High Court Kerala High Court

Vedas vs Sub Inspector Of Police on 15 February, 2010

Kerala High Court
Vedas vs Sub Inspector Of Police on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 513 of 2010()


1. VEDAS, AGED 34 YEARS, S/O.RAJAGOPALAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, NADAKKAVU
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.PRAVEEN KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/02/2010

 O R D E R
                       V. RAMKUMAR, J.
                ===================
                   Crl.R.P. No. 513 of 2010
                ===================
         Dated this the 15th day of February, 2010.

                             O R D E R

In this revision filed under Section 401 Cr.P.C. the revision

petitioner who was the accused in C.C. No.225 of 2006 on the

file of the Judicial First Class Magistrate-IV, Kozhikode for an

offence punishable under Section 509 IPC challenges the

conviction entered and the sentence passed against him for the

said offence.

2. The case of the prosecution can be summarised as

follows:

On 09.06.2006, at about 7 p.m., from the vicinity of a

stationery shop by name Fouz stores near the English Church in

Kacheri Amsom and Desom of Kozhikode Taluk, when PW1, a

woman police Constable not in her uniform, came for purchasing

articles from the said shop, the revision petitioner made gestures

and uttered words intending to outrage the modesty of PW1. The

accused has thereby committed an offence punishable under

Section 509 IPC.

Crl.R.P. No. 513/2010 -:2:-

3. On the accused pleading not guilty to the charge

framed against him by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 6

witnesses as P.Ws 1 to 6 and got marked 2 documents as Exts.

P1 and P2.

4. After the close of the prosecution evidence, the

accused was questioned under Sec. 313 (1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against him

in the evidence for the prosecution. He denied those

circumstances and maintained his innocence. He did not adduce

any defence evidence when called upon to do so.

5. The learned Magistrate, after trial, as per judgment

dated 16.08.2008 found the revision petitioner guilty of the

offence and sentenced him to simple imprisonment for three

months and to pay a fine of Rs.500/- and on default to pay the

fine, to suffer simple imprisonment for 18 days. On appeal

preferred by him as Crl. Appeal No. 772 of 2008 before the

Sessions Court, Kozhikode the learned Additional Sessions Judge

Crl.R.P. No. 513/2010 -:3:-

as per judgment dated 11.11.2009 has confirmed the conviction

entered and the sentence passed against the revision petitioner.

Hence, this Revision.

6. Eventhough the learned counsel appearing for the

revision petitioner assailed on various grounds the conviction

entered against the revision petitioner, in as much as the

conviction has been recorded by the courts below concurrently

after a careful evaluation of the oral and documentary evidence

in the case, this Court sitting in revision will be loathe to

interfere with the said conviction which is accordingly confirmed.

7. What now survives for consideration is the question

regarding the adequacy or otherwise of the sentence imposed on

the revision petitioner. Having regard to the facts and

circumstances of the case, I do not think that the revision

petitioner deserves penal servitude by way of incarceration for

the said conviction. I am of the view that interests of justice

will be adequately met by imposing a sentence to be passed

hereinafter. Accordingly, for his conviction under Section 509

IPC, the revision petitioner is sentenced to imprisonment till the

Crl.R.P. No. 513/2010 -:4:-

rising of the court and to pay a compensation of Rs.10,000/- to

PW1 under Section 357(3) Cr.P.C. The compensation shall be

paid within two months failing which the petitioner shall undergo

simple imprisonment for two months by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 15th day of February, 2010.

V.RAMKUMAR, JUDGE.

rv