High Court Kerala High Court

Sdajeev vs State Of Kerala on 23 September, 2009

Kerala High Court
Sdajeev vs State Of Kerala on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 372 of 2002()


1. SDAJEEV S/O.RAJAPPAN,KOCHU KULATHIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.JAGADEESCHANDRAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/09/2009

 O R D E R
                  P.S.GOPINATHAN, J.

                   ===============

                   Crl.R.P.No.372 of 2002.

                   ===============

         Dated this the 23rd day of September, 2009

                        O R D E R

The revision petitioner is the accused in

CC.No.126/1993 on the file of the Judicial Magistrate of

First Class, Ettumanoor. The Sub Inspector of Police,

Gandhi Nagar Police Station who was examined as Pw10

prosecuted the revision petitioner alleging offence under

Sec.377 IPC with an allegation that at 4.30 pm on 10.6.1993

the revision petitioner had carnal sexual intercourse against

the order of nature with a girl who was examined as Pw1,

daughter of Pw4 and 5.

2. The offence was committed at a time when Pws.4

and 5 had gone out of the house. On their return Pw1

reported the matter. Pws.4 and 5 took Pw1 to Gandhi

Nagar Police Station and lodged Ext.P1 First Information

Crl.R.P.No.372 of 2002.

-: 2 :-

Statement. Pw6, the Head Constable recorded Ext.P1

statement given by Pw1 and registered the case as Crime

No.313/1993 for offence under Sec.377 IPC. Pw9, the

Assistant Sub Inspector of Police conducted the

investigation. The investigation conducted by Pw9 was

verified by Pw10 and filed the charge sheet before the trial

court.

3. The learned Magistrate took cognizance and

issued process, responding to which the revision petitioner

entered appearance. Copies of the charge sheet and

relevant records were furnished. After hearing the revision

petitioner and prosecution, charge for offence under

Sec.377 was framed. When it was read over and explained,

revision petitioner pleaded not guilty. Hence, he was sent

for trial.

4. On the side of prosecution Pws.1 to 10 were

examined and Exts.P1 to P6 and MO1 were marked. When

questioned under Sec.313 Crl.P.C., the revision petitioner

Crl.R.P.No.372 of 2002.

-: 3 :-

took up a defence that the case was falsely foisted because

of an earlier money dispute. However, no defence evidence

was let in. The learned Magistrate on appraisal of the

evidence arrived a finding that the prosecution had

succeeded to establish the offence alleged. Consequently

the revision petitioner was convicted and sentenced to

rigorous imprisonment for two years.

5. Being aggrieved by the above conviction and

sentence, the revision petitioner preferred an appeal as

Crl.Appeal No.21/1998 before the Court of Sessions,

Kottayam. The Addl.Sessions Judge, to whom the appeal

was made over, by judgment dated 7.1.2002 came to the

finding that the prosecution had succeeded to establish the

offence. Consequently, the conviction was confirmed. But

the sentence was reduced to rigorous imprisonment for one

year.

6. Assailing the legality, correctness and propriety of

the conviction and sentence as was modified in appeal, this

Crl.R.P.No.372 of 2002.

-: 4 :-

revision petition was preferred.

7. The learned counsel Sri.Jaishankar V. Nair on

behalf of the revision petitioner argued that the prosecution

had not succeeded to prove the offence beyond the shadow

of reasonable doubt and that to support the prosecution

there is only the oral testimony of victim as Pw1 and hence

the prosecution story should have been disbelieved. It was

further argued that there was no penetration and hence no

offence under Sec.377 IPC was made out. Even if the

revision petitioner had committed any offence, it is only

under Sec.354 IPC.

8. Having gone through the judgment impugned and

the evidence on record, I find that in support of the

prosecution case there is only the oral testimony of Pw1.

Pws.4 and 5 who are the parents of Pw1 have got only

hearsay information. On a critical scrutiny of the evidence

of Pw1, I find that her evidence, though that of a child

witness, instil confidence. The courts below were justified

Crl.R.P.No.372 of 2002.

-: 5 :-

in giving credence to her testimony to come to a conclusion.

The learned counsel for the revision petitioner could not

point out anything to disbelieve the testimony of Pw1.

There is nothing on record to show that Pws.4 and 5, the

parents of Pw1 had fabricated a case like the one to wreak

vengeance against the revision petitioner. So the argument

that the evidence of Pw1 is not believable and that this is a

cooked up case is devoid of any merit.

9. The evidence of Pw1 would show that the revision

petitioner who was familiar had been to the house of Pw1 at

a time when Pw1 was alone. The revision petitioner

approached Pw1 with a request for a pen for a purpose

which was known to the revision petitioner alone and after

making some scribblings pen was returned. Then Pw1 was

lifted and took inside the room. She was made lie over the

cot. The revision petitioner removed her under garments

and lay over Pw1. According to Pw1, the revision petitioner

pressed his genital at her thighs and there was bleeding

Crl.R.P.No.372 of 2002.

-: 6 :-

from the genital. It appears that there is discharge. There

is nothing on record to show that there was carnal

intercourse. So, the contention of the learned counsel for

the revision petitioner that no offence under Sec.377 IPC is

made out has merit. From the evidence of Pw1 it is

revealed that the intension of the revision petitioner was to

satisfy his lust and in that attempt her modesty was

outraged and an offence under Sec.354 IPC is made out.

So, the conviction and sentence under Sec.377 are not

sustainable. Whereas, offence under Sec.354 IPC is made

out and the revision petitioner is liable to be convicted and

sentenced for offence under Sec.354 IPC.

10. Having due regard to the entire circumstances

and facts of the case, I find that a sentence of simple

imprisonment for nine months and a fine of Rs.3,000/- would

meet the ends of justice.

11. In the result, this revision petition is allowed in

part. The conviction and sentence for offence under

Crl.R.P.No.372 of 2002.

-: 7 :-

Sec.377 IPC are set aside. Instead he is convicted for offence

under Sec.354 IPC and sentenced to simple imprisonment

for 9 months and a fine of Rs.3,000/-. In default of payment

of fine, the revision petitioner shall undergo simple

imprisonment for a further period of two months.

P.S.GOPINATHAN, JUDGE.

Kvs/-

Crl.R.P.No.372 of 2002.

-: 8 :-

P.S.GOPINATHAN, J.

================

Crl.R.P.No.372 of 2002.

================

O R D E R

23rd September, 2009.