High Court Kerala High Court

Mohanan vs State Of Kerala on 2 July, 2007

Kerala High Court
Mohanan vs State Of Kerala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2446 of 2007()


1. MOHANAN, S/O. RAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SHYAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/07/2007

 O R D E R
                                 V. RAMKUMAR, J.

                     ````````````````````````````````````````````````````

                            Crl.R.P. No. 2446 OF 2007

                     ````````````````````````````````````````````````````

                      Dated this the 2nd day of July, 2007


                                       O R D E R

The petitioner, who was the 2nd accused in

C.C.No.123/2000 on the file of the JFCM-III, Palakkad, challenges the

conviction entered and the sentence passed concurrently against him by

the courts below for an offence punishable under section 379 IPC.

2. According to the prosecution, PW3, the defacto

complainant, while on his way to Namakkal in a bus was robbed off the

gold ornaments carried in his pocket and it was the 1st accused who

committed the offence at about 11.30 p.m. on 17.1.2000.

3. Eventhough the courts below did not accept the prosecution

case that it was first accused who had picked the pocket of PW3, both

the courts have concurrently convicted the revision petitioner who was

the 2nd accused since the five of the stolen ornaments were recovered

from the possession of the revision petitioner within five hours of the

theft. Both the courts below have relied on the testimony of PW3 who

identified the ornaments as his own and the evidence of the recovery

witness. Even if the recovery of the ornaments falling under section 27

of the Evidence Act may not constitute substantive evidence, it was

corroborated by the testimony of PW3 who identified the same from the

witness box. It cannot be said that the conviction recorded against the

Crl.R.P.No.2446/07

: 2 :

revision petitioner is illegal.

4. What now survives for consideration is the question of

legality and the extent of the sentence imposed on the revision

petitioner.

5. Having regard to the fact that the case of the prosecution

that it was the 1st accused who had picked the pocket of PW3 while he

was travelling in the bus has not been accepted by the courts below and

having further regard to the fact that no previous conviction or

involvement in any offence by the revision petitioner was proved, penal

servitude by way of incarceration for a period of three years was not

warranted. For the conviction recorded against the revision petitioner, I

am of the view that imprisonment for a period of two years and an

appropriate fine would suffice. Accordingly, while confirming the

conviction recorded against the revision petitioner, the sentence

imposed on him is modified. For the said conviction the revision

petitioner need only undergo rigorous imprisonment for two years and to

pay a fine of Rs.5,000/-(Rupees five thousand only) and on default to

pay the fine he shall suffer simple imprisonment for three months.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks