High Court Kerala High Court

Soman vs State Of Kerala on 7 July, 2008

Kerala High Court
Soman vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 477 of 2004()


1. SOMAN S/O.CHANDRASEKHARAN,  MILUYIL
                      ...  Petitioner
2. SABU S/O.MATHAI, POOVATHUMOOTTIL HOUSE,
3. KUNJUMON S/O.KAPPI, ERANJAL BHAGOM

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJEEV V.KURUP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/07/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    Crl.R.P.No.477 OF 2004
                 -------------------------------------------
               Dated this the 7th day of July, 2008


                               O R D E R

The revision petitioners, three in number and another

were chargesheeted for offences punishable under Sections

452, 323 and the second limb of Section 506 read with Section

34 IPC, on the allegation that on 27.6.2001 at about 5.30 p.m.,

in furtherance of their common intention of voluntarily causing

hurt, they criminally trespassed into the residence of PW1 and

beat him on his face and cheek and fisted on his chest and the

third accused criminally intimidated PW1 by putting a knife on

his neck by stating that he would be killed, whereupon PW1’s

mother PW2, who attempted to intervene, was pushed down to

the ground by the first accused and PWs.3 and 4, who reached

the scene of occurrence were also pushed down by catching hold

of them by the neck. PWs.3 and 4 are not residents of the house

belonging to PWs.1 and 2.

Cr.R.P.477/04
Page numbers

2. Going by the materials on record, PW2, a 60 year old

widow, deposed that her son PW1 was not employed. She did

not refute that she had stated to the police that PW1 was

employed in the Forest Department and that he was on leave.

The late husband of PW2 was employed in the Forest

Department and PW1’s version before the police that he was

employed in the Forest Department was marked as a

contradiction to discredit him. Even without any such

contradiction being marked, PW2 did not deny that she stated to

the police that PW1 was employed in the Forest Department.

She, however, stated that such statement by her was wrong. I

notice the aforesaid in view of the totality of the evidence on

record to ascertain for myself the credibility of PWs.1 and 2

since two other independent witnesses viz. PWs.3 and 4 were

declared hostile by the court of first instance, at the request of

the prosecution.

3. The alleged intention for committing the alleged crime is

that the accused persons had expressed certain negative

comments about PW3 Omana and it is alleged that PW1 had

Cr.R.P.477/04
Page numbers

transmitted such information to PW3 and this provoked the

accused persons to commit the act of criminal trespass into the

residence of PWs.1 and 2, cause hurt to PW1 and also criminally

intimidate him with threat to life or grievous hurt. The fact

remains that PW3 Omana turned hostile and PW4, another

woman, was also declared hostile. Her statement that accused

persons were found in the residence of PWs.1 and 2, though

noticed by the court of session to sustain the conviction, does not

by itself inspire confidence because the accused persons are also

those who are available in the vicinity of the residence of PWs.1

and 2 and the deposition of PW4 is that the accused persons

were available in the residence of PWs.1 and 2 for at least half

an hour, while she was also there. It might have been possible to

sustain the conviction by taking the testimony of PW4 regarding

the presence of the accused persons in the residence of PWs.1

and 2 as a corroboration, as has been done by the court of

session, if the deposition of PWs.1 and 2 were so inspiring as to

exclude the chances of having a hostile testimonial animus as

against the accused persons.

Cr.R.P.477/04
Page numbers

4. As already noticed, one of the cardinal materials that

shakes the confidence of the court in the evidence of PWs.1 and

2 is that both of them appear to give a version before the police

that PW1, the son of a former employee of the Forest

Department, was employed with the Forest Department for

around 4 years and he was on leave and he stays along with the

mother in the house in question while his wife stays away alone

in Painavu. This statement, by itself, may not be of much

relevance in so far as the allegations in relation to the alleged

transactions are concerned. But the fact that such statements

have been proved to be false go a long way against their

reliability and does not inspire the confidence of the court to

treat PWs.1 and 2 as credible. Not only that, treating the

versions of PWs.1 and 2 as the only available and dependable

legal evidence on record, they do not tally in many materials

particulars, particularly regarding the availability of PW2 in the

bed room, where PW1 was relaxing on a sofa and seeing the TV.

Though that is the version of one of them, while the other

appears to suggest that she moved in after seeing PW1 being

intimidated, which she saw as she peeped through the curtain.

Cr.R.P.477/04
Page numbers

This does not appear to be a case where on the face of the

hostility of PWs.3 and 4, it would be safe to convict relying solely

on PWs.1 and 2, even if it is to be supported by certain portions

of the testimony of PW4.

5. Having regard to the totality of the facts and

circumstances, I am satisfied that the impugned order of

conviction and sentence is unavailable of record. At any rate,

the accused persons 1 to 4 were also entitled to the benefit of

doubt at the hands of the court of first instance or the court of

session.

For the aforesaid reasons, the impugned conviction and

sentence are set aside and the revision petition is allowed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.8/7.