High Court Kerala High Court

Anilkumar vs Aswakumar on 13 March, 2009

Kerala High Court
Anilkumar vs Aswakumar on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1923 of 2004(A)


1. ANILKUMAR, S/O   K.S.MONY,
                      ...  Petitioner

                        Vs



1. ASWAKUMAR, SUB INSPECTOR,
                       ...       Respondent

2. THAMPI, A.S.I. ANCHAN POLICE STATION,

3. BABU, P.C.ANCHAL POLICE STATION,

4. STATE OF KERALA,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/03/2009

 O R D E R
                          V.K.MOHANAN, J.
                ---------------------------------------------
                      Crl.A.No. 1923 of 2004
                ---------------------------------------------
              Dated this the 13th day of March, 2009

                           J U D G M E N T

This is an appeal filed against the order of acquittal

passed by the trial court at the instance of the complainant in a

private complaint under Section 248(1) of the Code of Criminal

Procedure in favour of respondent 1 to 3. The impugned

judgment is dated 22.9.2004 of the Judicial First Class

Magistrate Court-I, Punalur in C.C.No.709 of 2000.

2. C.C.No.709 of 2000 was instituted upon a private

complaint preferred by the appellant/complainant for the

offences punishable under Sections 452,323,325,326,294(b)

read with Section 34 of I.P.C. The accused are Police Personnel

attached to the Anchal Police Station. The first accused is the

Sub Inspector of Police, Anchal Police Station and second

accused is the Assistant Sub Inspector of Police and third

accused is the Police Constable attached to the above Police

Station.

3. The case of the complainant is that the complainant

and his wife were living separately for the last ten years and he

is giving maintenance to her as per the order of the Family Court,

Crl.A.No. 1923 of 2004

:-2-:

Kollam. According to him, at the time of the complaint, he was

residing in his family house named Santha Sadanam. According

to the complainant, second and third accused came in that house

on 1.7.1998 and the second accused told that there is a petition

against him filed by his wife and the first accused wanted to meet

the complainant. It is the further case that accordingly, accused

Nos.2 and 3 caught the complainant and dragged him out of the

house forcibly and put him in a jeep and took to the Police Station

and pushed him into the room of the first accused. It is the

further allegation that the first accused used obscene words to

him and asked him why he is not transferring his right over the

property to his wife and children and the first accused fisted on

his lower lip. Thus, tooth on the lower chaps got uprooted and

fell down. Thereafter, he had beaten the complainant with a lathi

on his face below nose left side causing injury on the inner

portion of upper lip uprooting two teeth on the upper jaw left.

There was bleeding from the mouth and then the second accused

also used obscene words to him and caught him by the collar of

his shirt and pushed him out of the room to varandha and thus, all

the accused committed the offences punishable under Sections

323,324,326,294(b) read with Section 34 of I.P.C.

Crl.A.No. 1923 of 2004

:-3-:

4. The sworn statement of the complainant and the

witnesses were recorded. After considering the allegation in the

complaint, sworn statements and the records produced, the case

was taken on file and summons were issued to the accused. On

appearance of the accused, the complainant was asked to

produce the evidence and he examined PWs.1 to 3. Then, after

hearing both the complainant and the accused, a formal charge

was framed under Sections 452,323,325,326, 294(b) read with

Section 34 I.P.C. and read over and explained the same to the

accused and they pleaded not guilty. Thereafter, PWs.1 and 3

were recalled and cross-examined. Ext.P1 wound certificate was

marked. After the prosecution evidence, the incriminating

circumstances which emerged during the evidence of

complainant put to the accused under Section 313 of Cr.P.C. and

they denied the same. No evidence either oral or documentary

was produced from the side of the defence. On the basis of the

rival pleadings and materials on record, the trial court considered

six points for its consideration and finally found that the

prosecution failed to prove the case beyond reasonable doubt

and the accused were found not guilty and accordingly, they were

acquitted under Section 248(1) of Cr.P.C. It is the above finding

Crl.A.No. 1923 of 2004

:-4-:

and order of acquittal challenged in this appeal.

5. I have heard learned counsel appearing for the

appellant, Sri.P.V.George and Sri.Anchal.C.Vijayan, appearing

for respondents 1 and 2.

6. Learned counsel for the appellant submits that the

order of acquittal passed by the court below is against the facts

and circumstances involved in the case. According to the learned

counsel, the order of acquittal was passed without assigning any

valid reason. It is also argued that the approach of the trial court

that PWs.1 and 3 are interested witnesses and therefore, their

evidences cannot be believed is contrary to the accepted

principles. It is also submitted that the finding of the court below

regarding the non-examination of independent witnesses is

without any basis. Therefore, according to the learned counsel,

the impugned judgment is liable to be set aside and the

respondents/accused are liable to be convicted for the offence

charged against them.

7. Per contra, learned counsel appearing for the

respondents submits that no case is made out to interfere with

the order of acquittal passed by the trial court. According to the

learned counsel, going by the impugned judgment, the falsity of

Crl.A.No. 1923 of 2004

:-5-:

the case of the complainant can be seen. It is also submitted by

the respondents that except the interested version of PWs.1 and

3, there is no independent evidence and the evidence of PWs.1

and 3 are not free from doubt and the same are contradictory in

nature. The medical evidence is also not helpful for the

complainant to substantiate its case. Thus, according to the

learned counsel, the trial court has come into a conclusion on the

basis of the evidence and materials on record and no interference

is warranted.

8. I have carefully considered the contentions advanced

by both the counsel and also perused the evidence and materials

on record. The specific case of the complainant is that on

1.7.1998 at about 10 a.m., accused Nos.2 and 3 came to the

residential house of the complainant where he resides along with

his mother PW3, and entered into the house and forcibly taken

the complainant and dragged him towards the road and pushed

him into the jeep by using obscene words. It is the further case of

PW1/the complainant that accused Nos.2 and 3 pushed the

complainant into the room where the first accused was sitting and

then the first accused, by using obscene words, fisted on his

lower jaw and his tooth on the lower chaps was uprooted.

Crl.A.No. 1923 of 2004

:-6-:

According to PW1, the first respondent had beaten him below his

nose with a lathi and two teeth on the upper jaw were uprooted

and fell down. Thereafter, accused Nos.2 and 3 pushed him out

of the room to the verandah as was asked by the first accused. It

was the further case of PW1 that thereafter, his mother and

others took him to the hospital where he was undergone

treatment for 14 days.

9. It has come out in evidence that his wife filed a

petition before the Family Court claiming maintenance which was

allowed ordering to pay Rs.500/- per month. According to the

complainant, the accused inflicted injuries on him under the

influence of his wife. The evidence of PW1 and his claim

regarding the alleged manhandling by A1, A2 and A3 are not free

from doubt. First of all, the case of the complainant that he was

residing along with his mother PW3 in the house shown in the

complaint, is proved as false. It is established that he is residing

in a separate room and not in the house along with PW3 from

where he was alleged to have forcibly taken and dragged into the

jeep. Regarding the above incident of forcibly taking and

dragging into the jeep, there is no independent evidence at all,

even though it is brought on record that near the house of PW3,

Crl.A.No. 1923 of 2004

:-7-:

there was a High School and a B.Ed College. The trial court also

found that even according to PW3, she was in the kitchen at the

time of the alleged incident. Therefore, there was no cogent

evidence to show the first part of the alleged incident. Regarding

the second part of the incident also, there is no convincing and

cogent evidence. According to PW1, he was forcibly taken and

dragged into the police jeep, pushed him to the room where the

first accused was sitting and thereof, the first accused inflicted

injuries on his body by using lathi and finally, when second and

third accused pushed him out of the room to the varandha, PW3

came and took him to the hospital. The learned Magistrate of the

trial court, who had got the privilege of observing the demeanour

of the witnesses, came to the conclusion that it is practically

impossible to take all these atrocities on PW1 before PW3

reached in the Police Station. The trial court also found that the

claim of PW3, that she rushed to the Police Station and when she

reached there, she saw PW1 being pushed to varandha from the

room of the first accused by accused Nos.2 and 3, cannot be

believed in the circumstances alleged in the case. PW3 is an

aged woman and according to her, she was busy in the kitchen

when accused Nos.2 and 3 took PW1 in a jeep. They took PW1

Crl.A.No. 1923 of 2004

:-8-:

directly to the Police Station and produced him before the first

accused. It is thereafter, according to PW1, the first accused

committed the atrocities on PW1. According to the trial court, the

overt act alleged is that the first accused asked PW1 why he is

not transferring his right over the property to his wife and children,

and fisted on his face and then the other accused had beaten him

with a lathi. The claim of PW1 is that the first accused had

imparted one fisting and one beating with lathi on his face and

then the other accused pushed him out, for which, according to

the trial court, not much time is required for completing the above

and therefore, the claim of PW3 that she followed PW1 and

happened to witness PW1 being pushed out of the room of the

first accused, according to the trial court, cannot be true or

probable. So, the trial court found that the claim of PW3 that she

saw PW1 being pushed out of the room of the first accused by

accused Nos.2 and 3, cannot be taken as circumstance

corroborating PW1.

10. In paragraph 15 of the judgment, the trial court has

considered the overt act alleged by PW1 against the first

accused and considered the entire incident. The trial court found

that the above case of PW1/complainant cannot be believed. As

Crl.A.No. 1923 of 2004

:-9-:

per the evidence of PW1, during the chief examination, he has

stated that the first accused had fisted on his lower jaw uprooting

one tooth from lower jaw. It is his further case that then, the first

accused had beaten him below his nose with a lathi causing loss

of two teeth. But, during the cross examination, he had stated

that the first accused had beaten him with a lathi on his lower jaw

and he lost two teeth from the lower jaw. It is also his case that

he had not lost any tooth from his upper jaw though he was

beaten with lathi and the statement to that effect given in the

complaint is not true. So regarding the incident, the number of

alleged blows and the loss of teeth, there is full of contradiction in

the evidence of PW1. In this juncture, it is relevant to note the

defence set up by the accused. According to the defence, the

complainant was under treatment for cancer in his mouth and the

loss of teeth occurred, as a result of that disease and its

treatment. PW2, the Doctor admitted that loss of teeth can be

caused due to cancer on mouth. Going by the evidence of

PW2, it can be seen that he examined PW1/the complainant on

the very same day at 11 a.m., but PW2 did not note any bleeding

from the mouth or bleeding injury. According to PW2, he had just

noted the avulsion fracture of three teeth and small multiple

Crl.A.No. 1923 of 2004

:-10-:

abrasion on front of neck. Thus, the trial court observed that if

one was beaten with a lathi on his face below nose with force,

sufficient to uproot two teeth, definitely some external injury would

be caused and there was possibility of injury inside the lips, as

that portion comes into contact with the tooth uprooted. But, in

the present case, no such injury was noted. From the above

discussion, it is crystal clear that the allegation of the complainant

that he was manhandled in the Police station by the first accused,

as a result of which, he sustained injuries, is false. In the light of

the above facts and circumstances, the trial court has correctly

assessed the entire evidence and appreciated the evidence in its

true perspective and I find no reason to interfere with such

finding.

11. Going by the entire materials and evidence on

record, the falsity of the case of the complainant is seen from the

very face of records. After an elaborate discussion of the

materials and evidence on record, the trial court found that the

complainant failed to prove his case beyond reasonable doubt.

On the basis of the said conclusion, the accused were found not

guilty and no ground was made out to interfere with such finding

of the court below.

Crl.A.No. 1923 of 2004

:-11-:

12. In the decision reported in Ghurey Lal v. State of

U.P. [2008(4) KLT SN 17 (C.No.17), the Apex Court has laid

down certain circumstances under which the appellate court can

interfere with the order of acquittal. It was also held that

presumption of innocence of accused is reinforced by order of

acquittal and therefore, unless there are substantial and

compelling reasons, the appellate court, while exercising the

appellate jurisdiction, shall not interfere with the order of acquittal.

Reiterating the same position, the Apex Court has held in Batcu

Venkateshwarlu and Ors. v. Public Prosecutor, High Court of

A.P. [2009(1) Supreme 67] that in the case of acquittal, there is a

double presumption in favour of the accused and there must be

substantial and compelling reasons for holding that the trial court

was wrong and then only, the appellate court can, while

exercising the appellate jurisdiction, interfere with the order of

acquittal passed by the trial court. On a perusal of the trial court

judgment and in the light of the facts and circumstances indicated

above, I find no reason to hold that the finding of the trial court

was wrong.

Crl.A.No. 1923 of 2004

:-12-:

In the result, there is no merit in the appeal.

Accordingly, the appeal is dismissed.

V.K.Mohanan,
Judge

MBS/

Crl.A.No. 1923 of 2004

:-13-:

V.K.MOHANAN, JJ.

——————————————–

Crl.A.NO. OF 200

——————————————–

J U D G M E N T

DATED: -1-2009

Crl.A.No. 1923 of 2004

:-14-: