High Court Kerala High Court

T.M. Selvendran Alias Selvan vs State Of Kerala Represented By on 8 April, 2009

Kerala High Court
T.M. Selvendran Alias Selvan vs State Of Kerala Represented By on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 218 of 2004(B)


1. T.M. SELVENDRAN ALIAS SELVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JAMES KURIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/04/2009

 O R D E R
              M.L. JOSEPH FRANCIS, J.
              - - - - - - - - - - - - - - - - - - - - - -
               Crl.R.P.No. 218 of 2004
              - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 8th day of April, 2009

                           O R D E R

This Revision Petition is filed by the accused in

C.C.421 of 1998 on the file of the J.F.C.M. Court-III,

Kottayam. C.C.421 of 1998 is a case charge sheeted by

the Sub Inspector of Police, West Police Station, Kottayam

against the accused under Sections 447, 324 and 326 I.P.C.

2. The prosecution case is briefly as follows. On

15.11.1998 at about 10.15 a.m., while PW1 was digging

his property on the northern side of his house for

cultivation, the accused came there and obstructed him

saying that it was the pathway for him. When PW1

continued his work, the accused attacked him by using

MO1, handle of a spade. When PW2, the wife of PW1,

intervened, the accused assaulted her also by MO1.

3. In the Magistrate Court, on the side of the

prosecution, PWs. 1 to 8 were examined and Exts.P1 to P3

Crl.R.P.No. 218 of 2004
2

were marked. MOs. 1 and 2 were identified. No evidence was

adduced from the side of the defence.

4. The learned Magistrate, on considering the evidence,

found the accused guilty under Section 324 I.P.C. only and he

was convicted and sentenced to undergo S.I. for a period of six

months and to pay a fine of Rs.1,000/- and in default to undergo

S.I. for one month.

5. Against that conviction and sentence, the accused filed

Crl.A.No.430 of 2002 before the Sessions Court, Kottayam,

which was allowed in part. The conviction of the accused under

Section 324 I.P.C. was confirmed, but the sentence was

converted into a fine of Rs.5,000/- and in default to undergo S.I.

for a period of three months. Against that judgment the accused

filed this revision petition.

6. Heard the learned counsel for the revision petitioner

and the learned counsel for the respondent.

7. Learned counsel for the revision petitioner submitted

that the petitioner is not questioning the conviction under

Crl.R.P.No. 218 of 2004
3

Section 324 I.P.C. and that the only prayer is to reduce the fine,

as the accused has no ability to pay Rs.5,000/-

8. The defacto complainant was examined as PW1. He

swears that on 15.4.1998 at about 10 a.m., while he was

carrying on agricultural operations in his property behind the

house, the accused came there and there was an altercation

between them with regard to the right of the pathway and the

accused beat him with the handle of a spade on his left elbow

and forehead. When PW2, the wife of PW1, intervened, the

accused assaulted her also. PW2 also gives more or less the

same version regarding the occurrence. PW4 is an independent

eye witness, who also supports the prosecution case. Ext.P3 is

the wound certificate showing that PW1 sustained only minor

injuries in the occurrence. Since the testimony of PWs. 1, 2 and

4 is reliable and corroborating each other on material particulars

and duly corroborated by the medical evidence, I am of the view

that the Magistrate Court and the Appellate Court are fully

justified in convicting the accused under Section 324 I.P.C.

Crl.R.P.No. 218 of 2004
4

9. The learned counsel for the petitioner submitted that the

accused and PW1 are neighbours and close relatives and that the

accused has no ability to pay the fine amount of Rs.5,000/-

Therefore the fine may be reduced.

10. Considering the facts and circumstances of the case

and all aspects of the matter, I am of the view that the ends of

justice would be met by reducing the fine amount as Rs.1,000/-

and in default to undergo S.I. for a period of one month.

11. This Revision Petition is accordingly allowed in part.

The conviction of the accused in C.C. 421 of 1998 on the file of

the J.F.C.M. Court-III, Kottayam under Section 324 I.P.C. is

confirmed. But the sentence is modified and the accused is

sentenced to pay fine of Rs.1,000/- and in default to undergo S.I.

for a period of one month. The learned Magistrate is directed to

execute the modified sentence.





                                        (M.L. JOSEPH FRANCIS)
  tm                                                 Judge

Crl.R.P.No. 218 of 2004
                           5