High Court Kerala High Court

State Of Kerala vs N.Aneesh on 31 January, 2007

Kerala High Court
State Of Kerala vs N.Aneesh on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 390 of 1999(C)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. N.ANEESH
                       ...       Respondent

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice J.B.KOSHY

 Dated :31/01/2007

 O R D E R
                             J.B.KOSHY, J.

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

            Criminal Appeal.No.390 OF 1999 ()

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

        Dated this the 2nd day of February, 2007


                               JUDGMENT

This appeal is filed by the State against the order of

acquittal in S.C.No.194/1995 on the file of the Additional

Assistant Sessions Judge, Thalassery. The case was registered

as Crime No.39/1994 of Maloor Police Station under Sections

143, 147, 148, 452, 427, 324, 326 and 307 read with Section

149 of the Indian Penal Code. The prosecution case is that in

furtherance of their common object to commit murder of PW2

Balakrishnan due to their animosity towards him that on

information furnished by him the Asst.Superintendent of Police,

Thalassery has conducted a raid and utensils and other

apparatus used for illicit distillation belonging to the 1st accused

were seized and destroyed, the six accused with deadly

weapons like chopper on 21.6.1994 at 8.15 p.m. committed

trespass into the shoproom No.MP.VIII/228 belonged to PW3

Sahadevan at Thrikaderipoyil Tholambra amsom desom and

inflicted injuries on PWs.2 and 3 by accused Nos.1 and 2 and

CRL.APPEAL.390/1999 2

the other four accused committed mischief by damaging the

jeep KL 3879 which was parked in front of the said shop. The

accused left the place and the injured were taken to

Govt.Hospital, Thalassery. After first aid they were taken to

Medical College Hospital, Kozhikode for treatment. PW1

Gangadharan went to Maloor Police station and gave the first

information statement and an FIR was registered and

consequently all the six respondents were charge sheeted.

Trial court convicted them for offences punishable under

Section 143, 148, 452, 427, 324 and 307 read with Section 149

of I.P.C. On reappreciation of the evidence, appellate court

found that the charges levelled against them were not proved

and they were acquitted and the order of acquittal is

challenged in this appeal.

2. For convicting the accused, prosecution mainly relied

on the evidence of PWs.1 to 7, out of which PWs.2 and 3 were

injured. PWs.6 and 7 were the neighboring shop owners. PW3

is the owner of the grocery shop in which the alleged attack on

PW2 was committed. In his first information statement, case

of PW1 was that Nelleri Aneesh, Panikken Pavithran, Kottai

CRL.APPEAL.390/1999 3

Babu, Kottai Sukumaran, Natancheri Sivaraman and Kotten

Raju formed themselves into an unlawful assembly with

choppers chased PW2 and when PW2 Balakrishnan ran into the

shop of PW3 Sahadevan, uttering that you cannot be permitted

to leave, assaulted him and Aneesh inflicted cut injuries with

chopper on the head, both the hands and stomach of

Balakrishnan and Balakrishnan fell down in between the articles

kept for sale in the shop. Natancheri Pavithran with the

chopper in his hand uttered that you will also be murdered and

inflicted a cut injury on the face and head of Sahadevan PW3,

the shop owner. The others Kottai Babu, Pavithran, Sivaraman,

Kotten Raju were committing damage on the jeep KLL 3879

parked in front of the shop with the choppers in their hand.

After inflicting injuries and damaging the jeep all the accused

ran towards the tea shop of one Raman. When this first

informant was examined before the court as PW1 his case is

that Aneesh, Pavithran, Babu, Mukundan, Sivaraman and

Reghu seen chasing Balakrishnan who entered into the shop of

PW3. The names of Kottai Sukumaran and Kotten Raju

mentioned in his first statement were not mentioned in the

witness box and instead of these two, the names of the 2nd

CRL.APPEAL.390/1999 4

accused Pavithran and 4th accused Kotten Raghu @

Reghuthaman were mentioned and according to him two other

names were mentioned by members. The motive alleged by

PW1 is that two days prior to the incident, the Assistant

Superintendent of Police, Thalassery conducted a raid at the

shop of Aneesh and Pavithran and they were under the belief

that the information was given to the police by PW2

Balakrishnan and thus PW2 was attacked. He also stated in

the cross examination that some of the facts mentioned in

Ext.P1 statement are not correct. He admitted that he himself

and PW3 are residing in the same house and Balakrishnan is a

close friend of him.

3. PW2, injured witness deposed regarding the injuries.

According to him, Aneesh inflicted cut injuries on his head,

hand and shoulder and below the chest and he felt in between

the gunny bags and A2 Pavithran inflicted cut injury on his face

and other four accused damaged his jeep parked in front of the

shop. He was taken to Thalassery Govt.Hospital and after first

aid he was admitted in Medical college hospital, Calicut where

he was treated for 42 days. PW3 was also injured in the

CRL.APPEAL.390/1999 5

incident. Both the injured witnesses narrated the incident in

different ways. Lot of discrepancies between 161 statement of

PW3 and his deposition were also brought out in cross

examination. According to PW3, police incorrectly recorded his

statement. The evidence of other defense was correctly

analysed by the appellate court and appellate court found as

follows:

“Now I may point out that the main argument put

forward by the appellants’ counsel before me are

that first of all except PW2, the others are close

relatives. Though an incident has happened at a

time when all the nearby shops were kept opened,

only PWs.6 and 7 who are shop owners, far away

from the shop of PW3, have been cited as witnesses.

The witnesses admitted that on the opposite side of

the road of the shop of PW3 there is a shop of

Sekharan and standing at the Sekharan’s shop, the

shop of PW3 is visible. But neither Sekharan or

anybody who were present in the shop were cited as

witness or examined. Only the close relatives were

cited as eye witnesses to the incident. It may be

noted that the case of PW3 and PW5 is that while

PW2 came running into the shop of PW3, PW3 was

packing some materials to be sold. But nobody has

got a case that any stranger was present there to

purchase any material. None of the witnesses have

got a case that they came to the shop for

purchasing any material from the shop. This cannot

be believed. According to the appellants to support

a false case, the near relatives alone were made eye

witnesses and a false case has been foisted against

these accused.”

CRL.APPEAL.390/1999 6

The appellate court also found that motive was not proved.

There was no evidence in this case that a raid was conducted

by the police in a distillation centre of A1 and A2. If that be so,

police could have made some evidence regarding the same.

There was also no evidence either documentary or oral that

there was sufficient light in the shop of PW3 so that witness

could have seen the incident. The incident occurred at 8.15

p.m. When PWs.1 to 5 were examined before the court on the

prosecution side not even a single question was put to them

regarding the presence of light, for that matter to bring out any

evidence that there was sufficient light inside the shop so that

the witnesses could see the incident to identify the assailants

properly. So also in the scene mahazar prepared, though it is

stated that wiring is seen inside the shop there is no mention of

the presence of even any electric bulbs or that electricity

supply is available in the shop. There was also no electric light

inside the shop and court below found that the burden of the

prosecution is to prove that there was sufficient light to see the

incident. The material witnesses have wrongly named in the

previous statement. PWs.2 and 3 gave wrong names as

accused to the Doctor who issued the wound certificate, apart

CRL.APPEAL.390/1999 7

form the fact that names of A4 and A6 were not mentioned in

the F.I.Statement. With regard to Ext.P4 wound certificate,

regarding the wound of PW2 it was stated by PW2 himself to

Doctor that Nelleri Aneesh, Kottai Sukumaran, Kottai Babu,

Kotten Raju, Sivaraman and Mukundan inflicted injury with

chopper. But it has deposed that it is A2, Pavithran who

inflicted several injuries on him. There was also correction in

the wound certificate, ‘Kotten Reghu’ was corrected as ‘Kotten

Raju’. In any way, Kottai Sukumaran and Kotten Raju were not

accused in this case. According to Ext.P5 wound certificate

with regard to PW3, his definite case was that Pavithran had

inflicted cut injury on his face and head. PWs.1 to 5 are

definite that accused 1 and 2 are the persons who ran behind

PW2, entered into the shop and 1st accused inflicted injuries on

PW2. But before the court PW3 has no case that 2nd accused

Pavithran was present and he is the assailant who inflicted

injuries on him. There is no case that 2nd accused Pavithran

was present at the time of incident and one Katten Reghu was

present at the time of incident. Thereafter court found as

follows:

CRL.APPEAL.390/1999 8

“Both PWs.2 and 3 the injured in their deposition also

admitted that they have given the history of alleged

injuries to the doctor. Therefore it is very clear that

at the time of incident PWs.1 to 3 have mistaken

identity regarding the persons who have attacked on

them. Immediately after the incident they were

under the impression that Kottai Sukumaran and

Katten Raju were present and they have not identified

the 2nd accused Pavithran or the 4th accused Reghu

among them. Here the inconsistent aspect is that the

definite case in the witness box by the occurrence

witnesses is that 2nd accused Pavithran inflicted cut

injury on the face and head of PW3 Sahadevan. So

there is very clinching and clear evidence that so far

as the person who inflicted injury on the face of

Sahadevan PW3, the occurrence witnesses have

mistaken identity. This further proves the fact that

there was no sufficient light in the shop room to

identify the persons who have made the attack. They

have mistakenly identified two persons as Kottai

Sukumaran and Katten Raju and after thought they

have deleted these two persons and implicated 2nd

accused Pavithran and Katten Reghu. Therefore as

has been rightly pointed out by the learned counsel

for the appellants, I am to held that there is no

convincing evidence available on record to show that

there is sufficient light in the shop room for the

witnesses to see the incident and to identify the

persons who have made the attack. This cuts the

room of the prosecution case.

On reappreciation of evidence, appellate court clearly

found that prosecution was not able to prove the case beyond

reasonable doubt. It cannot be stated that view of the court

below is not a possible one. Against the order of acquittal

CRL.APPEAL.390/1999 9

appellate court will not interfere unless it is satisfied by this

Court that view of the court below is perverse or patently

illegal. In the above circumstances, I see no ground to interfere

in the order of acquittal and hence this appeal is dismissed.

J.B.KOSHY, JUDGE

prp

J.B.KOSHY

————————–

Criminal.Appeal.390 OF 1999

—————————-

JUDGMENT

31st January, 2007