High Court Kerala High Court

Umesan vs C.I. Of Police on 22 January, 2008

Kerala High Court
Umesan vs C.I. Of Police on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 895 of 2000()



1. UMESAN
                      ...  Petitioner

                        Vs

1. C.I. OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/01/2008

 O R D E R
                               A.K.BASHEER, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.895 OF 2000
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 22nd day of January 2008

                                       ORDER

Petitioner who has been concurrently found guilty under

Section 498(A) IPC, by the trial court as well as the appellate

court, has preferred this revision petition challenging the above

order of conviction and sentence.

2. Trial court convicted and sentenced the petitioner under

Section 498 (A) of the IPC to suffer rigorous imprisonment for

one year and to pay a fine of Rs.1,000/- and in default to suffer

rigorous imprisonment for three months. The appellate court had

confirmed the above order of conviction and sentence and

dismissed the appeal preferred by the petitioner. Hence this

revision petition.

3. The prosecution case in a nut shell was that Reetha, wife

of the petitioner, aged 30 years, had committed suicide by

hanging in the bed room of her matrimonial home because of the

persistent cruel treatment meted out to her by the petitioner she

ended her life between 8.00 p.m. and 9 a.m. on January 8-9, 1995.

Crl.R.P.No.895 OF 2000
:: 2 ::

4. The prosecution had examined PWs 1 to 11 and Exts.P1

to P9 were also marked on its side. There was no oral or

documentary evidence on the side of the defence. The learned

Magistrate, primarily relying on the evidence of PWs 3 and 5, the

son of the petitioner and mother of the deceased respectively,

found that the prosecution had succeeded in establishing the

charge levelled against the petitioner. Accordingly, he was

convicted and sentenced as mentioned earlier.

5. The short question that arises for consideration in this

revision petition is whether any interference is warranted in the

concurrent order of conviction and sentence.

6. It is contended by learned counsel for the petitioner that

the courts below had committed serious illegality and irregularity

in relying on the oral testimony of PW3 to find the petitioner

guilty. It is pertinent to note that PW3, the son of the petitioner

and the deceased, aged 11 years, who was studying in standard 5

in a school at Azhikkal had deposed before the court that he used

to come to stay with his parents at the rented quarters at

Thrikkaripur every week end. As usual he had come to join his

Crl.R.P.No.895 OF 2000
:: 3 ::

parents on the fateful day, January 8, 1995. The child stated

before the court that his father had assaulted and beaten his

mother on that evening while she was cooking food in the

kitchen. His father had scolded her in abusive language. His

mother had gone to the bed room from the kitchen. The accused

had followed and beaten her while she was in the bed room.

Thereafter, the deceased had gone inside the nearby room and

closed the door from inside. Though the accused had knocked

on the door for sometime, his mother refused to open the door

and his father had gone inside the bed room. Seeing that his

mother was scolded and beaten by the accused, his younger

brother cried. Then the accused had given a piece of pineapple

to his brother which he refused to accept. At that time, the

accused had switched on the T.V. for his younger brother. PW3

further stated that his mother had not opened the door, even

when he woke up in the morning. Though he knocked at the

door, it was not opened. Then he cried aloud and informed the

muslim lady who was residing near their quarters. The muslim

lady called some people who were going through the road. They

Crl.R.P.No.895 OF 2000
:: 4 ::

opened the window and looked inside, his mother was found

hanging from the ceiling. PW3 had asserted before the court that

the petitioner used to beat his mother after consuming liquor and

it was therefore that she had committed suicide. The specific

case of PW3 was that his father had been doing this prior to his

mother’s death.

7. I have carefully gone through the deposition of PW3. In

my view, the evidence of PW3 in this case is quite natural, credit

worthy and entirely acceptable. This witness with all the

innocence of a boy of such a tender age had spoken about the

cruel treatment meted out by his father just prior to the death of

his mother. I do not find any reason to disbelieve this young

child. In my view, courts below were justified in accepting the

version given by PW3 to hold that the petitioner had treated the

deceased cruelly just before her death and such cruel treatment

might have led her to suicide. PW5, the mother of the deceased

had deposed before the court that the petitioner used to treat her

daughter cruelly after consuming liquor. She had seen this on

several occasions when her daughter and the petitioner had been

Crl.R.P.No.895 OF 2000
:: 5 ::

staying with her. The testimony of this witness also inspires

confidence.

In the peculiar facts and circumstances, the evidence of

PW3 and 5 would clinch the issue in favour of the prosecution.

The courts below had rightly accepted the testimonies of these

two witnesses and found the petitioner guilty under Section 498A

IPC. There is no illegality or irregularity in the concurrent

finding. There is no merit in any of the contentions raised by the

petitioner. Revision petition fails and it is accordingly dismissed.

(A.K.BASHEER, JUDGE)
jes

Crl.R.P.No.895 OF 2000
:: 6 ::

A.K.BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – –
Crl.R.P.No.895 OF 2000

– – – – – – – – – – – – – – – – – – – – – – –

ORDER

Dated 22nd Jan. 2008