High Court Kerala High Court

Babu vs State Of Kerala on 14 February, 2008

Kerala High Court
Babu vs State Of Kerala on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 171 of 2000()



1. BABU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/02/2008

 O R D E R
                           V.K.MOHANAN, J
                       = = = ======== = = = = =
                       Crl.R.P. No. 171 OF 2000
                        = = = = = = = = = = = = =
                Dated this the 14th day of February, 2008.
                 = = = = = = = = == = = = = = = = = = =

                               O R D E R

The petitioner herein challenges the judgment of the lower

appellate court as well as the trial court in which he had been

convicted for an offence punishable under Section 324 of I.P.C.

and sentenced to pay a fine of Rs.4,000/-, in default to undergo

simple imprisonment for six months.

2. The prosecution case is that on 17.4.95 at about 4.30

P.M., the petitioner had caused hurt to the de facto

complainant/PW1 with dangerous weapon, M.O. 1. After the

incident, PW1 was taken to the Government Hospital, Koyilandy

at 5.45 P.M., wherein he was treated. On 17.4.95, on the basis

of the statement given by him at 6.30 P.M., crime No. 224/94

was registered in the Koyilandy Police Station for the offence

punishable under Section 324 I.P.C. After the investigation, a

final report was filed in the trial court namely, Judicial First Class

Magistrate Court, Koyilandy, wherein cognizance was taken and

instituted C.C. No. 901/95.

Crl.R.P. No. 171 OF 2000 2

3. During the trial, PWs 1 to 9 were examined , Exts.P1

to P5 were marked on the side of the prosecution and M.O.1 is

marked as material object. No evidence was adduced from the

side of defence. After the prosecution evidence, the accused was

questioned under Section 313 of Cr.P.C. He took a stand of total

denial. The trial court, by judgment dated 20.11.98 in

C.C.No.901/95, found the accused guilty of the offence under

Section 324 IPC and accordingly, he was convicted and sentenced

to pay a fine of Rs.4,000/-, in default, to undergo simple

imprisonment for a period of 6 months and it was further ordered

that out of the fine, an amount of Rs. 3000/- will be given to the

injured by way of compensation. Challenging the above order of

conviction and sentence, the petitioner/accused had preferred

Crl. Appeal No. 468/98 before the IInd Addl. Sessions Court,

Kozhikode. By judgment dated 13.12.99, the above appeal was

dismissed confirming the conviction and sentence passed by the

trial court. This criminal revision petition is filed challenging the

above order of conviction and sentence concurrently passed by

the lower courts.

Crl.R.P. No. 171 OF 2000 3

4. I have heard the learned counsel for the

petitioner/accused, Sri. P.V. Kunhikrishnan, and also the learned

public prosecutor.

5. The learned counsel for the petitioner took me through

the evidences and also the documents available on record.

According to him, PW1 is not at all a reliable witness and his

evidence cannot be accepted for convicting the petitioner. I have

gone through the judgment of the trial court as well as the lower

appellate court. On the basis of the endorsement contained in

Ext.P3 wound certificate, the learned counsel submitted that

PW1, who is the de facto complainant and the injured has no idea

as to who is the aggressor and nothing mentioned in Ext.P3

wound certificate. It is stated as follows:

PW1 has no case that on the basis of the blow, he was

unconscious. On the other hand, in his deposition he had stated

in positive that though he had received a blow, and had fallen but

not unconscious. In Ext.P3 wound certificate also, what stated by

the Doctor is that he consumed alcohol and he was under its

influence at the time of examination. If, that be the case, non

Crl.R.P. No. 171 OF 2000 4

mention of the name of the accused assumes importance. It is

relevant to note that even though the incident was at 4.30 P.M.,

and he was admitted in the hospital at 5.40 P.M., the FI

statement was recorded only in the evening of next day. In the

meantime, the petitioner has got time to pick and choose and to

arrange the persons who are accused. Therefore the defence

version cannot be rejected. It is also relevant to note that in the

first information statement, the names of three persons are

mentioned as eye witnesses out of which only Janaki Amma was

examined as PW7, who denied prosecution case and turned

hostile to the prosecution. The other two persons, whose names

though mentioned in the first information statement, were not

examined by the prosecution. But, PW2 and PW3 whose names

were not mentioned in the first information statement,

subsequently were cited as witnesses. De facto complainant who

is the injured, is not capable to disclose the true position of the

incident. It appears to me that there is an attempt from the side

of prosecution to create “a case”. Therefore, the prosecution

case itself is under the shadow of doubt especially the

prosecution witness could not instill the confidence of the court.

Crl.R.P. No. 171 OF 2000 5

Apart from the above aspect, it appears that the incident had

taken place during 17.4.95 and now we are in 2008. In the light

of the above, I am of the view that the prosecution failed to

establish the case beyond doubt, and consequently the petitioner

is entitled to an acquittal.

In the result, the judgments of the lower appellate court as

well as the trial court are set aside and the accused is acquitted

of the charge levelled against him and his bail bond, if any, will

stand cancelled. Accordingly the revision petition is allowed.

V.K. MOHANAN, JUDGE

bkn/-