High Court Kerala High Court

Rajendran @ Kunjumon vs State Of Kerala on 9 January, 2008

Kerala High Court
Rajendran @ Kunjumon vs State Of Kerala on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 761 of 2004()


1. RAJENDRAN @ KUNJUMON, S/O. WILSON,
                      ...  Petitioner
2. SURESH BABU @ SURESH,

                        Vs



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

                For Petitioner  :SRI.K.SATHEESH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :09/01/2008

 O R D E R
                             J.B.KOSHY & K.HEMA, JJ.

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

                                Crl.A.No.761 OF 2004

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

                               Dated 9th January, 2008


                                       JUDGMENT

Ko
shy,J.

This appeal is filed against the conviction and sentence of the

appellants/accused under section 302 read with section 34 of the Indian

Penal Code. Appellants were charge-sheeted for the offence punishable

under Section 302 read with section 34 of the Indian Penal Code for

murdering one Biju. According to prosecution, on 13.5.2000 at 5 p.m.,

the 2nd accused pushed Biju down by holding around the neck of Biju and

at that time, the first accused inflicted serious cut injuries on both hands

and legs of Biju by cutting with a chopper so many times in quick

succession at a place on the forest `thadam’ 7 metres 25 cms. south-west

from the south-west corner of the house bearing No.646/6 situated in

Nandiyodu Panchayat in Kurupuzha Village and thereafter, both the

accused had taken Biju to the foot-path of the road in the forest property

situated 96 metres north from the above `Thadam’ and left him there.

The injuries inflicted by the accused in furtherance of their common

intention to cause death of Biju were sufficient in the ordinary course of

nature to cause death of Biju and Biju succumbed to the injuries at about

7 p.m. on the same day. The prosecution further alleged that the accused

had enmity towards the deceased Biju in connection with the sustaining

Crl.A.761/2004 2

of injury by the father of the accused from the hands of Biju using

cracker. It is further alleged that on 13.5.2000 at about 4.30 p.m.,

Biju had manhandled the sister of the accused, namely Sakunthala.

2. PW1, the elder brother of Biju, had received information

at about 5.30 p.m. with regard to the sustaining of injury by the

deceased. Immediately, he proceeded to the spot and he found Biju

lying on the side of the road at Chathappu in a pool of blood with

serious injuries. He felt nervous. The people assembled there had

taken Biju in a jeep to the Medical College Hospital. PW1 proceeded

to the hospital in another car. The Doctors examined Biju and

declared him dead at about 7 p.m. on that day. After removing the

dead body to the mortuary, PW1 proceeded to his house. He reached

the house at about 9 p.m. on that day. Thereafter, he had given

Ext.P1 F.I. Statement before PW12 at 11.30 p.m. on the same day

(13.5.2000) and it reached the Magistrate on 15.5.2000. Prosecution

examined 13 witnesses and marked 17 documents and identified 11

material objects. In 313 statement accused denied all incriminating

circumstances and pleaded their innocence. According to them, they

were falsely implicated in the crime. The first accused has further

submitted hat the deceased Biju was an accused in 25 cases and that

the deceased Biju had so many enemies. The father of the accused is

in a critical condition due to the throwing of cracker by the deceased

Biju. The first accused is looking after the affairs of his father. The

first accused has further stated that he is innocent. The 2nd accused

Crl.A.761/2004 3

has stated that he is also endorsing the submissions made by the Ist

accused and that he is innocent. Defence examined one witness.

3. Before analysing the evidence of occurrence witness,

we shall consider the medical evidence. PW5 conducted postmortem

examination and issued Ext.P4 certificate. It shows the following

ante-mortem injuries:

“1. Incised wound 10 x 5 x 3.5 cm. on the

front and inner aspect of right forearm,

the front upper outer end being 2 cm.

below the middle of elbow exposing the

cut muscles, vessels and soft tissues.

2. Incised wound 9.5cm. Oblique involving

the front and inner aspect of right

forearm 5cm. Above the wrist, exposing

the cut ends of muscles, vessels and

bones which showed stepping of edges,

almost seperating the part from above,

attached by skin and soft tissue of back of

forearm.

3. Incised wound 2.5 x 1 x 0.3cm. On the

front of right forearm 0.6cm. above and

parallel to injury No.2.

4. Incised wound 4.5 x 0.3 x 0.2 cm. on front

of right forearm 0.5cm. above and parallel

to injury No.3.

5. Incised wound 5 x 0.5 x 0.3cm. In front of

right forearm 1 cm. above and parallel to

injury No.4.

6. Incised wound 6.5 x 4.5 x 2 cm., involving

the front and inner aspect of left elbow,

exposing the particulars surface of left

ulna with the humerus.

7. Incised wound 4.5 x 0.2 cm. skin deep

Crl.A.761/2004 4

oblique on the front of left forearm 5.5

cm. below and parallel to injury No.6.

8. Incised wound 8 x 1.5 x 0.3cm. Oblique on

the back of left hand, the lower outer end

being 7.5cm. Above the tip of left middle

finger exposing the muscles and tendons

of back of the hand.

9. Incised wound 2 x 0.5 x 0.2 cm. oblique on

back of left ring finger 5.5 cm. above its

tip exposing the tendon.

10. Incised wound 1 x 0.5 x 0.2 cm. oblique on

back of left little finger 6 cm. above its

root, exposing the tendon.

11. Incised wound 4 x 0.8 x 0.4 cm oblique on

the top and outer aspect of left knee.

12. Incised wound 5 x 1.5 x 2.5 cm. on the

front and inner aspect of left knee.

13. Incised wound 3 x 2 x 2cm. On the back of

left foot, horizontal across the heel cutting

the back of calcaneum for a depth of

1.5cm. Downwards.

14. Incised wound 3 x 1 x 0.3cm. (bone deep)

on the front of right leg 28 cm. below the

knee.

15. Incised wound 3 x 1 x 1.5cm. On front of

right leg 0.8cm. Below and parallel to

injury No.14 cutting the leg bone

downwards.

16. Incised wound 1.5 x 0.5 x 0.3cm. on front

of right ankle.

17. Abrasion 2 x 0.2cm. Oblique on right side

of face, the upper outer end 4.5cm. In

front of tragus of ear.

18. Contusion 0.5 x 0.5 x 0.2 cm. on the inner

aspect of lower lip just to right of midline.

19. Abrasion 8 x 4 cm. oblique on back of

trunk, the upper outer end being 8 cm. to

Crl.A.761/2004 5

right of midline and 11 cm. below the

angle of collar bone.

20. Abrasion 4 x 1.5cm. on the back of lower

trunk, the lower inner end 7cm. to right of

midline just above the rim of hip bone.”

PW5 opined that the death of Biju was due to multiple injuries

sustained by him. According to him, injury Nos.1, 2, 6 and 12

together or injury Nos.1 and 2 are independently sufficient in the

ordinary course of nature to cause death. PW5 has further opined

that the bleeding from the other injuries in Ext.P4 might have also

contributed to the cause of death along with injury Nos.1, 2 6 and 12.

It is further in the evidence of PW5 that injury Nos.1 to 16 could be

caused with MO1 chopper. Injury Nos.1, 2 and 6 are injuries on the

hand of Biju. Injury No.12 is an incised wound on the front and inner

aspect of left knee. In cross-examination, PW5 has stated that injury

Nos.1, 2, 6 and 12 in combination resulted the death of Biju. PW5

also proved Ext.P5 certificate issued by the Joint Chemical Examiner

after analysing the viscera and blood of the deceased. Ext.P5 would

show that the blood of Biju contained 81 mg. of ethyl alcohol per

100 ml. of blood.

4. With regard to evidence of witnesses, PW1 is the elder

brother of the deceased. He had not seen the incident. He had also

no direct knowledge regarding the incident. PWs 2 and 3 were cited

to prove the occurrence, but, they turned hostile. Their evidence is of

Crl.A.761/2004 6

no help to the prosecution. They also deposed that they have not seen

the incident and police never questioned them. PW4 is the only

occurrence witness who supports the case of the prosecution.

According to him, he has seen part of the incident though he has not

seen actual infliction of injuries. He deposed that at about 4.30 p.m.

on 13.5.2000, when he reached the place called Chathuppu on his way

to the house of his brother-in-law, namely, Thulaseedharan, for

borrowing some money, he saw both the accused at Chathuppu. The

Ist accused was having MO1 chopper with him at that time. PW4

proceeded to the house of his brother-in-law, and when he reached

there, nobody was there in that house. Thereafter, he came back to

his house. On his way back to his house, he again reached

Chathuppu, when he saw both the accused carrying Biju by holding

the hands and legs of Biju and thereafter, the accused had dropped

Biju on the side of the road. The accused then ran away from there.

PW4 went near to Biju. Then he noticed that Biju was lying in a pool

of blood with serious injuries on his right hand. People assembled

there had taken Biju to the hospital in a jeep. The shirt worn by Biju

was removed as the same was completely stained with blood. Later

on, he came to know that Biju had died. He identified MO1 chopper

carried by A1. He identified MO2 lunki worn by the 1st accused at the

relevant time. PW4 also identified MO3 pants and MO4 shirt worn by

the 2nd accused at that time. PW4 was having acquaintance with the

accused even from his child-hood. The accused had enmity towards

Biju in connection with an incident wherein Biju had thrown crackers

Crl.A.761/2004 7

and caused injury on the father of the accused. PW4 is also having

hearsay information that the sister of the accused, namely,

Sakunthala, was beaten by Biju. Ext.P15 report from the Forensic

Science Laboratory shows that MOs 1 to 4 contained human blood

though group was not detected.

5. PW13 Circle Inspector deposed that MO1 weapon was

recovered at the disclosure of the 1st accused (Ext.P9(a) in the

disclosure statement) and the recovery mahazar was attested by

PW9. PWs 10 and 13 deposed that MOs 2 to 4 and 6 were taken from

the house of the accused by PW13. PW13 also proved Ext.P16 F.I.R in

Crime No.5/2000 of Palode Police Station having F.I. Statement

appended to it. The said case relates to the sustaining of injury by the

father of the accused, namely, Wilson in connection with throwing of

cracker by the deceased Biju. PW13 has further proved Ext.P17 F.I.R.

in Crime No.70/2000 of Palode Police Station registered against athe

deceased in connection with the manhandling of the sister of the

accused, namely, Sakunthala by the deceased Biju.

6. DW1 has been examined by the defence to prove that

PW4 could not see the incident leading to the death of Biju.

According to him, at about 4 p.m., on the day on which Biju sustained

injury, he was present in his property along with PW4. PW4 was

engaged in spade work in the property of DW1 from 8 a.m. till 5 p.m.

on that day. Thereafter, DW1 came to his house along with PW4.

Crl.A.761/2004 8

Then both of them went to the river to take bath. The evidence of

DW1 would show that DW1 and PW4 have came back after taking

bath at about 5.45 p.m. His evidence show that PW4 was with him on

that day from 2 p.m. to 5 p.m. In cross-examination he stated that he

was teaching in a parallel college, that he failed in B.A. and he was an

accused in an abkari case.

7. Trial court mainly relied on recovery evidence as well as

evidence of PW4. PW4 is a chance witness. According to him, he

wanted to get money from his brother-in-law and hence he went

through the place of incident, but, he was not going through the

normal route. He did not go to the shop of his brother-in-law which

was in the junction itself to get the money or to meet him. This

apprehends a doubt regarding the presence of PW4 at the place of

incident. In cross examination PW4 deposed that he was a distant

relative of the deceased. He was a coolie worker and his work is from

8 a.m. to 4.30 p.m. On the date of incident he did not go for work. He

also stated that from his house Thannimmoodu junction is very close.

He further stated that he was going to meet his brother-in-law

Thulasidharan to get money for taking his wife to the hospital. But,

he did not enquire about Thulasidharan at his tea shop in the junction

and he did not take his wife to the hospital on the same day. He did

not report to the police regarding the incident. He did not give water

to the deceased. Even though he was related, he did not accompany

Biju to the hospital and he did not ask anything to Biju or accused. It

Crl.A.761/2004 9

is also deposed that Biju may be an accused in 25 cases. PW4 was

convicted for an offence under section 326 IPC and sentenced to

under go six months imprisonment. The suggestion that he was

employed by DW1 on the date of incident up to 5 p.m. was denied by

him. But, defence evidence also cannot be ignored. Defence

witnesses are to be treated on par with prosecution witnesses as held

by the Apex Court in Munshi Prasad v. State of Bihar (AIR 2001 SC

3031) (JT 2002 (1) SC 275). PW4 is an agriculture labourer and he

was employed by DW1 on the relevant date up to 5 p.m. If that is

believed, PW4 is not a reliable witness as he cannot see the incident

at 4.30p.m. Incident occurred at 4.30 p.m. alleged to be in a forest

area. PW4 did not see the infliction of injuries. According to him, he

saw accused coming with the deceased to the public road at

Chathuppu. After inflicting several injuries on him at the forest area

there is no need for the accused to carry the deceased to the public

road. It is very difficult to believe PW4, as a whole. Explanation of

PW4 for his presence at the scene of occurrence is not believable.

Further, according to PW4, he saw the accused with weapons at 4.30

p.m. on 13.5.2000 in the junction. One of the motive alleged is that

deceased assaulted the sister of the accused, that too, at 4.30 p.m. on

the same day. F.I.R. regarding that incident was marked as Ext.P17

proved by PW13 Investigating Officer. That F.I.R was received at 9

p.m. only after this incident. If that be so, there is no chance of PW4

seeing the accused at 4.30p.m. at forest. If allegations in Ext.P17 are

correct, there is no chance that both incidents took place at the same

Crl.A.761/2004 10

time as part of same crime. But, most probably, Ext.P17 F.I.R. also

was manipulated for popping up a case against the accused after

deceased was found injured, on the basis of suspicion as nobody has

seen the incident. But, Ext.P1 F.I.R was registered at 11.30 p.m..

Even though the incident occurred at 4.30 p.m. and the deceased was

taken to the Medical College Hospital, the matter was not reported to

the police till 11.30 p.m. It reached the Magistrate only on

15.5.2000. All that raise suspicion. PW13 Investigating Officer stated

that immediately after inquest they went to the place of incident and

the house of the accused was searched, but, no incriminating

materials were found out. On the next day another search was

conducted and CW6 produced a pair of chappels and later the

accused were arrested on 19.5.2000. A search was conducted again

on 20.5.2000 and blood stained shirt and pants were found on the

clothe-line of the house. The recovery of MOs 3 to 5 during search is

not believable. It is true that MO1 weapon was recovered as per the

disclosure statement of the accused and it contained human blood,

but, no attempt was made to ascertain the blood group. Further,

since prosecution tried to manipulate other three recoveries, it is

difficult to believe the recoveries. In any event, recovery can be

accepted only as corroborative evidence and it cannot be the sole

basis for conviction especially when prosecution deliberately created

some evidence. PWs 2 and 3 who are alleged to be eye witnesses

turned hostile and did not support any of the version of the

prosecution and PW1 has no case that he has seen the incident. Even

Crl.A.761/2004 11

according to PW4, he did not see the actual infliction of injuries. His

evidence is suspicious. We are of the opinion that the prosecution

failed to prove the case beyond reasonable doubt. It is true that

Ext.P16 F.I.R. shows that there was a previous incident where the

deceased assaulted father of the accused on 7.1.2000. It can be a

motive, but, it can also be a reason for falsely implicating the accused.

Mere existence of motive is not enough to convict a person as it is the

duty of the prosecution to prove the case beyond reasonable doubt.

Prosecution was not able to prove the genesis of the case and was not

able to produce correct facts. In any event, appellants are entitled to

the benefit of doubt. Considering the totality of circumstances, we are

of the opinion that the conviction and sentence passed on the

appellants are not sustainable in law. Hence, we set aside the

conviction and sentence passed against the appellants and they are

acquitted. They should be released forthwith if they are not required

in any other case.

The appeal is allowed.

J.B.KOSHY

JUDGE

K.HEMA

JUDGE

tks