High Court Kerala High Court

P.K.Aboobacker vs Fazilul Ali on 23 June, 2010

Kerala High Court
P.K.Aboobacker vs Fazilul Ali on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 981 of 2000(C)



1. P.K.ABOOBACKER
                      ...  Petitioner

                        Vs

1. FAZILUL ALI
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/06/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.R.P.No.981 of 2000
            --------------------------

                       ORDER

Defacto complainant, who is the injured and

examined as PW2 in S.C.No.89/1996 on the file of I

Additional Assistant Sessions Court, Thrissur,

filed this revision challenging the order of

acquittal passed by learned Sessions Judge in

Crl.A.No.146/1998. The contention raised in the

revision is that learned Sessions Judge has no

power to entertain an appeal involving a sentence

of imprisonment for more than seven years and

therefore, the order of acquittal is illegal. It is

also contended that learned Sessions Judge did not

consider the prosecution case in the proper

perspective and re-appreciation of evidence was not

proper and on the evidence, learned Sessions Judge

should not have interfered with the conviction.

2. Prosecution case is that the eleven accused

formed themselves into an unlawful assembly on

CRRP 981/00 2

18.1.1995 at about 1.15 p.m. and in furtherance of

their common object, trespassed into the house of

PW2, armed with dangerous weapons like iron rod and

wooden stick and with the intention to cause the

death of PW2, first petitioner inflicted a blow on

the head of PW2 with MO1 iron rod and second

petitioner hit him with MO2 wooden stick and the

other accused threw stones at the house of PW2 and

caused damage to the house and also caused injuries

to PW3, a relative and thereby committed the

offences under Sections 143, 147, 148, 452, 324 and

304 read with Section 149 of Indian Penal Code.

Accused pleaded not guilty.

2. Learned Assistant Sessions Judge, on the

evidence of PWs 1 to 13, Exhibits P1 to P13 and Mos

1 and 2 and DWs 1 to 3 and Exhibits D1 to D6, on

the side of the defence, convicted accused 1 to 3,

6 to 8 and 11, except the accused, who were

absconding, for the offences under Sections 143,

147, 148, 452, 324 and 307 read with Section 149 of

CRRP 981/00 3

Indian Penal Code. They were sentenced to rigorous

imprisonment for seven years and a fine of

Rs.5,000/- each and in default, simple imprisonment

for one year for the offence under Section 307 read

with Section 149 of Indian Penal Code. No separate

sentence was awarded for the offences under

Sections 143 and 147 of Indian penal Code. They

were sentenced to simple imprisonment for six

months each for the offence under Section 452 read

with Section 149 of Indian Penal Code, simple

imprisonment for six months each for the offence

under Section 148 of Indian Penal Code and simple

imprisonment for one year each for the offence

under Section 324 read with Section 149 of Indian

Penal Code. The substantive sentences were directed

to be run concurrently.

3. The first contention raised by the

petitioners is that as the sentence is seven years

for the offence under Section 307 of Indian Penal

Code and one year for the offence under Section 324

CRRP 981/00 4

of Indian Penal Code, no appeal will lie before the

Sessions Court. Section 374 of Code of Criminal

Procedure provides appeals from convictions. Sub-

section (2) of Section 374 provides that any person

convicted on a trial held by a Sessions Judge or an

Additional Sessions Judge or on a trial held by any

other Court in which a sentence of imprisonment for

more than seven years may appeal to the High Court.

Sub-section (3) provides that save as otherwise

provided in sub-section (2), any person convicted

on a trial by a Metropolitan Magistrate or

Assistant Sessions Judge or Magistrate of the first

class or of the second class, may appeal to the

Court of Session. Therefore, Sessions Judge is

competent to entertain an appeal filed against the

conviction and sentence by Assistant Sessions

Judge, provided, the sentence is imprisonment for

not more than seven years. An appeal will lie

before the High Court against the conviction of a

Assistant Sessions Judge only if the sentence of

CRRP 981/00 5

imprisonment is for more than seven years or less.

If the sentence is seven years, an appeal will lie

before the Sessions Court and if the sentence is

more than seven years, an appeal will lie only

before the High Court. It is not aggregate of the

sentence for the different offences convicted that

matters, but the maximum sentence for any of the

offences. Therefore, the contention of the

petitioner that no appeal will lie before the

Sessions Court and Crl.A.No.13/1998 should not have

been entertained by the Sessions Court cannot be

accepted, as the maximum sentence awarded was

imprisonment for seven years for the offence under

Section 307 of Indian Penal Code. An appeal is

perfectly maintainable.

4. Learned counsel would argue that learned

Sessions Judge did not consider the evidence in the

proper perspective and on the evidence, conviction

should not have been interfered. A reading of the

judgment of the learned Sessions Judge shows that

CRRP 981/00 6

the learned Sessions Judge has elaborately

considered the evidence and appreciated each item

of evidence in the proper perspective. Learned

Sessions Judge found that in respect of the

incidents that occurred on that fateful day, three

crimes were registered, i.e., Crime Nos.11/1995,

12/1995 and 13/1995 of Vadakkekad Police Station.

Final report submitted in this case, which was

taken cognizance was in Crime No.12/1995. Crime

No.13/1995 relates to an incident which occurred in

front of the house of PW2. Crime No.11/1995 relates

to an incident, which took place at the Primary

Health Centre, where some of the accused were

admitted. Parties of the prosecution witnesses in

this case are accused in the other two crimes.

Learned Sessions Judge found that though refer

reports were filed in Crime Nos.11/1995 and

13/1995, on the facts and circumstances of the

case, prosecution is bound to produce the F.I.

Statements, the scene mahazar and the final reports

CRRP 981/00 7

in all the crimes, so that court can evaluate the

materials and decide whether prosecution case is

true or the defence case is true. Learned Sessions

Judge, on analysing the evidence of PWs 1 to 3, the

injured and the eye witnesses, found that according

to the prosecution, entire incident in this case

occurred inside the house of PW2. Based on the

evidence, learned Sessions Judge found that if such

injuries were sustained inside the house of PW2,

there should be some traces of blood in the house,

in view of the injuries sustained, but none was

found. Learned Sessions Judge also found that blood

stains were found in the courtyard of the house of

PW2, probabilising the case of the defence that

injuries sustained were not inside the house but

from outside the house. Learned Sessions Judge also

found that the defence case that when accused 3 to

5 were passing through the road, they were attacked

by PW2 and party and to prevent the attack, the

accused persons had thrown stones at the house of

CRRP 981/00 8

PW2 which caused the damage. The fact that damage

was caused to the house of PW2 is admitted by the

prosecution. Learned Sessions Judge, on re-

appreciation of the entire evidence, found that it

is improbable to cause such damage if some among

the accused had gone into the house and inflicted

the injuries, while, the remaining accused threw

stones at the house of PW2, which would have

injured the accused also. It is after proper

appreciation of evidence, learned Sessions Judge

found that prosecution case cannot be true and PWs

1 and 3 could have sustained injuries not from the

house of PW2, as claimed by the prosecution, but in

the incident which took place either outside the

house of PW2 or at the Primary Health Centre, where

the accused were attacked. Considering the entire

evidence and reasonings of the learned Sessions

Judge, it cannot be said that learned Sessions

Judge did not properly appreciate the evidence or

the conclusions arrived at by the learned Sessions

CRRP 981/00 9

Judge are not valid and reasonable conclusions that

could be taken on a proper appreciation of the

evidence. In any case, appreciation of evidence

cannot be said to be perverse. When the view taken

by the learned Sessions Judge was after

appreciation of evidence and it is a reasonable

view, no interference is warranted in this

revision.

Revision fails and is dismissed.





23rd June, 2010        (M.Sasidharan Nambiar, Judge)
tkv

CRRP 981/00    10




                M.Sasidharan Nambiar, J.

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

                 Crl.R.P.No.981 of 2000

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

                          ORDER



                     23rd June, 2010