW1 has no power for seizure

and arrest as contemplated by the Act.

15. In the light of the above discussion and the

materials considered and the provisions referred above,

the judgment of the trial court is illegal, improper and

irregular. The trial itself rendered as non-est.

Consequently, the conviction and sentence imposed

against the appellant/accused is liable to be set aside

and he is entitled to get discharged from the case

registered against him.

In the result, this appeal is allowed setting aside

the conviction and sentence imposed against the appellant

vide judgment dated 16.10.2003 in SC No.71/02 of the

CRA 1879/03
-:19:-

Court of Additional Sessions Judge (Adloc-I), Thodupuzha,

and discharging the appellant/accused in the above case.

The bail bond, if any, executed by the appellant/accused is

cancelled and he is set at liberty. The amount of

Rs.12,500/- deposited by the appellant towards the

compliance of the condition imposed by this Court at the

time of suspending the sentence is directed to be

refunded to the appellant/accused forthwith on his proper

request.

V.K.MOHANAN
JUDGE

kvm/-

.