Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shivadas vs State Of Kerala
2025 Latest Caselaw 8428 Ker

Citation : 2025 Latest Caselaw 8428 Ker
Judgement Date : 8 September, 2025

Kerala High Court

Shivadas vs State Of Kerala on 8 September, 2025

                                      1
Crl. Appeal No. 397/2014                               2025:KER:66401




                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                  THE HONOURABLE MR. JUSTICE JOHNSON JOHN

         MONDAY, THE 8TH DAY OF SEPTEMBER 2025 / 17TH BHADRA, 1947

                            CRL.A NO. 102 OF 2014

               CRIME NO.36/2009 OF PARLI EXCISE RANGE, Palakkad

        JUDGMENT DATED 03.01.2014 IN SC NO.195 OF 2011 OF ADDITIONAL
      SESSIONS COURT - V, PALAKKAD

APPELLANT/ACCUSED NO.2:

             SHIVADAS, AGED 31 YEARS, S/O. CHAMIYAR, CHANDRAN VEEDU,
             POOLAPPARAMBU, PALLASSENA, PALAKKAD.


             BY ADV SRI.V.A.JOHNSON (VARIKKAPPALLIL)


RESPONDENT/COMPLAINANT:

             STATE OF KERALA, REPRESENTED BY PUBLIC PROSECUTOR, HIGH
             COURT OF KERALA, ERNAKULAM.

      SMT. HASNAMOL N.S., PUBLIC PROSECUTOR

       THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 26.08.2025, ALONG

WITH CRL.A.397 OF 2014, THE COURT ON 08.09.2015, DELIVERED THE FOLLOWING:
                                      2
Crl. Appeal No. 397/2014                             2025:KER:66401




                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR. JUSTICE JOHNSON JOHN

         MONDAY, THE 8TH DAY OF SEPTEMBER 2025 / 17TH BHADRA, 1947

                            CRL.A NO. 397 OF 2014

         CRIME NO.36/2009 OF PARLI EXCISE RANGE
        JUDGMENT DATED 03.01.2014 IN SC NO.195 OF 2011 OF ADDITIONAL
        SESSIONS COURT - V, PALAKKAD

APPELLANT/ACCUSED NO.1:

             ANEESH, AGED 24 YEARS, S/O.SWAMITHANAN, MANNAMKULAMBU
             VEEDU, VADAVANNUR POST, CHITTUR, PALAKKAD.


             BY ADV SRI.NIREESH MATHEW


RESPONDENT/COMPLAINANT:

             STATE OF KERALA, REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, ERNAKULAM.

      SRI. ALEX M. THOMBRA, PUBLIC PROSECUTOR

      THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 26.08.2025, ALONG
      WITH CRL.A.102 OF 2014, THE COURT ON 08.09.2025 DELIVERED THE
      FOLLOWING:
                                       3
Crl. Appeal No. 397/2014                               2025:KER:66401

                            JOHNSON JOHN, J.
           ---------------------------------------------------------
                    Crl. Appeal No. 102 & 397 of 2014
            ---------------------------------------------------------
                 Dated this the 8th day of September, 2025

                              JUDGMENT

The appellants are accused Nos. 1 and 2 in S.C. No. 195 of 2011

on the file of the Additional Sessions Judge-V, Palakkad and they are

challenging the conviction and sentence passed against them under

Section 55 of the Abkari Act.

2. As per the prosecution case, on 21.12.2009, at 11.20 a.m., the

accused were found in possession and transporting 180 litres of spirit in

6 cans of 35 litre capacity in a white ambassador car along the Palakkad-

Kozhikode Highway. The trial court framed charge for the offence under

Section 55 of the Abkari Act and when the accused persons pleaded not

guilty to the charge, PWs 1 to 5 were examined and Exhibits P1 to P15

and MOs 1 and 2 were marked from the side of the prosecution and no

evidence adduced from the side of the defence.

3. After hearing both sides and analysing the evidence, the trial

court convicted both the accused for the offence under Section 55 of the

Abkari Act.

4. Heard Sri. Nireesh Mathew, the learned counsel for the

appellant/first accused and Sri. V.A. Johnson Varikkappallil, the learned

Crl. Appeal No. 397/2014 2025:KER:66401

counsel for the appellant/second accused and Sri. Alex M. Thombra and

Smt. Hasnamol N.S., the learned Public Prosecutors.

5. On behalf of the appellants, it is argued that the prosecution

has miserably failed to prove that it was the sample taken from the

contraband liquor which was allegedly seized from the accused, which

ultimately reached the hands of the chemical examiner and the

prosecution has not explained the inordinate delay in sending the sample

for chemical examination and there is also non compliance of the

mandates of Section 53 with regard to the seizure and preparation of

inventory.

6. But, the learned Public Prosecutor argued that there is no

reason to disbelieve the evidence of the official witnesses regarding the

occurrence and seizure of the contraband items from the possession of

the accused persons and that the mahazar and the crime and occurrence

report reached the court on the date of occurrence itself and therefore,

there is no reason to interfere with the findings of the trial court.

7. The learned counsel for the appellants invited my attention to

the court charge and the operative portion of the impugned judgment to

Crl. Appeal No. 397/2014 2025:KER:66401

point out that it is not stated in the court charge or the impugned

judgment as to under which sub-clause of Section 55 of the Abkari Act,

the accused persons were charged and found guilty. It is true that in the

court charge and the trial court judgment, it is not stated under which

sub-clause of Section 55 of the Abkari Act, the accused are charged and

found guilty. But, a perusal of the court charge clearly shows that the

specific charge is that the accused persons possessed and transported

180 lites of spirit in 6 cans of 36 litre capacity in a white ambassador car

along the Pallakkad-Kozhikode Highway at 11.20 a.m. on 21.12.2009

and therefore, it is clear that the charge is under Section 55(a) of the

Abkari Act.

8. Section 215 Cr.P.C provides that no error in stating either the

offence or the particulars required to be stated in the charge, and no

omission to state the offence or those particulars, shall be regarded at

any stage of the case as material, unless the accused was in fact misled

by such error or omission, and it has occasioned a failure of justice.

Therefore, considering the materials on record, I find that the omission

to mention sub-clause (a) of Section 55 in the court charge or the

Crl. Appeal No. 397/2014 2025:KER:66401

impugned judgment has not misled the accused persons or caused any

failure of justice and therefore, the same cannot be accepted as a reason

to interfere with the findings in the impugned judgment.

9. PW1 is the Excise Inspector who detected the offence and PW2

is the Preventive Officer who accompanied PW1 and regarding the

occurrence, they deposed in accordance with the prosecution case.

Exhibit P7 is the property list and it shows that item No.1 is 6 bottles of

375 ml. capacity, each containing 300 ml. of spirit marked as A1, B1,

C1, D1, E1, F1. But, it is pertinent to note that nothing is stated as to

whether the sample bottles are sealed or labelled. The specimen

impression of the seal used is also not seen affixed in Exhibit P7 property

list. The prosecution has no case that the specimen impression of the

seal used is separately produced before the court for the purpose of

comparison.

10. The decision of this Court in Vijayan @ Puthoor Vijayan v.

State of Kerala [2021 (5) KHC 347] shows the steps to be followed by

the officer collecting the sample, thondi clerk who is authorised to

receive the thondi and the measures to be ensured by the chemical

examiner. The same reads as under:

"Steps to be followed by the officer collecting the sample:

(i) Collection of sample from the alleged contraband by the Officer concerned shall be transparent eschewing possibility of tampering

Crl. Appeal No. 397/2014 2025:KER:66401

the sample in any manner;

(ii) While collecting sample, the officer shall describe the nature of the specimen seal in the mahazar and the specimen seal shall be affixed on the mahazar, on the sample bottle, bottle containing the remaining part of contraband and the forwarding note;

(iii) The sample so collected shall be produced before the jurisdictional Magistrate without any delay and the delay if any, shall be properly explained;

(iv) Specimen seal affixed on the sample should be produced before the court along with the contraband for comparison;

(v) The said officer shall depose about compliance of the above before the court while giving evidence.

Steps to be followed by the Thondy Clerk who is authorised to receive the thondy:

(i) The Thondy Clerk shall verify the specimen seal produced before the court and to compare the same with a seal affixed in the mahazar, collected sample and in the forwarding note to ensure that the seal of the sample is intact and there is no scope for tampering the same in between its collection and production before the court;

(ii) While forwarding the sample to the laboratory, the Thondy Clerk shall ensure that specimen sample seal is affixed on the forwarding note;

(iii) The forwarding letter shall contain the name of the official who is entrusted to handover the sample to the Chemical Examiner;

(iv) Specimen seal also to be provided to the Chemical Examiner for verification and to ensure that the specimen seal, so provided, is tallying with the seal affixed on the sample, to rule out the possibility of tampering while on transit of the sample;

(v) Thondy Clerk must be examined to prove compliance of the above, also to prove that he has been in custody of the sample from the date of receipt of sample till the date of forwarding and also to prove compliance of item No.(i) to (iv) steps stated hereinabove.

Measures to be ensured by the Chemical Examiner:

Crl. Appeal No. 397/2014 2025:KER:66401

(i) Chemical Examiner shall ensure production of specimen seal to verify as to whether the specimen seal provided in the forwarding note and the sample forwarded are tallying to rule out tampering of a sample during transit;

(ii) In the chemical analysis report the said fact shall be stated so as to act upon the same without examining the Chemical Examiner as provided under S.293 Cr.PC."

11. The prosecution has a duty to prove that it was the sample

taken from the contraband liquor which was allegedly seized from the

accused, ultimately reached the hands of the chemical examiner, in a

fool proof condition, as held by this Court in Sasidharan v. State of

Kerala [2007 (1) KLT 720=2007 KHC 3404].

12. When the specimen impression of the seal used is not affixed

in the property list and not produced before the court to enable the

property clerk for comparison, it is not possible to arrive at a conclusion

that the sample which reached the Chemical Examiner's Laboratory was

the sample taken from the contraband allegedly seized from the

possession of the accused.

13. Exhibit P8 is the copy of the forwarding note dated

21.12.2009 and the space meant for writing the name of the Excise

Preventive Officer/excise guard with whom the sample is to be sent for

Crl. Appeal No. 397/2014 2025:KER:66401

analysis is kept blank in Exhibit P8. A perusal of Exhibit P15 report of the

Chemical Examiner dated 22.3.2010 would show that the sample was

sent for chemical analysis only on 15.3.2010 through the excise guard,

Manoharan and the same was produced before the Chemical Examiner's

Laboratory at Ernakulam only on 16.03.2010.

14. In Kumaran v. State of Kerala [2016(4) KLT 718], this

Court has held that when the space meant for writing the name of the

Excise Guard/Police Officer with whom the sample was sent, is remaining

vacant in the copy of the forwarding note, it was imperative for the

prosecution to examine the thondy clerk of the court or the excise guard

concerned, to prove the tamper-proof despatch of the sample to the

laboratory.

15. In this case, the prosecution has not examined the thondi

clerk or the excise guard through whom the sample was sent to the

Chemical Examiner's Laboratory to prove the tamper proof dispatch to

the laboratory.

16. As noticed earlier, Exhibit P8, copy of the forwarding note, is

dated 21.12.2009 and Exhibit P15, report of the Chemical Examiner's

Laboratory, clearly shows that the sample was received in the Chemical

Crl. Appeal No. 397/2014 2025:KER:66401

Examiner's Laboratory only on 16.03.2010 and therefore, in the absence

of satisfactory evidence to establish a fool proof chain of custody to

prove that it was the sample taken from the contraband liquor which

ultimately reached the hands of the chemical examiner in a fool proof

condition, I find that that the appellants are entitled for the benefit of

doubt. Since the trial court failed to consider the above vital aspects

while appreciating the evidence, the conviction and sentence passed by

the trial court cannot be sustained.

In the result, the appeals are allowed. The conviction and sentence

imposed by the trial court against the appellants are hereby set aside

and they are acquitted of the offence under Section 55(a) of the Abkari

Act. Bail bonds executed by the appellants shall stand cancelled and they

are set at liberty forthwith.

sd/-

JOHNSON JOHN, JUDGE.

Rv

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter