High Court Kerala High Court

Jayaseelan vs State Of Kerala on 1 December, 2008

Kerala High Court
Jayaseelan vs State Of Kerala on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3822 of 2008()


1. JAYASEELAN, S/O. LATE SOOSA MANICKAM,
                      ...  Petitioner
2. JOHN STEPHEN, S/O. LATE SOOSA MANICKAM
3. WILLIAM SELVARAJ, S/O. DUDIYAPPAN,
4. ALBERT JOSEPH, S/O. SOOSA MANICKAM,
5. STEPEHN, S/O. JOSEPH,

                        Vs



1. STATE OF KERALA, (KOZHINJAMPARA POLICE
                       ...       Respondent

                For Petitioner  :SRI.P.K.MOHANAN(PALAKKAD)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/12/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                  CRL.R.P.NO. 3822 OF 2008
                   ............................................
      DATED THIS THE          1ST       DAY OF DECEMBER, 2008

                                  ORDER

Petitioners are accused in C.C.145 of 2004 on the file of

Judicial First Class Magistrate, Chittur. Prosecution case was

that they formed themselves into an unlawful assembly with the

common object of wrongfully restraining PW1 and 2 and inflict

injuries and in furtherance of the common object, wrongfully

restrained Pws 1 and 2 and inflicted hurt and committed

offences under Section 143, 147, 342 and 324 read with Section

149 IPC. Petitioners pleaded not guilty. Prosecution examined

eight witnesses and marked eight exhibits and identified Mos 1

and 2. Petitioners did not adduce any evidence.

2. Learned Magistrate, on the evidence, found the

petitioners guilty of the offences under Section 143, 147, 342,

325 read with 149 IPC. Petitioners 2, 3 and 5 were sentenced

and others were granted benefit under Probation of Offender’s

Act. Petitioners challenged the conviction before Sessions

Court, Palakkad in Crl.A.546 of 2006 and Crl.A.547 of 2008.

Learned Sessions Judge heard both the appeals together and on

reappreciation of evidence, confirmed the conviction. Learned

CRRP 3822/2008 2

Sessions Judge confirmed the benefit granted to accused 4 and 6

under Probation of Offenders Act and dismissed Crl.A.547 of

2006 filed by them. In Crl.A. 546 of 2006, while confirming the

conviction, sentence was set aside and accused 2, 3 and 5 were

released on probation by directing to execute a bond with two

solvent sureties to keep peace and be of good behaviour for a

period of two years. Third accused was also directed to pay

compensation of Rs.7000/- which was directed to be recovered as

fine. Revision petition is filed challenging the judgment of the

learned Sessions Judge.

3. Learned counsel appearing for revision petitioners was

heard. The argument of the learned counsel is that appreciation

of evidence by the courts below was perverse. It was argued

that there is absolutely no evidence to prove existence of an

unlawful assembly and on the very ground, there cannot be an

unlawful assembly with the common object of preventing PW1

from proceeding to police station to lodge the complaint. It was

argued that evidence, if properly appreciated, would result in a

finding that revision petitioner has not committed the offence as

alleged and therefore the conviction is not sustainable.

4. On hearing the learned counsel and going through the

CRRP 3822/2008 3

judgments of the courts below, I find no reason to interfere with

the conviction. Though learned counsel vehemently argued that

there was misappreciation of evidence and the appreciation of

evidence was perverse, on going through the judgment and

depositions, I cannot agree with the submission. Learned

Magistrate elaborately considered the evidence and learned

Sessions Judge also analysed the evidence at length. PWs 1 and 2

are the injured. Evidence of PWs 1 and 2 establish the identity

of all revision petitioners including deceased first accused.

Though in Ext.P1 F.I.Statement lodged by PW1, apart from

petitioners, it was alleged that there were ten others, who were

not identified, identity of six accused were properly proved by

evidence of PWs 1 and 2. Though learned counsel argued that

there was no light as the alleged incident was at about 10 pm

and therefore PWs 1 and 2 could not have identified revision

petitioners, as rightly found by the courts below, petitioners are

persons known to PWs 1 and 2 and their evidence establish that

PWs 1 and 2 had identified revision petitioners as persons who

are among the other members of the unlawful assembly.

Evidence of PW1 was corroborated by the evidence of PW2. In

such circumstances, I find no reason to interfere with the factual

CRRP 3822/2008 4

finding of courts below that revision petitioners were among the

persons who took PWs 1 and 2, after restraining PW1 while

proceeding to police station and inflicted the injury on PW1

causing loss of teeth. Learned counsel argued that absence of

rope marks on the body in the wound certificate is sufficient to

disbelieve the evidence of PWs 1 and 2 that they were not tied

with ropes on that night. As rightly found by courts below, on

that reason alone, their evidence cannot be disbelieved. It was

argued that though the name of third person as a person who

inflicted injury on PW1 was wrongly mentioned and the rank

given was 6th accused, and therefore findings cannot be

accepted. As rightly noted by learned Sessions Judge it could

only be by mistake committed by the Magistrate while recording

the deposition, because accused could only be referred by name

by the witness, and it is Magistrate who had given the rank

number of accused when witness had given his name. On that

discrepancy, the evidence cannot be disbelieved. Therefore

going through the entire evidence and the totality of evidence, I

find no reason to interfere with the conviction.

5. Then the question is with regard to sentence. Learned

Magistrate granted the benefit of Probation of Offender’s Act to

CRRP 3822/2008 5

accused Nos. 4 and 6. Learned Sessions Judge, in the light of the

report of the Probation Officer, granted the benefit to other

accused also. Third accused is directed to pay a compensation of

Rs.7000/- to PW1 as it was from the hands of third accused, PW1

lost his teeth. In such circumstances, no interference with regard

to sentence is also warranted.

Revision petition is dismissed. Petitioners are granted one

months time from today to execute the bond and to pay the

compensation as directed by learned Sessions Judge.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-