High Court Kerala High Court

Suresh vs State Of Kerala on 13 January, 2011

Kerala High Court
Suresh vs State Of Kerala on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4337 of 2010()


1. SURESH, AGED 28 YEARS, S/O. KARNAN,
                      ...  Petitioner
2. SHANMUGHAN, AGED 48 YEARS, S/O. BALAN,

                        Vs



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

2. THE CIRCLE INSPECTOR OF EXCISE,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/01/2011

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                     Crl. M.C. No.4337 of 2010
            ====================================
          Dated this the 13th     day of January,  2011


                             O R D E R

Petitioners are the driver and cleaner of a Jeep with Reg.

No.KL-44/7106. On May 11, 2010 while petitioners were allegedly

carrying toddy in the said vehicle that vehicle was intercepted by

the Excise Officials on Aluva-Munnar road and on examination it

was found that the accused were carrying 384 litres of toddy.

The officials of the Excise Department on verification of the permits

produced by petitioners learned that as per the permits

petitioners could transport in the vehicle only 345 litres of toddy.

Petitioners were arrested at the spot and the articles were seized.

A case was registered as Crime No.30 of 2010 for offences

punishable under Section 55(a) and 55(b) of the Abkari Act (for

short, “the Act”). Annexure-A is the photocopy of crime and

occurrence report. Later it appeared that the Excise Officials

issued notice to the permit holder-licensee, as seen from

Annexure-E on May 19, 2010 stating about alleged transportation

of toddy in excess of the quantity permitted and directed him to

show cause why licence in favour of permit holder should not be

CRL. M.C. No. 4337 of 2010
-: 2 :-

cancelled. To that notice the licensee gave Annexure-F reply

denying the allegations and contending that he has not done any

act in violation of the shop licence or permits. In this petition,

petitioners/accused pray that Annexure-A, crime and occurrence

report (CR. No.30 of 2010 of Kothamangalam Excise Range) and

further proceedings which concerned offence under Sec.55(a) of

the Act be quashed. Learned Senior Advocate appearing for

petitioners contended that even as per Annexures A & B it is clear

that what is involved is only a violation of permit conditions in

that the vehicle was carrying excess toddy than permitted

quantity. It is contended by the learned Senior Advocate that in

that case or even if it is assumed that toddy was collected from

trees for which no tree tax is paid, no offence under Sec.55 or 58

of the Act is made out and offence even as per Annexures A and B

only comes under sec.56(b) of the Act. Learned Senior Advocate

has placed reliance on the decisions in Sasidharan v. State

of Kerala (2007[1] KLT 1062), Pradeep T.B. & Others v.

State of Kerala & Others (2010 [2] KLJ 413) and

Mohanan v. State of Kerala (2007 [1] KLT 845). In

response it is contended by learned Public Prosecutor that of the

CRL. M.C. No. 4337 of 2010
-: 3 :-

three permits which petitioners were carrying at the relevant time

one was found to be issued in respect of the vehicle concerned. It

is also contended that records produced by petitioners did not

show that there was any entry made at the Kombzha excise

check post which indicated that the vehicle involved had not

passed that check post.

2. Going by Annexures A and B it would appear that the

case set up by the Excise Officials is that petitioners were found

carrying toddy in excess of quantity permitted under the permits

issued to the licensee concerned. Annexure C and D are

photocopies of the permits produced by petitioners and issued in

favour of the licensee. There is no dispute regarding the

authenticity of the said documents and it is also not disputed that

the said documents were produced by the petitioners at the time

of interception by the Excise Officials. As per Annexure C and D,

permits total quantity of toddy which petitioners could carry in

KL-44/9414 or KL-44/7106 is 345 litres whereas Annexures-B,

mahazar shows that vehicle No.KL-44/7106 (which was being used

at the relevant time) carried 384 litres. Obviously it is a case

where excess quantity of toddy in violation of the permitted

quantity as per the permits was being transported. The decision

CRL. M.C. No. 4337 of 2010
-: 4 :-

in Sasidharan v. State of Kerala (supra) states that

when allegation is only that there was transportation of toddy in

excess of the quantity permitted under the permit, offence

attracted is only under Sec.56(b) of the Act. There, learned Judge

was considering whether an offence under 55(a) of the Act could

be made out and the question was answered in the negative. The

Division Bench also has taken the same view in the matter in

Mohanan v. State of Kerala (supra). In Pradeep T.B.

& Others v. State of Kerala & Others (supra) learned

Judge apart from holding that Sec.55 has no application in such

circumstances also found that Sec.58 of the Act cannot be applied

and that in such situation offence squarely fell under Sec.56(b) of

the Act. In an unreported decision in Crl. M.C. No.4049 of 2010

dated November 18, 2010 a similar question was considered and

the offences attributed to the accused in that case under sec.55

(a) (i) and 58 of the Act were quashed. There it was held that

non-payment of tree tax at the relevant time is no ground to

implicate the accused for an offence other than under Sec.56(b)

of the Act.

3. The above decisions inform me that so far as the

present case is concerned, allegation being transportation of

CRL. M.C. No. 4337 of 2010
-: 5 :-

toddy in excess of the quantity permitted under the permits

(Annexures C and D), the offence can only fall under Sec.56(b)

of the Act. I must also refer to the provisions of the Act in this

regard. While Sc.55(d) and (e) of the Act refer to any person

contravening the provisions of the Act or Rules so far as toddy is

concerned it is relevant to note that before amendment by Act 16

of 1977, Sec.55 was applicable to any person contravening the

provisions of the Act or of any licence or permit obtained under

the Act which meant that violation of conditions of permit would

attract offence under Sec.55 of the Act. Now, the words “or of

any licence or permit obtained under this Act” having been

omitted from Sec.55 by Act No.16 of 1997 as aforesaid, violation

of the licence or permit so far as it concerned articles referred to

in Sec.55 of the Act cannot come within the purview of the said

Act. This aspect has been considered in Rajan & Others v.

Sate of Kerala and Another (2010 [3] KLJ 461),

paragraph 5. Section 56 of the Act directly deals with the holder

of a licence or permit committing offences as stated therein and

clause (b) relates to breach of any of the conditions or the licence

or permit not otherwise provided for in the Act. Thus

transportation of toddy in excess of quantity permitted under the

CRL. M.C. No. 4337 of 2010
-: 6 :-

licence is a violation of the permit condition punishable under

Sec.56(b) of the Act. Viewed in that line offence under Sec.55(a)

of the Act cannot stand against the petitioners.

Resultantly, this Criminal Miscellaneous Case is allowed.

Annexures- A, crime and occurrence report to the extent it

concerned offence under Sec.55(a) of the Act is quashed. I make

it clear that this order will not stand in the way of appropriate

authority proceeding with investigation of the offence under

sec.56(b) of the Act as provided under law.

THOMAS P. JOSEPH, JUDGE.

vsv