High Court Kerala High Court

Manikandan vs State Of Kerala Represented By on 17 March, 2010

Kerala High Court
Manikandan vs State Of Kerala Represented By on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 888 of 2010()


1. MANIKANDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/03/2010

 O R D E R
                       V. RAMKUMAR, J.
                          `````````````````
                    Crl.R.P. NO. 888 of 2010
                          `````````````````
                        Dated: 17-3-2010

                            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.433 of 2005

on the file of the J.F.C.M., Alathur for offences punishable under

Section 324 I.P.C. challenges the conviction entered and the

sentence passed against him for the aforementioned offence.

2. The case of the prosecution can be summarised as

follows:

On 19-4-2005 at about 11 a.m. on account of his previous

enmity towards the de facto complainant/P.W.1 (Damayanthi) the

accused assaulted her with a spade resulting in her sustaining

an incised injury to the left forearm. The accused has thereby

committed the above offence.

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 6 witnesses as P.Ws 1

to 6 and got marked 3documents as Exts. P1 to P3and the handle

of a spade as MO1.

Crl.R.P. NO. 888 of 2010 -:2:-

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 27-6-2008 found the revision petitioner guilty of the offence

punishable under Sec. 324 I.P.C. and sentenced him to rigorous

imprisonment for six months and to pay fine of Rs. 5,000/- and on

default to pay the fine to suffer simple imprisonment for one

month. From out of the fine a sum of Rs. 3,000/- was directed to

be paid to P.W.1 the injured under Sec. 357 (1) (b) Cr.P.C. On

appeal preferred by the revision petitioner as Crl. Appeal No. 450

of 2008 before the Sessions court, the learned Addl. Sessions

Judge (Fast Tract – II) as per judgment dated 4-1-2010 dismissed

the appeal confirming the conviction entered and the sentence

passed against him. Hence, this Revision.

6. 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

Crl.R.P. NO. 888 of 2010 -:3:-

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 facts and

circumstances of the case, I do not think that the revision petitioner

deserves penal servitude by way of incarceration for the said

conviction. I am of the view that interest justice will be

adequately met by imposing a sentence to be passed hereinafter.

Accordingly, for his conviction under Section Sec. 324 I.P.C. the

Revision Petitioner is sentenced to imprisonment till rising of

Court and to pay a compensation of Rs. 10,000/- (Rupees ten

thousand only) to P.W.1 the injured and Rs. 2,000/- (Rupees two

thousand only) to the State. The compensation shall be deposited

before the trial Court within 45 days failing which he shall suffer

simple imprisonment for one month by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Sd/-V.Ramkumar,

Judge.

ani                         /true copy/

Crl.R.P. NO. 888 of 2010    -:4:-