Citation : 2025 Latest Caselaw 1720 Ker
Judgement Date : 30 July, 2025
Crl. Appeal No. 843 of 2007 :1:
2025:KER:56398
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE JOHNSON JOHN
WEDNESDAY, THE 30TH DAY OF JULY 2025 / 8TH SRAVANA, 1947
CRL.A NO. 843 OF 2007
AGAINST THE JUDGMENT DATED 17.05.2007 IN SC NO.317 OF 2006 OF
ADDITIONAL SESSIONS COURT, FAST TRACK-III (ADHOC)- III, MANJERI
APPELLANT/ACCUSED:
MANI, S/O. DASAN, KUTHANOOR, WANDOOR,, MALAPPURAM DISTRICT.
BY ADV SRI.BABU S. NAIR
RESPONDENT/STATE:
THE STATE OF KERALA, THE EXCISE INSPECTOR, KALIKAVU EXCISE
RANGE- THROUGH THE PUBLIC PROSECUTOR, HIGH COURT OF,
KERALA, ERNAKULAM, KOCHI-31.
SRI. ALEX M. THOMBRA, SR. PUBLIC PROSECUTOR
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 29.07.2025, THE
COURT ON 30.07.2025 DELIVERED THE FOLLOWING:
Crl. Appeal No. 843 of 2007 :2:
2025:KER:56398
JOHNSON JOHN, J.
---------------------------------------------------------
Crl. Appeal No. 843 of 2007
---------------------------------------------------------
Dated this the 30th day of July, 2025
JUDGMENT
The appellant is challenging the conviction and sentence passed
against him under Section 55(g) of the Kerala Abkari Act ('the Act' for
short).
2. The prosecution case is that the accused was found carrying 18
litres of wash in a plastic pot on 20.07.2004, at 10.30 p.m. at a place
called Koorad in Wandoor by the Excise Preventive Officer of Excise
Circle Office, Nilambur.
3. The trial court framed charge against the accused for the
offence punishable under Section 55(g) of the Act. The accused pleaded
not guilty and the prosecution examined PWs 1 to 5 and marked Exhibits
P1 to P7 and MOs 1 and 2. From the side of the accused, DW1 was
examined.
4. After trial and hearing both sides, the trial court found the
accused guilty of the offence under Section 55(g) of the Act and
2025:KER:56398
convicted him thereunder and sentenced him to undergo rigorous
imprisonment for five years and to pay a fine of Rs.1,00,000/- and in
default of payment of fine, to undergo simple imprisonment for one
year.
5. Heard the learned counsel for the appellant and the learned
Public Prosecutor and perused the records.
6. The learned counsel for the appellant argued that the evidence
of PW4, Excise Inspector who registered Exhibit P4, crime and
occurrence report, in chief examination itself will clearly show that he
received the accused, documents and material objects in this case from
PW3, excise guard, only at 8 a.m., on 21.07.2004. But, it is pertinent to
note that as per Exhibit P4, the same is registered at 00.30 hours on
21.07.2004.
7. Even though the prosecution has a case that PW1, Excise
Preventive Officer of Nilambur Excise Circle Office who detected the
case, handed over the accused, documents and material objects to PW3,
excise guard of Kaliyar Excise Range at 00.30 hours on 21.7.2004, PW1
2025:KER:56398
has no case that he informed PW4, Excise Inspector who was in charge
of the Excise Range Office, Kaliyar, about the incident at the time when
he handed over the accused, documents and properties to PW3, excise
guard. PW3, excise guard, has no case that he received the accused,
documents and properties from PW1 as per the direction of PW4, Excise
Inspector.
8. Admittedly, PW3, excise guard, was in possession of the
documents and material objects till he handed over the same to PW4,
Excise Inspector, at 8 a.m. on 21.07.2004.
9. A perusal of Exhibit P2 mahazar shows that a sample seal is
affixed. But, there is nothing in the mahazar regarding the nature of the
sample seal or whose seal is affixed in the samples allegedly taken at
the time of occurrence. The evidence of PW1 shows that he took sample
of wash in two bottles of 750 ml. capacity. According to PW1, in one of
the bottles, 750ml. of wash is taken as sample and in the other bottle,
500 ml. of wash is taken as sample. It is not forthcoming as to why he
took only 500 ml. of wash in one sample bottle when he has taken 750
ml. as sample in the other bottle.
2025:KER:56398
10. The evidence of PW4 and Exhibit P5 property list shows that
the property list was prepared by PW4 only after he received the
properties from PW3, excise guard, at 8 a.m. on 21.07.2004. Even
though it is mentioned that the sample bottles were sealed and labelled,
there is nothing in Exhibit P5 to indicate the nature of the seal in the
sample bottles. Further, PW3, excise guard, has no case that he verified
the sample bottles or compared the seal in the sample bottle with any
specimen seal at the time when he received the same from PW1.
11. PW3 only deposed that the accused, documents and
properties which he received were subsequently handed over to the
Excise Inspector. The prosecution has not produced any document to
show that PW3, excise guard, was authorised to receive the accused,
documents and properties from PW1 on 21.7.2004 and therefore, there
is no assurance that the very same sample drawn at the spot of the
occurrence by PW1 was produced before PW4, Excise Inspector, at the
time of registering Exhibit P4, crime and occurrence report.
12. In Sasidharan v. State of Kerala [2007 (1)KLT 720 = 2007
KHC 3404], this Court held that the prosecution has a duty to prove
2025:KER:56398
that, it was the sample taken from the contraband liquor seized from the
accused, reached the hands of the chemical examiner, in a foolproof
condition.
13. In Moothedath Sivadasan v. State of Kerala [2021 (1) KLT
744=2021 KHC 3232], this Court held that when the specimen
impression of the seal affixed on the seizure mahazar was not produced
before the court, it is difficult to hold that, the sample which reached the
chemical examiner's lab was the sample taken from the contraband
allegedly seized from the possession of the accused.
14. It is well settled that the specimen of the seal used is required
to be affixed in the contemporaneous mahazar, property list and in the
forwarding note, so as to enable the court to satisfy the genuineness of
the sample produced in the court.
15. In Prakasan v. State of Kerala [2016 (1) KLD 311], this
Court has held as follows:
"Further in the absence of specimen seal impression of the seal used for sealing the article having been produced in Court and in the absence of
2025:KER:56398
producing and marking the forwarding note which is expected to contain the specimen seal impression of the seal used for sealing the sample for the purpose of enabling the chemical examiner to verify and satisfy regarding the genuineness of the sample produced for examination, it cannot be said that the prosecution has proved beyond reasonable doubt that the articles were produced in Court in the same condition in which it was seized and it reached the chemical examiner's lab in a tamper proof condition and the chemical analysis report relates to the representative sample said to have been taken from the large quantity of contraband article alleged to have been seized from the possession of the accused. If this was not proved to the satisfaction of the Court, then it cannot be said that the prosecution had succeeded in bringing home the complexity of the accused in the commission of the crime and that benefit must be given to the accused".
16. It is well settled that mere production of a laboratory report
that the sample tested was the contraband substance cannot be
conclusive by itself. The sample seized and that tested have to be co-
related, as held by the Honourable Supreme Court in Vijay Pandey v.
State of Uttar Pradesh [AIR 2019 SC 3569)].
17. In this case, the trial court has not properly considered the
aforesaid vital aspects while appreciating the prosecution evidence and
therefore, the conviction against the accused cannot be sustained
In the result, the appeal is allowed. The order of conviction and
sentence passed against the appellant/accused by the trial court under
2025:KER:56398
Section 55(g) of the Act is set aside. The appellant/accused is found not
guilty of the aforesaid offence and he is acquitted. The bail bond
executed by him is cancelled and he is set at liberty. Fine amount, if
any, remitted by him shall be refunded to him.
sd/-
JOHNSON JOHN, JUDGE.
Rv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!