High Court Kerala High Court

Thankappan vs State Of Kerala on 19 June, 2008

Kerala High Court
Thankappan vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1588 of 2007()


1. THANKAPPAN, S/O.PAL PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :LIJU MP[STATE BRIEF]

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/06/2008

 O R D E R
                      V.K.MOHANAN, J.
          ----------------------------------------------
                   CRL.A. No.1588 OF 2007
          ----------------------------------------------
                   Dated, 19th June, 2008.

                          JUDGMENT

This jail appeal is preferred by the accused in Sessions

Case No.392 of 2001 challenging the conviction and sentence

passed by the court of the Addl. Sessions Judge for the trial

of Abkari cases, Neyyattinkara by its judgment dated

30.4.2007 by which the appellant is convicted under Section

58 of the Abkari Act and sentenced to undergo rigorous

imprisonment for a period of 3 years and to pay a fine of

Rs.1,00,000/-(one lakh only), and in default of payment of

fine, to undergo rigorous imprisonment for a period of 6

months.

2. This appeal is prosecuted by Adv. Sri Liju M.P.,

appointed as State Brief.

3. The prosecution case is that the Excise Inspector of

Amaravila Excise Range office, on 13-4-1999, at about 11.30

a.m. while conducting patrol duty, found the accused at

Amaravila-Kattiluvita road, in front of Government Tiles

CRL.A.NO.1588/2007
-:2:-

Factory at Keezhkolla Desom, Chenkal Village , in possession

of a 5 litre black jerrycan which on examination was found

to contain 3 litres of arrack in it, which the accused

possessed in contravention of the provisions of the Abkari

Act and thereby committed the offence punishable under

section 58 of the Abkari Act. After effecting seizure of thondi

article and complying with the legal formalities, the accused

was arrested and a case was registered. After the arrest of

the accused, the crime and occurrence report was lodged

before the Judicial Magistrate of the Ist Class-II,

Neyyattinkara. After completing the investigation, Final

Report was laid by another Excise Inspector of Amaravila

Excise Range, upon which the court took cognizance and the

case was committed to the Sessions Court,

Thiruvananthapuram, which in turn made over to the

Assistant Sessions Court, Neyyattinkara and later on, the case

was made over to the Addl.Sessions Court for the trial of the

Abkari Act cases, Neyyattinkara.

4. In the trial court, the accused was produced from

CRL.A.NO.1588/2007
-:3:-

jail and he was represented by a Lawyer appointed by the

Taluk Legal Service Committee, Neyyattinkara and framed a

charge against the accused under section 58 of the Abkari

Act which was read over and explained to him, but he denied

the charge which resulted in further trial of the case.

Accordingly, PWs 1 to 5 were examined on the side of the

prosecution and Exts.P1 to P10 were marked and M.O-1 was

marked as material object. No evidence was adduced from

the side of the defence.

5. During the course of trial, four issues were framed

by the court below and finally, the trial court found that the

accused is guilty of the offence under section 58 of the Abkari

act and accordingly he was sentenced to undergo rigorous

imprisonment for a period of 3 years and to pay a fine of

Rs.1,00,000/-(Rs.one lakh only). It is also ordered to

undergo rigorous imprisonment for a period of 6 months in

case of default of payment of fine amount. It is the above

finding and conviction of the trial court as well as the

sentence being challenged in this appeal.

CRL.A.NO.1588/2007
-:4:-

6. I have heard the counsel for the appellant Sri Liju

M.P., appointed as State Brief, and the learned Public

prosecutor. I have perused the materials and evidence

available on record and also considered the arguments

advanced by the counsel for the appellant as well as the

public Prosecutor.

7. The crux of the prosecution allegations is that the

accused was found in possession of 3 litres of illicit arrack in

a 5 litre can when he was arrested on 13-4-1999. To prove

the prosecution case, though six charge witnesses were

cited, of whom CWs 4 and 5 were given up by the Public

Prosecutor and others were examined as PWs.1 to 4. PW-5,

the Thondy Section Clerk of the court of the Judicial First

Class Magistrate, Neyyattinkara was examined as PW-5

additionally while the documents from the Chemical Lab was

caused to be produced and marked as Exts.P7 to P9, in order

to prove the validity of the Chemical report, Ext.P6. PWs 2 to

4 are the Excise Officials of whom PW2 is the Preventive

Officer of the Amaravila Excise Range, who accompanied the

CRL.A.NO.1588/2007
-:5:-

Detecting Officer, the Excise Inspector of Amaravila Excise

Range at the time of detection. Though PW-1 was cited to

prove the seizure mahazar, he turned hostile to the

prosecution. The official witnesses deposed before the court

in terms of the charge. PW-2 deposed that they found the

accused walking with a 5 litre can who, on suspicion, was

intercepted and the excise officials verified the contents of

the can by smelling and tasting the liquid thereof and found

to be illicit arrack and accordingly the accused was arrested

and prepared Ext.P1 mahazar. PW-2 is one of the

signatory of Ext.P1 mahazar. He also deposed about the

procedure adopted by the excise officials while effecting the

seizure, sealing of the can etc. PW2 had categorically

identified M.O-1 can as well as the accused in the court.

PW.3, the detecting officer deposed in favour of the

prosecution and he corroborated the evidence of PW-2. The

trial court found that though PWs-2 and 3 were cross

examined in detail, their evidence are unshaked believable

and their versions are credible. PW-4, the Excise Inspector

CRL.A.NO.1588/2007
-:6:-

who conducted investigation, was cross examined for the

defence side, but nothing was brought out against the

prosecution case. Thus according to the prosecution, the

charge against the appellant/accused proved correctly and

the judgment of the court below is perfectly valid and the

appellant deserves to be convicted.

8. On the other hand, the counsel for the appellant

pointed out that the prosecution case itself is a false one.

In order to substantiate the case, the learned counsel for the

appellant invited my attention to the deposition of PW-5, the

Thondy Section Clerk of the trial court and submitted that

the M.O-1 can does not contain signature of the accused,

witnesses and the detecting officer. On going by the

deposition of PW-5, it can be seen that on 13-4-1999, he had

received the thondy article under Ext.P4 on verification of

the tamper proof nature of the seal of the thondy that it

was produced tamper proof that he registered the same in

the thondy Register in page 64 as T 213/1999 which

identified as Ext.P10. PWs 2 and 3 when cross examined in

CRL.A.NO.1588/2007
-:7:-

the court identified MO-1 can. They have also deposed in the

court that Ext.P1 mahazar contains their signature and

effectively sealed the can in a tamper proof manner and

labelled the same on the spot and prepared the crime and

occurrence report. It is also stated that the thondy article

was received in Court on 13-4-1999 as T.213/99 that the

court received the thondy with the seal in a tamper proof

condition. The evidence of PWs 2 and 3 corroborated the

evidence of PW-5.

9. After an elaborate discussion and appreciation of the

evidence of PW-5, the trial court found in favour of the

prosecution regarding the sealing of MO-1, sampling and

sending the samples for chemical examination in favour of

the prosecution. Though PWs 2,3 and 5 were cross examined

extensively, nothing was brought out to disbelieve their

version. The trial court found that the prosecution cannot be

blamed for the omissions, if any, committed by the Thondy

Section Clerk or by the learned Magistrate and it is also held

that the evidence adduced by the Thondy Section Clerk,

CRL.A.NO.1588/2007
-:8:-

PW-5, who is a public servant who deposed as the mouth

piece of the learned Magistrate is uninterested, untainted,

unbiased and without prejudice. Thus the trial court came

into the conclusion that the sampling was effected properly

and the sample bottle was made tamper proof and properly

forwarded to the Chemical Examiner, in the same condition,

without any interference from any quarters.

10. I am satisfied that the finding of the court below

that the Chemical Examiner in the report, Ext.P6 certified

that such a sample bottle was received there, the seal of

which was tallied with the sample seal provided.

11. In this appeal, the only point for consideration is

regarding the mode of seizure on M.O-1 and also the

sampling etc. about which I have already discussed and

came into the conclusion that the finding of the court below is

correct and nothing brought out to take a different view.

12. Counsel for the appellant submitted that the

sentence awarded against the appellant is exorbitant and

disproportionate to the allegations levelled against him.

CRL.A.NO.1588/2007
-:9:-

Therefore, it is submitted that the sentence may be reduced.

On the other hand, the learned Public Prosecutor submitted

that the appellant herein involved in four more cases besides

the present one and therefore he is not entitled to get any

leniency in the matter of sentence. Inviting my attention to

the judgment dated 12-6-2008 in Crl.A.No.1586/2007, the

learned counsel for the appellant submitted that this Court

in another case interfered and reduced the substantial

sentence and further requested that the same treatment may

be given to the appellant in this case also. It is relevant to

note that the fine awarded in this case is the minimum

amount of fine and therefore no interference is warranted at

all. According to me, considering the entire facts and

circumstances involved in the case, the substantive

sentence of rigorous imprisonment for three year and the

default sentence of 6 months can be reduced into Rigorous

imprisonment for a period of one year and rigorous

imprisonment for a period of three months respectively.

No other point brought to my notice for consideration.

CRL.A.NO.1588/2007
-:10:-

13. In the result, this appeal is allowed partly and the

conviction and sentence of fine imposed on the appellant are

upheld. But the substantive sentence of imprisonment is

modified and reduced to one year and default sentence is

also reduced to 3 months. As the trial court has already

allowed set off, no separate order is necessary under that

count.

14. The records shall be sent to the court below

forthwith along with the copy of the judgment. Revised

warrant of commitment shall be issued by the court below

immediately.

V.K.MOHANAN, JUDGE

kvm/-

CRL.A.NO.1588/2007
-:11:-

V.K.MOHANAN, J.

CRL.A. No.1588/2007

Judgment

Dated:19-6-2008