High Court Kerala High Court

Raghavan Babu vs State Of Kerala on 26 September, 2007

Kerala High Court
Raghavan Babu vs State Of Kerala on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 320 of 2000()



1. RAGHAVAN BABU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :26/09/2007

 O R D E R
                     K.R.UDAYABHANU,J
                  ==================
                      Crl.R.P.No.320 of 2000
                  ===================
           Dated this the 26th day of September 2007


                             ORDER

Revision petitioners who are the accused 1, 3 and 4 in

C.C.No.682/1990, were convicted for the offences under

Sections 143,147,148, 225(B), 353 read with Section 149 I.P.C

and sentenced to undergo simple imprisonment for three months

for the offence under Section 143 IPC and simple imprisonment

for six months each for the offence under Section 147 IPC. A1

stands convicted for the offence under Section 225(B) IPC and

sentenced to undergo simple imprisonment for three months.

2. The prosecution case is that on 28.3.1990 at about

10.45 a.m., CW2 and party arrested the first accused for

possessing illicit liquor and when attempted to take A1 in the

jeep of the Excise party, A2 to A4 along with 65 unidenfied

persons formed themselves into an unlawful assembly with

dangerous weapons like stick, chopper, axe, and stones etc. and

took away A1 from the custody of excise party by force.

Crl.R.P.No.320 of 2000

:2:

3. The evidence adduced in the matter consisted of the

testimony of PWs 1 to 5 and Exts.P1 to P5.

4. PWs 1 to 3 Excise officials constituted the squad that

apprehended A1. PW4 Excise Range Inspector forwarded Ext.P1

report of PW1 to the police vide his report ie, Ext.P2 before PW5

Sub Inspector/Investigating Officer. Ext.P4 is the scene mahazar

and Ext.P5 is the report as to the identity of the accused

submitted by PW5. PWs1 to 3 have testified in support of the

prosecution version. Version of PW1 is that on the particular day

he along with ten others including PWs 2 and 3 constituting

patrol duty when reached near the Kanjikkal Cashew factory, A1

was found in possession of illicit liquor. A1 was arrested at the

spot and liquor was taken from his custody and at the time when

he was attempting to take A1 to Excise Office in the jeep, A2 to

A4 along with 65 others obstructed and took away A1 by force.

He did not resist apprehending law and order problems. He

submitted Ext.P1 report before PW4 the Excise Inspector. It is

seen that at 12 noon itself the crime has been registered vide

Ext.P3. Pws.2 and 3 have supported the version of PW1. No

Crl.R.P.No.320 of 2000

:3:

contradictions or omissions were brought out with respect to his

previous statement. PW4 has testified that in the case registered

against A1 by the Excise Authorities for possessing illicit liquor

vide; CC.66/90, A1 pleaded guilty and was fined. PW5 the Sub

Inspector has testified as to the investigation conducted and the

arrest of the accused. The contention of the counsel for the

revision petitioner is that there was no legal arrest and the same

is not established by any objective evidence and hence Section

225 will not be attracted as Section 225 only contemplates

resistance, rescue etc. of person who is lawfully detained for an

offence. I find that the the above contention, has no merits. It is

also contented that at the time a temple festival was going on

and a number of people had assembled at the spot in order to

witness the festival and accused were not at the place at all. I

find PWs1 to 3 have identified the accused. In the circumstance,

and in view of the concurrent findings of the court below, I find

that there is no ground to interfere in the order. The conviction

is confirmed.

Crl.R.P.No.320 of 2000

:4:

5. Counsel has pleaded that the revision petitioner

belonged to a very poor family and that more than 16 years

have elapsed since the commencement of the proceedings. In

the circumstances, I find that imprisonment can be avoided. In

the circumstances A3 and A4 are sentenced to pay a fine of

Rs.5,000/- for the offence under Section 225 IPC and to pay a

fine of Rs.5,000/- for the offence under Section 147 IPC. A1 is

sentenced to pay a fine of Rs.5,000/- under Section 225(B) IPC.

No separate sentence is awarded for the offence under Section

143 IPC. If the fine amounts are not remitted, they shall

undergo simple imprisonment for six months each for each of the

offences. The revision petitioner is granted two months time

from today onwards to remit the fine amount.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU, JUDGE
dvs