High Court Kerala High Court

Asokan vs State Of Kerala Represented By on 28 October, 2009

Kerala High Court
Asokan vs State Of Kerala Represented By on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 237 of 2002()


1. ASOKAN, S/O. DIVAKARAN,
                      ...  Petitioner
2. GOPALAKRISHNAN, S/O. RAMAKRISHNAN,
3. KESAVAN S/O. KUNJACHAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/10/2009

 O R D E R
                          P.Q.BARKATH ALI, J.
                      - - - - - - - - - - - - - - - - - - - - -
                           Crl.R.P.No.237 of 2002
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 28th day of October, 2009

                                    ORDER

Revision petitioners are accused 1 to 3 in C.C.No.118/1992 of

Judicial First Class Magistrate Court II, Kottayam and appellants in

Crl.Appeal No.242/1996 of Additional Sessions Court, Kottayam.

They were convicted under Sections 114,326, 447, 427 and 324 read

with Section 34 of IPC and are sentenced to undergo rigorous

imprisonment for six months and to pay a fine of Rs. 1,000/- each , in

default, to undergo simple imprisonment for a further period of three

months under Section 326 of IPC. They are further sentenced to

undergo rigorous imprisonment for a period of one month each under

Section 447 of IPC and to undergo rigorous imprisonment for three

months under Section 427 of IPC. No separate sentence was imposed

under Section 324 of IPC. Their conviction and sentence were

confirmed in appeal. Now the accused persons have come up in

revision challenging their conviction and sentence.

Crl.R.P.No.237/2002 Page numbers

2. The case of the prosecution as shaped in evidence before

the trial court was that on December 17, 1989 at about8.30 P.M. on

account of the previous enmity, the accused persons with the intention

of causing hurt trespassed into the courtyard of the building of PW1

and PW2 bearing door No.152A of Ward No. XII of Panachikkadu

Panchayath and on the instigation of third accused, first accused cut

PW2 with a sword stick and second accused beat PW1 and PW2 with

an iron rod and inflicted the injuries described in Exts.P2 and P3

wound certificates. In the incident PW1 lost her gold chain worth Rs.

2,100/- and that thereby the accused persons have committed the

offences punishable under Sections 447, 114, 324, 326, 427 read with

Section 34 of IPC.

3. Initially the case was taken on file by Chief Judicial

Magistrate’s Court, Kottayam as C.C.No.66/1990 which was made over

to the Judicial First Class Magistrate Court II, Kottayam and refiled as

C.C.NO.118/1992. When the accused persons appeared before the

trial court, they pleaded not guilty to a charge under Section 427, 114,

324, 326 , 447 read with Section 34 of IPC. PWs 1 to 9 were examined

Crl.R.P.No.237/2002 Page numbers

and Exts.P1 to P7 were marked on the side of the prosecution. When

questioned under Section 313 of Cr.P.C. by the trial court, they denied

the entire incident. On the side of the accused persons, DW1 was

examined. The trial court on an appreciation of evidence found the

revision petitioners guilty of the offences punishable under Sections

447, 114, 324, 326 , 427 read with Section 34 of IPC and sentenced

them as aforesaid which is confirmed in appeal. Now the accused

persons have come up in revision challenging their conviction and

sentence.

4. The following points arise for consideration :

1) Whether the conviction of the revision

petitioners under Sections 447, 114, 324, 326 , 427

read with Section 34 of IPC by the trial court which

is confirmed in appeal can be sustained ?

                     2)    Whether    the   sentence  imposed    is

               excessive or unduly harsh ?

      Point No.1

5. PWs 1 to 9 were examined. Exts.P1 to P7 were marked on

Crl.R.P.No.237/2002 Page numbers

the side of the prosecution. PWs 1 to 2 are the injured persons. PW1 is

the mother of PWs 2 and 3. PW5 is the only independent witness to

prove the incident who turned hostile and did not support the

prosecution. PW4 is the doctor who initially treated PWs 1 and 2 and

issued the wound certificates Ext.P2 and P3. PW6 is the attestor to the

scene mahazer. PW7 is the Head Constable who prepared the FIR.

PW8 is the Sub Inspector of Police who conducted investigation in this

case. PW9 is the Doctor who issued the discharge certificate-Ext.P7

which shows that PW2 sustained fracture on the skull.

6. The lower court records are not called for in this case.

Therefore, the counsel for the revision petitioners produced the copies

of the depositions in this case. I have gone through the evidence of

PWs 1 to 3. I find no reason to disbelieve their evidence. Further trial

court has chosen to believe their evidence and the lower appellate court

confirmed the said finding of the trial court. I find no reason to come

to a different conclusion.

7. The main argument advanced by the defence counsel was

that as no independent witnesses were examined in this case and that

Crl.R.P.No.237/2002 Page numbers

therefore the interested version of PWs 1 to 3 cannot be believed. I

find no merit in the above contention. Both the courts below have

chosen to believe their evidence. I find no special reason to disbelieve

their evidence. In my view the trial court as well as the lower appellate

court is perfectly justified in believing their evidence.

8. It was next argued by the counsel for the revision

petitioner that the incident occurred at 8.30 P.M., that there was no

sufficient light therein to identify the accused persons and that

therefore the version of PWs 1 to 3 cannot be believed. There is no

substance in the above contention. The accused persons are neighbours

of PWs 1 to 3. Further PW2 testified that there was electric light in the

building at the time of the incident. Therefore the argument of the

counsel for the revision petitioner that PWs 1 to 3 would not have

identified the accused persons is without any merit.

9. In an attempt to show that there was no electric light at the

scene of incident, DW1 a neighbour of PWs 1 to 3 were examined by

the accused. He would say that there was no electric light at the scene

of incident. But in Ext.P4 scene mahazer presence of electric light is

Crl.R.P.No.237/2002 Page numbers

mentioned. That being so, the trial court is perfectly justified in

rejecting the evidence of DW1.

10. The next question is whether a charge under Section 326

will lie against the accused persons. The grievous injury sustained by

PW2 is fracture on the head as seen from Ext.P7 discharge certificate

issued by PW7. Therefore, both the courts below are justified in

convicting the accused persons under Section 326 of IPC. Thus I

confirm the conviction of the accused persons under Sections 326, 447,

427, 324 and Section 114 of IPC read with Section 34 of IPC.

Point No.2

10. As regards the sentence, the trial court imposed a sentence

of rigorous imprisonment for six months and a fine of Rs. 1000/- each

under Section 326 of IPC and rigorous imprisonment for one month

each under Section 447 of IPC and rigorous imprisonment for three

months each under Section 427 of IPC. No separate sentence was

imposed under Section 324 of IPC. The incident occurred in 1989 i.e.

about 20 years back. The accused persons are neighbours of PWs 1 to

3 . Taking into consideration all these aspects, I feel that a sentence of

Crl.R.P.No.237/2002 Page numbers

imprisonment till the rising of court and a fine of Rs. 10,000/- each , in

default , to undergo simple imprisonment for six months each under

Section 326 of IPC and a fine of Rs. 500/-each under Section 447 of

IPC and a fine of Rs.1000/- each under Section 427 of IPC would meet

the ends of justice.

In the result, Criminal Revision Petition is allowed in part.

Conviction of the revision petitioner under Section 326, 447, 114, 324,

427 read with Section 34 of IPC is confirmed. The sentence is

modified to the effect that accused persons are sentenced to undergo

imprisonment till the rising of court and to pay a fine of

Rs 10,000/- each, in default, to undergo simple imprisonment for six

months each under Section 326 of IPC. They are further sentenced to

pay a fine of Rs. 500/ – each under Section 447 of IPC , in default, to

undergo simple imprisonment for two months each. They are further

sentenced to pay a fine of Rs. 1000/- each under Section 427 of IPC, in

default, to undergo simple imprisonment for one month each. No

separate sentence is imposed under Section 324 of IPC. Out of the fine

amount, if realised, Rs.5,000/- shall be paid to PW1 and the balance

Crl.R.P.No.237/2002 Page numbers

amount to PW2 as compensation as provided under Section 357(1)

Cr.P.C. The accused persons shall surrender before the trial court on or

before 30-11-2009 to receive the sentence. Time is granted for

payment of fine upto 30-12-2009.

P.Q.BARKATH ALI
JUDGE

sv.

Crl.R.P.No.237/2002    Page numbers