High Court Kerala High Court

R.Ramakrishnan vs Rajagopalan on 22 August, 2008

Kerala High Court
R.Ramakrishnan vs Rajagopalan on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2754 of 2008()


1. R.RAMAKRISHNAN, S/O. RAMAN
                      ...  Petitioner

                        Vs



1. RAJAGOPALAN, S/O. APPUKUTTAN
                       ...       Respondent

2. STATE OF KERALA REP. BY

                For Petitioner  :SRI.K.RAJESH SUKUMARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/08/2008

 O R D E R
                         V. RAMKUMAR, J.
                   ---------------------------------
                    CRL.R.P.NO.2754 OF 2008
                  -------------------------------------
               Dated this the 22nd day of August, 2008.

                              O R D E R

The revision petitioner, who was the defacto complainant

in Crime No.111/2004 of Shornur Police Station for offences

punishable under Sections 448,341,323,294(b) and 506 (ii) of

I.P.C, challenges the judgment dated 30.6.2008 passed by the

Judicial First Class Magistrate acquitting the accused of the

aforesaid offences in C.C.No.183/2004. The defacto

complainant was examined as PW1. Except the interested

testimony of PWs 1 and 3, there was no evidence worth the

name to support the prosecution case. PW2, who is an

independent witness of that locality, turned unfriendly to the

prosecution. Even though PW1 had a case that he was

injured at the instance of the accused, no wound certificate

was produced nor any medical evidence was adduced to

support the alleged injury. The learned magistrate who had

the unique advantage of seeing the witnesses and assessing

CRL.R.P.NO.2754/2008 .

2

their credibility was not inclined to accept the interested

testimony of PWs 1 and 3, which was not supported by any

medical evidence. In the absence of any infirmity in the

appreciation of evidence by the trial court, this court sitting in

revision will be loath to interfere with the order of acquittal

passed by the learned magistrate.

This revision petition is accordingly dismissed in limine.

V. RAMKUMAR, JUDGE.





  cl

CRL.R.P.NO.2754/2008         .
                        3