High Court Kerala High Court

V.M. Hashim vs State Of Kerala on 15 November, 2006

Kerala High Court
V.M. Hashim vs State Of Kerala on 15 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 275 of 2002()


1. V.M. HASHIM, CONVICT NO.5577,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI. ANIL K NAIR (STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/11/2006

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

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

                     Crl. R. P. No.275 of  2002

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

                                th
           Dated this the 15      day of November, 2006



                                ORDER

This is revision registered on receipt

of petition from the accused from prison

complaining of the correctness of the

conviction and sentence passed against him

by the Judicial First Class Magistrate-II,

Kannur in C.C.642/1995 on the file of his

court confirmed in appeal by the Sessions

Judge, Thalassery in Criminal Appeal

No.226/1997.

2. The petitioner was the accused in

C.C.642/95 on the file of the Judicial

First Class Magistrate’s Court-II, Kannur

for offence punishable under Section 379

of IPC he having been charge sheeted by

Crl. R. P. No.275 of 2002 -2-

the S.H.O., Valapattanam in Crime No.160/94

of Valapattanam Police Station.

3. The allegation is that during night

on 12-05-1994, he committed theft of a car

stereo worth Rs.4,000/- from the car

bearing registration No.KEZ 1828 belonging

to PW1 which was parked in the car porch

of the house of PW1 situated in Puzhathi

desom of Chirakkal amsom. On the next day,

by about 7.00 am, when PW1 attempted to

take the car, it was found that the stereo

set was missing from the car which was

worth Rs.4,000/-. Immediately, she gave

Ext.P5 F.I. statement to the Police at the

Valapattanam Police Station. PW7, the

A.S.I attached to the said Police Station

Crl. R. P. No.275 of 2002 -3-

conducted preliminary investigation in the

case. As the Police could not detect

either the material object or the

offender, the case was transferred to the

register of undetected cases. In the

meanwhile, on 13.03.1995, PW6, the Sub

Inspector of Police, Kannur effected

arrest of the petitioner/accused from the

Muncipal bus stand when he was found in a

suspicious circumstances carrying a box.

On questioning by the Police, he was not

able to give satisfactory explanation for

his possession of the box which contained

the car stereo set. He was taken to the

Police Station and on questioning by PW6,

it is alleged that the petitioner gave

Crl. R. P. No.275 of 2002 -4-

Ext.P3(a) information to PW6 and that on

the basis thereof and with the assistance of

the petitioner/accused, he could effect

recovery of MO1 stereo set from PW3 who

was the purchaser thereof from the accused,

under Ext.P3 Mahazar attested also by PW4.

4. As the place of occurrence was

within the territorial limits of Valapattanam

Police Station, he transmitted the case

records to the Valapattanam Police Station

where PW7 and after him his successor in

office conducted investigation in the case.

MO1 was got identified through PW1 and

after due investigation the Police laid

charge against him. The learned Magistrate

heard preliminary arguments in the case

Crl. R. P. No.275 of 2002 -5-

and framed charge against the petitioner

for offence under Section 379 IPC. As he

denied the charge, a trial of the case was

conducted. Prosecution examined PWs.1 to

7, got marked Exts.P1 to P5 and got

identified MO1. On the prosecution closing

their evidence, the accused was questioned

under Section 313 Cr.P.C. Thereupon, he

generally denied all incriminating circum-

stances appearing in evidence against him

and maintained that he is innocent.

According to him, the case is one falsely

foisted against him.

5. The learned Magistrate considered

the case in the light of the evidence

adduced as aforesaid, found the petitioner

Crl. R. P. No.275 of 2002 -6-

guilty of the offence punishable under

Section 379 IPC, convicted him thereunder

and sentenced him to undergo rigorous

imprisonment for a term of two years. The

petitioner, filed Criminal Appeal No.226/97

before the Sessions Court, Thalassery. The

Sessions Judge, confirmed the conviction

and sentence passed against him and hence,

this revision.

6. It is contended before me by the

learned Counsel appearing on State Brief

for the petitioner that there is no proper

identification of MO1 as PW1 had not given

the number of MO1 in the F.I. Statement,

though he has given those details in his

deposition as PW1. It is worthy to note

Crl. R. P. No.275 of 2002 -7-

that a person who has owned an article may

be able to identify the said article on

sight though he may not be having any

specific identification mark to be mentioned.

Further, on seeing that the stereo set is

stolen from her car, PW1 has given F.I.

statement immediately without perusing the

records of purchase thereof. Obviously,

then she will not be able to give the

details of MO1 such a number etc. But at

the same time, when the culprit is

arrested and it is learned that the MO1 is

recovered at his instance, it is natural

that PW1 would verify the identity thereof

with the records and then get confirmed as

to its identity. The fact that MO1 had

Crl. R. P. No.275 of 2002 -8-

been stolen in the night on 12.05.1994 is

evidenced from the fact that on the very

next day, PW1 had given Ext.P1 F.I.

Statement to the Police. Though PW5, the

A.S.I could not trace out the culprit,

when PW6 effected arrest of the accused

under suspicious circumstances on the basis

of Ext.P3(a) information furnished to him

by the accused, he could effect recovery

of MO1 under Ext.P3 Mahazar attested also

by PW4 from PW3 who was the purchaser

thereof from the accused. There is no

valid challenge on the testimony of PW3 as

regards his testimony that MO1 was sold to

him by the accused. If at all, MO1 was not

being purchased by PW3 from the

Crl. R. P. No.275 of 2002 -9-

petitioner/accused, he would not have

surrendered it to PW6 on his approaching

him along with the petitioner/accused and

given evidence in support thereof. The

seizure of MO1 from PW3 under Ext.P3

Mahazar goes a long way to establish the

guilt in the accused as it is on the basis

of Ext.P3(a) information furnished by the

accused that PW6 was able to effect

recovery of MO1 from PW3 to whom the

petitioner/accused disclosed that he has

sold MO1. Thus, there is sufficient

evidence in the case to bring home the

guilt in the accused. It was therefore,

that the learned Magistrate convicted him

for offence under Section 379 IPC. The said

Crl. R. P. No.275 of 2002 -10-

conviction was rightly being confirmed by the

Sessions Judge in appeal. There is no

illegality or impropriety in the conviction

and sentence so entered into concurrently

by the courts below. The sentence awarded

to the appellant is also moderate,

reasonable and legal and there is no

reason to interfere with the sentence as

well. This revision in the circumstances,

is devoid of merit.

7. In the result, confirming the

conviction and sentence passed against the

petitioner concurrently by the courts

below, I dismiss this Criminal Revision.

K. P. BALACHANDRAN,

(JUDGE)

kns/-

Crl. R. P. No.275 of 2002 -11-

Crl. R. P. No.275 of 2002 -12-