High Court Kerala High Court

Mathewkutty Mathew vs Shaji Jose on 15 January, 2008

Kerala High Court
Mathewkutty Mathew vs Shaji Jose on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 1084 of 2007()


1. MATHEWKUTTY MATHEW,
                      ...  Petitioner

                        Vs



1. SHAJI JOSE, S/O. K.K.JOSE,
                       ...       Respondent

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/01/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                   R.S.A.No. 1084              OF 2007
                   ............................................
       DATED THIS THE 15th DAY OF JANUARY, 2008

                              JUDGMENT

Defendant in O.S.308 of 1999 on the file of Munsiff Court,

Erattupetta is the appellant. Plaintiff is the respondent.

Respondent instituted the suit claiming damages for malicious

prosecution. Appellant admittedly lodged Ext.B4 First

Information Statement alleging that on 24.11.1994, at about 6

pm, while he was walking through Kollappally-Nelloor road and

reached in front of Kadanadu village office, four persons

including respondent wrongly restrained him and voluntarily

caused hurt to him by beating with a stick and he sustained

injuries in the hands of appellant. Police, after investigation, on

the basis of the statement of appellant, lodged Ext.B1 charge

sheet before Judicial First Class Magistrate, Erattupetta.

Appellant, along with three others, were tried and finally under

Ext.A1 judgment, he was acquitted. Respondent, contending

that he was falsely implicated and was prosecuted without any

probable and reasonable cause and with malice, claimed

damages for malicious prosecution. He claimed that because of

the prosecution, he sustained loss of reputation, mental agony

RSA 1084/2007 2

and had to meet expenses to defend the case. It was claimed

that being a member of the Church Committee, his reputation

has been affected and therefore he is entitled to a compensation

of Rs.30,000/- for loss of reputation. Claiming that he had paid

Rs.6000/- to the counsel and also met other expenses, Rs.8000/-

was claimed as damages, Rs.8000/- was also claimed as damages

for mental agony. Towards the notice charges, Rs.300/- was

claimed. Respondent sought a total compensation of Rs.44,800/-.

Appellant resisted the suit denying the plaint allegation and

contending that he furnished first information in good faith and

without any malice. It was contended that respondent has no

right to file the suit solely based on an order of acquittal for the

failure of prosecution to prove the case beyond reasonable

doubt. It was contended that he had given a true statement

before the police and also before the court that he was attacked

on 24.11.94 at 6 pm and he was physically assaulted by

respondents and others and as a result he was treated at

P.H.Centre, Muttom and police registered the case and after

investigation lodged charge sheet for the offence under Section

341, 323 and 324 read with Section 34 of IPC and the fact that

RSA 1084/2007 3

appellant was acquitted will not enable him to claim damages

for malicious prosecution and the suit is only to be dismissed. It

was also contended that appellant did not sustain any loss of

reputation or mental agony or other expenses.

2. On the evidence of Pws 1 to 4, DW1, Exts.A1 to A8(a)

and B1 to B5, learned Munsiff found that appellant was not

anywhere near the place of incident on 24.11.1994 at 6 pm when

respondent was allegedly attacked by the appellant along with

others. Learned Munsiff, relying on Ext.A6 to A8, found that

respondent was working in the Crumb factory and on that date,

he had jointed duty at 3.20 pm and left the factory after his work

only at 12.10 am and therefore the allegation of appellant that

respondent attacked him at 6 pm is an allegation made without

any reasonable or probable cause. Learned Munsiff also found

that as evidenced by Ext.A1, respondent was acquitted and as

evidenced by Ext.B4 F.I.Statement, it was the appellant, who set

the criminal law in motion. Learned Munsiff, on the evidence

also found that appellant in fact acted because of the ill will and

malice against respondent. On the evidence, it was found that

appellant sustained mental agony as well as loss of reputation.

RSA 1084/2007 4

Relying on the evidence of PW2, it was found that appellant,

along with other co accused, had to meet the expenses and

granted a total compensation of Rs.39,800/- as damages inclusive

of Rs.30,000/- for loss of reputation, Rs.8000/- for mental agony,

Rs.1500/- towards expenses for defending criminal prosecution

and Rs.300/- for expenses for sending notice. Appellant was

directed to pay Rs.39,800/- with 6 % interest from the date of the

suit. Appellant challenged the judgment before Sub Court, Pala.

Learned Sub Judge, on reappreciation of evidence, confirmed the

findings of learned Munsiff and dismissed the appeal. It is

challenged in the second appeal.

3. Learned counsel appearing for appellant was heard. The

argument of the learned counsel is that appellant was

prosecuted before Magistrate Court not on the basis of a

complaint filed by appellant but on the basis of the charge sheet

submitted by police after proper investigation and therefore fact

that appellant was acquitted for failure of the prosecution to

prove the charge beyond reasonable doubt is not a ground to

grant damages for malicious prosecution. It was argued that

appellant had only stated true facts as seen in Ext.B4 when his

RSA 1084/2007 5

F.I.Statement was recorded by the police and police, after

investigation, lodged the charge and it was based on the

materials collected at the time of investigation, and therefore it

cannot be said that appellant maliciously prosecuted respondent.

Learned counsel also argued that the criminal case was

conducted by the Public Prosecutor and in such circumstances,

courts below were not justified in directing appellant to pay

damages for malicious prosecution. Learned counsel finally

argued that the quantum of damages granted by courts below is

excessive. It was argued that there is no evidence to prove the

malice and the fact that the criminal case ended in acquittal

cannot automatically lead to the conclusion that prosecution was

lodged with malice and in the absence of evidence to prove loss

of reputation or the quantum of damages, judgments of courts

below are not sustainable.

4. On hearing the learned counsel, I do not find any

substantial question of law involved in the appeal. Being a suit

for malicious prosecution, respondent, plaintiff has to prove that

it was appellant who set the criminal law in motion and that he

was prosecuted by appellant and that prosecution ended in his

RSA 1084/2007 6

acquittal and that appellant acted without reasonable and

probable cause and he was actuated by malice. The argument of

learned counsel is that the criminal prosecution was based on

Ext.B1 charge sheet and appellant had only furnished Ext.B4

F.I.Statement and therefore it cannot be said that appellant

prosecuted the respondent. As rightly found by courts below, the

question is whether it was appellant, who set the criminal action

in motion. Though respondent was prosecuted on the basis of

Ext.B1 charge sheet, the criminal prosecution was set in motion

by appellant by furnishing Ext.B4 F.I.Statement. But for Ext.B4,

appellant would not have been prosecuted at all. Therefore on

the evidence, courts below rightly found that it was appellant,

who set the criminal law in motion and therefore it is the

appellant, who prosecuted the respondent. Ext.A1 judgment

establish that the criminal prosecution ended in acquittal.

5. Then the question is whether the criminal prosecution

was without any reasonable or probable cause. The argument of

the learned counsel is that finding of courts below is not

sustainable as appellant, while injured, believed that respondent

was also one of the persons who attacked him and inflicted injury

RSA 1084/2007 7

and as appellant did not act further than furnishing Ext.B4

F.I.Statement and this relevant aspect was not appreciated. But

that is not the case. Even after Ext.B4 F.I.Statement, appellant

continued with his case that it was respondent, along with three

others, who attacked him and inflicted injury. Even when

examined as witness before the criminal court, he asserted that

appellant was present at the scene of occurrence and inflicted

the injury. Even in the written statement, appellant asserted

that it was respondent, along with others, who inflicted injury on

him. Even from box as DW1 he asserted this case. In such

circumstances, it cannot be said that appellant is not responsible

for setting the criminal law in motion or that he implicated the

respondent with reasonable cause.

6. Relying on the records produced from the Crumb

Factory, Muttom where appellant was working, trial court and

first appellate court found that respondent could not have been

at the scene of occurrence at 6 pm on 24.11.1994 as alleged by

appellant in Ext.B4 F.I.Statement or before the criminal court or

in the written statement or at the time of evidence. Ext.A6(a)

attendance register establish that appellant was on duty on that

RSA 1084/2007 8

day. Ext.A7(a) entry in Ext.A7 log book establish that company

was working in three shifts and appellant was working in the

third shift. Ext.A8(a) entry establish that appellant joined duty

on that day at 3.20 pm and left the factory only at 12.10 am after

midnight. Therefore both courts, relying on the unimpeachable

evidence, entered a factual finding that respondent would not

have been anywhere near the place of occurence and appellant

falsely implicated him as one of the persons who inflicted injury

on him at 6 pm. Apart from his own interested testimony,

appellant did not adduce evidence to contradict this case or to

prove that there was any probable or reasonable cause for

alleging that appellant was one of the assailants. In the light of

the evidence, factual finding of courts below that appellant

implicated respondent without any reasonable or probable cause

is perfectly correct.

7. Relying on the decision of a learned Single Judge of this

court in Govindji J Khona V.K.Damodaran and others(AIR

1970 Kerala 229) learned counsel argued that there is no

evidence to prove the malice and unless all the ingredients

provided for malicious prosecution are established, finding of

RSA 1084/2007 9

courts below that respondent was maliciously prosecuted cannot

stand. When the evidence establish that respondent was

working in the factory and could not have been anywhere near

the scene of occurrence and he was falsely implicated in Ext.B4

F.I.Statement and the very same version was agitated by

appellant throughout, the finding of courts below that appellant

was actuated with malice is a perfectly correct view that could

be taken on appreciation of the evidence. In such circumstances,

finding of courts below that respondent established that he was

maliciously prosecuted by appellant is perfectly correct.

8. Then the only question is regarding the quantum of

compensation. The argument of learned counsel is that there is

no evidence to prove that respondent is entitled to get

Rs.30,000/- as awarded by courts below towards loss of

reputation. Apart from the evidence of PW1, evidence of PW4

was also relied on by courts below to prove that appellant was

earlier a member of the Church committee and because of the

prosecution, he could not continue the position and respondent

lost his reputation. The argument of learned counsel is that

apart from the interested version of PW1, there is no other

RSA 1084/2007 10

evidence to prove that fact. Courts below found that even

though PW1 was spoken about this aspect, appellant when

examined as DW1, deposed that he did not know this fact.

Courts below also relied on the evidence of PW4 that respondent

sustained loss of reputation. It is on that basis damages was

awarded for loss of reputation. In the facts and circumstances

of the case, quantum of damages awarded cannot be said to be

excessive, warranting interference in exercise of the powers of

this court under Section 100 of Code of Civil Procedure.

Evidence shows that appellant has to engage a counsel and meet

the expenses and had to appear before the criminal court on

several occasions, causing great mental agony. In such

circumstances, the quantum of compensation granted is also

proper.

Appeal is dismissed in limine.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-