High Court Kerala High Court

S.Rajeev. C.No.1041 vs State Of Kerala on 6 December, 2006

Kerala High Court
S.Rajeev. C.No.1041 vs State Of Kerala on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 344 of 2006(A)



1. S.RAJEEV. C.NO.1041, CTRL PRISON, KANNUR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/12/2006

 O R D E R
                         K. P. BALACHANDRAN, J.

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

                        CRL. R.P. NO. 344 OF 2006

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

            Dated this the  6th day of December, 2006.




                                      O R D E R

Rajeev, Convict No. 1041 of Kannur Central Prison is the

petitioner. He along with the absconding second accused in

Crime No. 68/2000 of Kasaragod police station was charge-sheeted by

the Circle Inspector of Police, Kasaragod for offences under Sections

457 and 380 of the Indian Penal Code, on the allegation that at about

00.30 hours in the night on 05.02.2000, the petitioner and the

absconding second accused committed lurking house trespass by

entering into Sree Subrahmanya Temple situated at Thalaklayi which

belongs to the family of CW1 and committed theft of Balibimbam

made of Panchaloha; Rudraksha Mala; Velli Alroopam and coins worth

Rs. 300/-. Final report was filed after due investigation and case was

registered on the file of the Court of the Chief Judicial Magistrate,

Kasaragod as C.C. 490/2000. On appearance of the petitioner

pursuant to the issuance of summons, the learned Chief Judicial

Magistrate split up and refiled the case against the absconding second

accused as C.C. 337/2001 and after hearing preliminary arguments,

framed charge against the petitioner for offences under Sections 457

and 380 of the I.P.C, read over and explained to the petitioner and

CRL. R.P.344/2006 2

questioned him there upon he pleaded not guilty. Consequently a trial

of the case was conducted.

2. Prosecution examined PWs 1 to 8; got marked Exhibits P1 to

P6 and got identified M.Os 1 and 2 to establish the guilt in the

petitioner. On the prosecution closing their evidence, the petitioner

was questioned under Section 313 of Code of Criminal Procedure.

Thereupon he generally denied all incriminating circumstances

appearing in evidence against him and maintained that he is innocent.

However, no defence evidence was adduced except Ext. D1 marked in

defence. Learned Chief Judicial Magistrate considered the case in the

light of the evidence adduced as aforesaid, found the petitioner guilty

of offences punishable under Sections 457 and 380 of I.P.C; convicted

him thereunder and sentenced him to undergo rigorous imprisonment

for a term of four years each under Sections 457 and 380 of I.P.C and

to pay a fine of Rs. 2,000/- and in default to undergo rigorous

imprisonment for a further term of three months. It was also directed

that the substantive sentence of imprisonment shall run concurrently.

Set off was also allowed. The petitioner challenged the said conviction

and sentence in Crl. Appeal No. 231/2001 before the Sessions Court,

Kasaragod. The said appeal was dismissed confirming the correctness

of the conviction and sentence so passed against the petitioner.

CRL. R.P.344/2006 3

Hence, this revision at the instance of the petitioner-first accused.

3. Heard arguments of counsel for the petitioner and the Public

Prosecutor. It is not in controversy before me that the theft has taken

place from the temple as is reported in Ext. P1, F.I. Statement by PW1

and as deposed to by PWs 1 and 2. M.O.1 broken lock, was taken into

bandabas by the police under Ext. P2 scene mahazar to which PWs 3

and 4 are the attestors. On the basis of Ext. P1, F.I. Statement given

by PW1, PW5 the Head Constable of Kasaragod police station has

registered crime drawing up Ext. P3 F.I.R in that behalf. PW7 effected

arrest of the petitioner in connection with Crime No. 81/2000 on

01.03.2000 and it is consequent on Ext. P5 information furnished by

him to PW7 the investigating officer, that the latter could effect seizure

of M.O.2 idol from the house of petitioner under Ext. P4 seizure

mahazar prepared in that behalf, attested also by PW6. The idol so

recovered on the basis of Ext. P5 information furnished by the

petitioner is got identified also by PW1. PW8 the successor in office of

PW7 has completed the investigation and laid charge against the

petitioner and the other absconding second accused.

4. In the nature of the convincing evidence furnished by PW7 as

regards Ext. P5 confession statement furnished to him by the

petitioner, the correctness of which is established by the seizure of

CRL. R.P.344/2006 4

M.O.2 from the house of the petitioner himself under Ext. P4 seizure

mahazar attested also by PW6, the counsel for the petitioner submits

that, he is unable to assail the genuineness of the said seizure.

However, his argument is that the seizure was effected only as late as

on 01.03.2000 where as the theft was on 05.02.2000 and that in view

of the delay of more than 20 days in effecting the seizure, it cannot be

said that the accused committed the theft as he could very well be a

person who has come into possession of M.O.2 idol in any other

manner in view of the lapse of more than 20 days in between the theft

and the seizure. According to the counsel, the presumption that the

petitioner is the thief can be drawn only if the recovery was

immediately after the theft and not after such a long lapse of 20 days.

The contention is bereft of merit for two reasons. Firstly, the

petitioner has no case that he came into possession of M.O.2 idol from

somebody else. Secondly, M.O.2 is an idol and it cannot be disposed

of immediately after the theft as in the case of other gold ornaments

which can be immediately parted with by sale or pledge to any one. A

thief who commits theft of an idol from a temple will have to wait till

circumstances are favourable for him to take it out for disposal and he

has also to find out an intending purchaser as it is not usual that idols

will be purchased by all. Finally, it is argued on behalf of the petitioner

CRL. R.P.344/2006 5

that the sentence awarded to the petitioner is excessive and that some

leniency may be shown in the matter of sentence awarded to the

petitioner. It is true that the sentence awarded is rigorous

imprisonment for four years each for offences under Sections 457 and

380 of I.P.C apart from the sentence of fine and sentence in default of

payment of fine. I am of the view that a reduction of a term of six

months can be granted in the sentence awarded to the petitioner.

In the result, I confirm the conviction of the petitioner for

offences under Sections 457 and 380 of I.P.C, but reduce the

substantive term of imprisonment awarded thereunder from 4 years

each to 3= years each. In all other respects, the sentence awarded to

the petitioner is also confirmed. This revision is disposed of with the

above modification. A copy of this order shall be forwarded to the

petitioner forthwith through the Superintendent of Central Prison,

Kannur.

K. P. BALACHANDRAN, JUDGE.

smp