High Court Kerala High Court

Gopi vs Rajappan (Accused) on 20 November, 2008

Kerala High Court
Gopi vs Rajappan (Accused) on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 97 of 2007(B)


1. GOPI, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. RAJAPPAN (ACCUSED), S/O.RAGHAVAN,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.B.RADHAKRISHNA PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                     CRL.R.P. NO. 97 OF 2007
                  ------------------------------------------
           Dated this the 20th day of November, 2008


                              O R D E R

Revision petitioner is the defacto complainant in C.C.453

of 2001 on the file of Judicial First Class Magistrate-II,

Cherthala. First respondent is the accused. Revision is filed

challenging the order of acquittal passed by learned Magistrate.

Prosecution case was that on 1.3.2003 at bout 1030 a.m. PW3

had gone to the shop of the first respondent at Puthanangadi

junction and from the shop first respondent caught the tip of the

penis of PW3 with his fingers and caused injury and tried to put

his penis into the mouth of PW3 and attempted to commit

unnatural intercourse and thereby committed the offence under

section 511 read with section 377 of Indian Penal Code. When

the charge for offence under section 377 read with section 511

of IPC was framed, first respondent pleaded not guilty.

Prosecution examined PW1 the father of PW3 who lodged Ext.P3

F.I. Statement and the brother of PW1 as PW4 and the doctor as

PW2 apart from the official witnesses. On the evidence learned

Magistrate found the petitioner not guilty and acquitted him. It

CRRP 97/07 2

is challenged in this revision.

2. Learned counsel appearing for revision petitioner and

learned counsel appearing for first respondent were heard.

3. Unless there is any glaring defect in the procedure

followed by the learned Magistrate or a perverse appreciation of

evidence, it is not for this Court in exercise of the revisional

jurisdiction to interfere with an order of acquittal. So long as

the view taken by the learned Magistrate on appreciation of

evidence is a possible and reasonable view, the order of

acquittal cannot be interfered.

4. On going through the judgment of the learned

Magistrate it is absolutely clear that appreciation of evidence

was proper. Even if the evidence is reappreciated, findings

arrived at by the learned Magistrate could only be arrived at.

Evidence of PW1 shows that after PW3 came to him,

complaining mischief on the part of first respondent, along with

PW1 revision petitioner proceeded to the shop of first

respondent and then along with first respondent went to the

doctor and when PW3 was examined by PW2 the doctor, revision

petitioner was present. If petitioner attempted to commit a

heinous offence as claimed by PWs 1 to 3, it cannot be believed

CRRP 97/07 3

that PW1 would either approach first respondent or take first

respondent to the doctor along with the victim. The evidence of

PW3 establishes that there was a case against PW3 and his

friend alleging that they committed theft of coco cola from the

shop of the brother of first respondent and after much effort the

case as against the friend of PW3 was settled and the case as

against PW3 was not settled. When the entire evidence is

appreciated in the proper perspective it is absolutely clear that

evidence of PWs 1 and 3 cannot be relied. The evidence of PW2

shows that injuries noted in Ext.P2 wound certificate could have

been caused even as suggested by the first respondent. There is

no merit in the revision. Hence revision is dismissed.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-