High Court Kerala High Court

Kumaran @ Vijayan vs State Of Kerala on 10 July, 2008

Kerala High Court
Kumaran @ Vijayan vs State Of Kerala on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 611 of 2008()


1. KUMARAN @ VIJAYAN, C.NO.2846,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNAKUMAR (STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/07/2008

 O R D E R
                           V. RAMKUMAR, J.
                         `````````````````
                     Crl. R.P. NO. 611 OF 2008
                         `````````````````
                          Dated: 10-07-2008

                               O R D E R

In this revision filed under Sec. 397 read with Sec. 401 Cr.P.C.

the petitioner who is the accused in C.C. No.291 OF 2005 on the file

of the J.F.C.M. , Mannarkkadu for offences punishable under Sections

457, 380 and 461 I.P.C. challenges the conviction entered and the

sentence passed against him for the aforementioned offences.

2. The case of the prosecution can be summarised as

follows:

On 16-11-2004 at about midnight the accused broke open the

kitchen door of a house bearing No. IX/115 of Thachanattukara

Panchayat and belonging to P.W.3 and after gaining entry into the

said house committed theft of 45 gms. of gold ornaments kept in

the almirah. The accused has thereby committed offences punishable

under Sections 457, 380 and 461 I.P.C.

3. On the accused pleading not guilty to the charge framed

against him by the trial court for the aforementioned offences, the

prosecution was permitted to adduce evidence in support of its case.

The prosecution altogether examined 8 witnesses as P.Ws 1 to 8 and

Crl. R.P. NO. 611 OF 2008 -:2:-

got marked 8 documents as Exts. P1 to P8 and a gold ingot as MO1.

4. After the close of the prosecution evidence, the accused

was questioned under Sec. 313 (1)(b) Cr.P.C. with regard to the

incriminating circumstances appearing against him in the evidence for

the prosecution. He denied those circumstances and maintained his

innocence. He did not adduce any defence evidence when called upon

to do so.

5. The learned Magistrate, after trial, as per judgment dated

25-4-2006 found the revision petitioner guilty of the offences and

sentenced him to simple imprisonment for two years and to pay fine of

Rs. 1,000/- and on default to pay the fine to suffer simple

imprisonment for three months under Sec. 457 and 380 I.P.C. and

simple imprisonment for one year under Sec. 461 I.P.C. The

substantive sentences were directed run concurrently. On appeal

preferred by the revision petitioner before the Sessions Court as Crl.

Appeal No. 394 of 2006 before the Sessions Court, Palakkad, the I

Addl. Sessions Judge as per judgment dated 17-2-2007 dismissed the

appeal confirming the conviction entered and the sentence passed

against the revision petitioner. Hence this Revision.

6. I heard Adv. Sri. R. Krishna Kumar, the learned counsel

appearing for the revision petitioner on State Brief and Adv. Sri. C.M.

Crl. R.P. NO. 611 OF 2008 -:3:-

Nazar, the learned Public Prosecutor.

6. P.W.3 (Ramla) had left for her relatives house on 16-11-

2004 after locking the door of the house. On 17-11-2004 at about

7 a.m. when she returned to her house she found the door lying open

and a gold necklace weighing three sovereigns, a gold chain

weighing three sovereigns, a gold ear stud weighing half sovereign,

two finger rings each weighing = sovereigns and one bangle weighing

half a sovereign stolen from the house. P.W.4 who is a neighbour of

P.W.3’s house had also seen on the next morning that the house

burgled on the next day morning. P.W.1 was the Sub Inspector of

Police, Munnar. He arrested the revision petitioner during the early

hours of 12-8-2005 under suspicious circumstances and registered

Ext.P1 F.i.R. under Sec. 41 (1)(d) Cr.P.C. On his interrogation, the

accused made a confession that he had sold the gold ornaments to one

Soukath Ali. Ext.P2 is the said confession. Pursuant to the said

confession the accused revision petitioner led the police party to P.W.8

from whom MO1 gold ingot weighing 45 gms was seized by P.W.1

under Ext.P3 mahazar. Since the occurrence took place within the

limits of the Nattukal Police Station, the F.I.R. was transferred to that

Police Station. P.W.2 is the son of Shaukath Ali and he also deposed

in terms of the prosecution case. P.W. 8 also confessed that the

Crl. R.P. NO. 611 OF 2008 -:4:-

accused had sold the gold ornaments to him and that he had

converted the same into MO1 ingot . So the testimony of P.W.3 that

she lost the ornaments corroborated and the prosecution has been

able to connect the accused with the offence. Eventhough the

learned counsel appearing for the revision petitioner assailed on

various grounds the conviction entered against the revision petitioner,

in as much as the conviction has been recorded by the courts below

concurrently after a careful evaluation of the oral and documentary

evidence in the case, this Court sitting in revision will be loathe to

interfere with the said conviction which is accordingly confirmed.

7. What now survives for consideration is the question

regarding the adequacy or otherwise of the sentence imposed on the

revision petitioner. Having regard to the fact that the petitioner is

involved in three other crimes namely Crime Nos. 146 of 2005, 48 of

1997 of Nattukal Police Station for similar offences and Crime No. 622

of 2005 of Mannarkkadu Police Station for similar offences, I do not

think that the sentence imposed on the petitioner is excessive or

disproportionately harsh. I am also not inclined to give concurrency

of the sentence imposed in this case with those in the other cases

under Sec. 427 Cr.P.C. by applying the ratio in Ammavasal and Anr.

v. Sub Inspector of Police, Valliyannoor – AIR 2000 SC 3544

Crl. R.P. NO. 611 OF 2008 -:5:-

and Mohd. Akhtar Hussain v. Assistant Collector of Customs –

AIR 1988 SC 2147. The sentence imposed on the revision petitioner

is confirmed.

In the result, this Revision is disposed of confirming the

conviction entered and the sentence imposed as above.

Dated this the 10th day of July 2008.

V.Ramkumar, Judge.

ani.

Crl. R.P. NO. 611 OF 2008 -:6:-

V. RAMKUMAR, J.

““““““““`
Crl. R.P. NO. 611 OF 2008
““““““““`
Dated: 10-07-2008

O R D E R