High Court Kerala High Court

Suresh vs State Of Kerala on 5 March, 2007

Kerala High Court
Suresh vs State Of Kerala on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 713 of 1998()



1. SURESH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.TOMY SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :05/03/2007

 O R D E R
                             K.R.UDAYABHANU, J

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

                             CRL.R.P.No.713 of 1998

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

                    Dated this the 5th day of March, 2007




                                        ORDER

Revision petitioner stands convicted for the offence

punishable under Sections 457, 379 and 34 IPC. The prosecution

case is that on 3.5.1990, he along with the second accused

committed theft of MO1 gold chain worn by PW2 who was

sleeping in the house of PW1 at 2 O’clock in the night. The

evidence relied on by the courts below is the testimony of PW14,

the Sub Inspector of Police who recovered the stolen property

from a jewellery. PW1 the lady, from whom the gold chain was

stolen and PW2, her son who lodged the F.I. statement have

identified the gold chain. The evidence of PW14 Sub Inspector is

that the revision petitioner/accused led him to the jewellery and

on the basis of the information conveyed by him, the MO1 gold

chain was recovered. The relevant portion of confession has not

been marked vide Section 27 of the Evidence Act. Hence, only

evidence in this regard is the testimony of PW14. The same is

relevant under Section 8 of Evidence Act. It is pointed out that

CRRP713/98 Page numbers

the evidence of PW1 as to the incident is not consistent with

respect to the details mentioned in the F.I. statement. Although

in the F.I. statement the gold chain snatched from the neck of

PW2 weighed 20 gms., MO1 weighed only 16.5 gms. PW1 has

not explained the above discrepancy as to the nature of the gold

chain recovered. Further it is pointed out that the case in the

F.I. Statement, the version of PW1 is that the chain was snatched

and taken away whereas PW1 in her deposition has stated that

the theft chain was not removed in the above fashion but by

widening the hook. PW5, the proprietor of the jewellery from

whose shop, the gold chain was recovered did not support the

prosecution case. So also the independent witness to recovery

i.e, PW9 also turned hostile. Hence, in the instant case, the only

evidence is the testimony of PW14 that the accused led him to

the jewellery and on the basis of information furnished by him,

MO1 was recovered. In the circumstances, I find that only on

the basis of the testimony of the investigating officer, it cannot

be held that the prosecution has proved the charge beyond

reasonable doubt. I find that the accused is entitled to benefit of

CRRP713/98 Page numbers

doubt. In the circumstances, findings of the court below is set

aside. The accused would stand acquitted.

K.R.UDAYABHANU,

JUDGE

csl