High Court Kerala High Court

Rajeesh vs The S.I. Of Police on 9 February, 2007

Kerala High Court
Rajeesh vs The S.I. Of Police on 9 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2824 of 2005()


1. RAJEESH, S/O. ANDIKUTTY,
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

2. SIVAPRASAD, S/O. GOVINDAN KIDAVU,

3. RAJAN, S/O. CHINNAN,

4. STATE REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/02/2007

 O R D E R
                                     K. HEMA, J.


                    ------------------------------------------

                             Crl.R.P.  No.2824 of 2005

                    ------------------------------------------

                  Dated this  the  9th day of February, 2007.


                                        ORDER

The revision petitioner challenges the order of the Magistrate

Court by which he was proceeded against presumably under section

319 of the Code of Criminal Procedure (‘the Code’ for short).

2. It appears from the records that while PW1 was examined,

he gave evidence that the revision petitioner was also involved in the

incident who allegedly assaulted PW1 as a result of which, he

sustained injuries and he was taken to the hospital. He gave first

information statement as Ext.P1. After investigation, the police

referred the case against the revision petitioner and charge-sheeted

the case only against the first accused in the crime, for offence under

section 341 and 324 of IPC.

3. While PW1 was examined in court, he impleaded revision

petitioner. The records produced by the prosecution will go to show

that he had a case from the right beginning that revision petitioner

had assaulted him and he sustained injuries. The medical records are

also available to support this. In such circumstances, the trial court

[Crl.R.P.2824/05] 2

observed that the name of the revision petitioner was subsequently

deleted for unknown reasons and found it fit to proceed against

revision petitioner, after impleading him as the second accused in the

case.

4. Learned counsel appearing for the revision petitioner argued

that the statement of the only eye witness to the occurrence (CW2)

which is recorded under section 161 of the Code will go to show that

revision petitioner was not involved in the offence. A a copy of the

statement was produced along with revision memo. It is submitted

that, this fact itself is sufficient to disbelieve the evidence of PW1. It

was also pointed out that CW2 is the person who is admittedly an

eyewitness and he also got hurt in the course of the incident.

According to PW1 himself the beating accidentally fell on CW2.

Therefore, there is absolutely no reason to disbelieve the statement

recorded under section 161 of the Code, it is submitted. It is also

pointed out that the case against revision petitioner was referred by

the police and the refer report was accepted by the court. In such

circumstances there is no justification in proceeding against revision

petitioner, especially since evidence of PW1 is discredited by the

version given by CW2 to the Police and the refer report, it is

strongly contended.

[Crl.R.P.2824/05] 3

5.On hearing both sides, I am satisfied that none of the above

arguments are acceptable. The fact that a contradictory statement is

available in the case diary statement of an eye-witness is not a

reason at this state to disbelieve the evidence of PW1. Even without

examining CW2 in the court, it cannot be said whether his evidence

will contradict the evidence of PW1. Evidence does not mean the

statement of the eye witnesses recorded under section 161 of the

Code. On the ground that the evidence given by PW1 is contradictory

to the statement of CW2 which recorded under section 161 of the

Code, the evidence of PW1 cannot be discarded at this stage.

6. PW1 had a consistent case during the investigation stage.

A reading of first information statement along with the allegation

made to the Doctor and also the statement of PW1 which is recorded

under section 161 of the Code would all persuade any court to

proceed against the revision petitioner invoking section 319 of Cr.P.C.

The trial court has rightly exercised it powers and there is no illegality

or impropriety in this regard. The question whether PW1 can be

believed or CW2 (who is the sole eyewitness to the occurrence) is to

be believed or not is a matter of evidence, which can be decided by

the court during trial. But, it is too insufficient to interfere in the

order passed. There is no reason to set aside the impugned order.

[Crl.R.P.2824/05] 4

The trial court is justified in proceeding against the revision

petitioner under section 319 of the Code.

7. I refrain myself from discussing any matter on the merits

of the case, since any observations so made may prejudice the mind

of the trial court and it may affect a fair trial. I do not find any illegality

or impropriety in the order under challenge.

This revision is dismissed.

SD/-

K. HEMA, JUDGE.

Krs.