High Court Kerala High Court

K.V. Thomas vs George on 29 October, 2009

Kerala High Court
K.V. Thomas vs George on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2006 of 2003()


1. K.V. THOMAS, S/O. K.P. VARGHESE,
                      ...  Petitioner

                        Vs



1. GEORGE, S/O. DAVID, THENGANAL VEETTIL,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.C.T.JESTIN

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/10/2009

 O R D E R
                     P.S.GOPINATHAN, J.
                ----------------------------------------
                   Crl.R.P.No.2006 of 2003
                ----------------------------------------
           Dated this the 29th day of October, 2009

                               ORDER

The revision petitioner is the defacto complainant in

S.C.No.512 of 2001 on the file of the Additional Sessions Judge

(Adhoc)-II, Ernakulam. The first respondent is the accused. The

first respondent was prosecuted by the Circle Inspector of

Police, Puthencruz for offence under Sections 452, 341, 506(ii),

324, 326 and 307 r/w.34 I.P.C. After the trial the first

respondent was found not guilty. Consequently, he was

acquitted under Section 235 of the Code of Criminal Procedure.

Assailing the legality, correctness and propriety of the above

judgment of acquittal, this revision petition was preferred.

2. The brief facts of the case are that the revision

petitioner and the respondent are on inimical terms due to

property disputes and civil cases were pending between them.

While so, a civil suit was decreed in favour of the revision

petitioner and that aggravated the enmity. It is alleged that at

11 p.m. on 2/2/2000 the first respondent along with his son Binu

& two other persons, whose identity could not be ascertained,

were armed with deadly weapons like knife, wooden reaper and

handle of spade and they committed criminal trespass to the

Crl.R.P.No.2006 of 2003
2

courtyard of the house of the revision petitioner and the revision

petitioner, who had been out of the house for micturating the

child, was stabbed by the first respondent. The son of the first

respondent beat him with the handle of a spade. Two other

persons, who could not be identified also assaulted the revision

petitioner and the child with reaper. Hearing the cry PW.1, the

brother of the revision petitioner, who was residing 100 metres

away, rushed to the house. He alarmed the neighbours. The

revision petitioner and the child were rushed to the Medical

Mission Hospital, Kolanchery. From there the revision petitioner

was referred to the Specialist Hospital, Ernakulam. After

admitting the revision petitioner at the Specialist Hospital, on

the next day PW.1 rushed to the Puthencruz police station and

lodged Ext.P1, First Information Statement before PW.15, the

Head Constable. On the basis of Ext.P1 First Information

Statement, a case as crime No.43/2000 was registered by PW.15

against the 1st respondent, his son Binu and two others. The

investigation was taken over by PW.16 the then Circle Inspector.

He questioned the witnesses, recorded their statements and

arrested the first respondent and on the basis of the so-called

Crl.R.P.No.2006 of 2003
3

statement given by the first respondent, recoveries were also

made. While so, PW.16 was succeeded by PW.17. PW.17

completed the investigation and laid the charge sheet against

the first respondent before the Judicial Magistrate of the First

Class, Kolenchery. The learned Magistrate took cognizance and

proceeded as C.P.10/2001. On finding that the offence alleged is

triable by a court of Sessions, after complying the requisite

procedures, the case was committed to the court of Session,

Ernakulam from where it was made over to the Additional

Sessions Judge (Adhoc)-I, Ernakulam.

3. After hearing the prosecution and the first respondent

the learned additional Sessions Judge, framed a charge for the

above said offence. Since the first respondent pleaded not

guilty, he was sent for trial. On the side of the prosecution

PWs.1 to 17 were examined and Exts.P1 to P13 were marked.

During the course of cross-examination PWs.1, 2 and 4, Exts.D1

to D3, certain portions of case diary statements were marked as

contradictions. MOs.1 to 7 were also marked.

4. After closing the evidence for the prosecution the

first respondent was questioned under Section 313 of Code of

Crl.R.P.No.2006 of 2003
4

Criminal Procedure. He denied the incriminating evidence and

contented that the revision petitioner and the family members

were on inimical terms and influencing the police, the case was

falsely foisted. Though the first respondent was called upon to

enter his defence, no defence evidence was let in. The learned

Additional Sessions Judge on appraisal of the evidence arrived a

finding against the prosecution. Consequently the first

respondent was acquitted. Now the revision.

5. I heard the learned counsel for the revision petitioner,

first respondent and the public prosecutor.

6. In support of the prosecution case, the evidence of

PWs.1 to 4 were relied upon. PW.1 is the first informant who is

the brother of the revision petitioner. PW.2 is the victim the

revision petitioner. PW.3 is the daughter of PW.2 who is a child

witness. PW.4 is the wife of the revision petitioner. The evidence

of PW.1 would show that he is residing about 100 metres away

from the spot of occurrence. According to him, hearing the cry,

he rushed to the house of PW.2 and found the first respondent,

his son and other two unidentifiable persons running away from

the spot of occurrence with knife, reapers & handle of spade in

hands.

Crl.R.P.No.2006 of 2003
5

7. The evidence of PW.2 would show that he had

adduced evidence in support of the prosecution case. According

to him, he was stabbed twice by the first respondent and beaten

by the son of the first respondent. As a result he sustained

fracture of the right arm. The evidence of PW.7 coupled with

Ext.P3 wound certificate would show that PW.2 had penetrating

wound 2x2x3cms right arm about 10 cms above medeal

epicondyle, 5x3x4cm just above lateral epicondyle, 5x5cm

contusion and deformity on extensar aspect middle third of right

fore arm. Closed communated # right ulna, middle third. The

evidence of PW.7 coupled with Ext.P4 wound certificate would

show that PW.3, the daughter of PW.2 had lacereted wound 3×1

cms back of right arm, contusion right lumbar and hypocondyl

region and contusion on scapula both sides. The evidence of

PW.2 coupled with the evidence of PW.7 and Exts.P1 to P4 would

show that in fact PW.2 had sustained injuries as deposed by him.

PW.3 also had sustained injuries.

8. PW.4, the wife of PW.2 had also deposed that hearing

the cry she rushed out of the house and found that the first

respondent stabbing the revision petitioner and son of the first

Crl.R.P.No.2006 of 2003
6

respondent and other two unidentifiable persons beating PWs.2

and 3 with reapers.

9. Having gone through the evidence of PWs.1,2,3,4,7

and Exts.P3 and P4, there is evidence on record to conclude that

revision petitioner had sustained injuries. The question which

then arise is whether it was inflicted by the first respondent as

alleged by the prosecution. According to the learned counsel for

the revision petitioner there is absolutely no reason to disbelieve

the evidence of PWs.1,2,3 and 4. Though they are interested

witnesses, their presence at the spot of occurrence is justified

and they are quite natural witnesses. It was further submitted

that the knife which was marked as MO.6, the handle of spade

which was marked as MO.1 and wooden reaper which was

marked as MO.2 were seized from the house of the first

respondent on the basis of the statement given by him and that

the recovery leads to the complicity of the first respondent with

the offence alleged.

10. MOs.1, 2 and 6 were produced by the prosecution as if

those material objects were seized on the basis of the statement

given by the first respondent while he was in custody. It is

Crl.R.P.No.2006 of 2003
7

pertinent to note that the so-called statement given by the first

respondent was not brought in evidence. Prosecution case that

MOs.1,2, and 6 were seized on the basis of the statement given

by the first respondent cannot be given reliance for want of

production of the statement. Adding to the above, though it is

stated that the material objects contained blood stains, it was not

sent for analysis and there is no scientific report to the effect

that any of the material objects contained any blood stain. So

the recovery of MOs.1,2 and 6 would not support the prosecution

to prove the complicity of the first respondent.

11. To disbelieve the prosecution case, the learned

Additional Sessions Judge had taken note that there was delay in

launching the first information statement and delay in

forwarding the first information report. It is seen that Ext.P1

was recorded at 1p.m. on 3/2/2000. Since the incident occurred

at 11p.m. on 2/2/2000 and PW.2 was taken from one hospital to

another, the injured was not in a position to go to the police

station and give the statement immediately. The evidence of

PW.1 would show that after he admitting PW.2 at the Specialist

Hospital, Ernakulam he had gone to the police station and give

Crl.R.P.No.2006 of 2003
8

the statement. Explanation for the delay in giving first

information is believable. In fact I find there is no delay in

launching the first information statement.

12. A reading of the First Information Statement would

show that the son of the first respondent was implicated for

having the revision petitioner beaten with the handle of a spade.

In the box Pws.1,2,3 and 4 had implicated the son of the 1st

respondent. The evidence of PWs.5 and 11 would show that the

son of the revision petitioner was in fact at Thiruvananthapuram

at the time of occurrence where he was studying in ITI, Chakka.

The evidence of PWs.5 and 11 would show that, the son of the

first respondent was falsely implicated. False implication is

apparent. The very case of the prosecution is that existing

property dispute between the revision petitioner and the first

respondent culminated in the crime. In the above circumstance,

false implication cannot be ruled out. It is very unsafe to rely

upon the interested testimony to arrive a finding of guilty. It is

for that main reason the prosecution case was disbelieved by the

trial court. It cannot be said that the reasoning given by the

lower court is unsustainable. If the evidence of PWs.1, 2 and 4 is

Crl.R.P.No.2006 of 2003
9

analysed in this background the possibility of false implication

cannot be ruled out. The evidence of PW.1 would show that

there is a little chance for he seeing the first respondent and his

son running away from the spot of occurrence. From Ext.P5 it is

seen that there is no straight way from the house of the PW.1 to

the house of the revision petitioner. A look at Ext.P5 persuades

to conclude that on the way, PW.1 couldn’t see the persons

standing at the court yard. He could see only after coming to the

court yard. It is revealed that there are other close neighbours.

None of them heard the cry or seen the assailants. In the

circumstance, the evidence of PW.1 that he had seen the first

respondent or son or other persons mentioned running away

from the spot is not believable. So the trial court was justified in

disbelieving PW.1.

13. If the evidence of PW.4 is taken into consideration,

the revision petitioner was stabbed only once. But according to

PW.2 he was stabbed twice. Thus the evidence of P.Ws.2 and 4

did not tally with. It is in the above circumstances and taking

note that there was long standing disputes and civil case

between the revision petitioner and the first respondent, the

Crl.R.P.No.2006 of 2003
10

learned Additional Sessions Judge, who had occasion to watch

the demeanour of the witnesses disbelieved the evidence of

P.Ws.1 to 4. While sitting in revision, it is rather unable to find

that the court below went wrong. It didn’t appear to be a glaring

case of injustice or fundamental principles of appreciation of law

and evidence is violated so as to be rectified in exercise of

revisional powers.

14. In Bansilal v. Laxman Singh (1986 S.C.1721) at

paragraph 9 it is held as follows:

“The revisional jurisdiction of the High Court while
dealing with an order of acquittal passed by the trial court is more
narrow in its scope. It is only in glaring cases of injustice
resulting from some violation of fundamental principles of law by
the trial court, that the High Court is empowered to set aside the
order of the acquittal and direct a retiral of the acquitted accused.
From the very nature of this power it should be exercised
sparingly and with great care and caution.”

The position of law regarding the power of exercising a

revisional jurisdiction being the above, I find that there is little

reason to interfere with the appreciation of evidence by the

learned Additional Sessions Judge.

Crl.R.P.No.2006 of 2003
11

15. It is true that there is evidence to the effect that the

revision petitioner and her daughter sustained injury. But the

question is regarding the complicity of the revision petitioner.

The evidence of P.Ws.1 to 4 are found not believable. It is a

question of appreciation of evidence. For the reasons stated

earlier, it could not be held, that the trial court committed

serious error in disbelieving the witnesses. Convincing reasons

are given by the trial court to find in favour the defence. There is

little reason to interfere with the finding of acquittal.

In the result, the revision petition fails. Accordingly it is

dismissed.

P.S.GOPINATHAN, JUDGE

skj.