High Court Kerala High Court

Kottoppadan Hamza vs State on 21 May, 2008

Kerala High Court
Kottoppadan Hamza vs State on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 235 of 2001()



1. KOTTOPPADAN HAMZA
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER

 Dated :21/05/2008

 O R D E R
                   A.K.BASHEER, J.
      ------------------------------------
        Crl.Rev.Petition No. 235 of 2001
      ------------------------------------
       Dated this the 21st day of May 2008

                      O R D E R

Petitioner was tried for the offence

punishable under Sections 451 and 435 of IPC. The trial

Court found him guilty and he was, accordingly,

convicted and sentenced to undergo simple imprisonment

for one month and to pay a fine of Rs.1,000/- under

Section 435 of IPC. For the offence under Section 451

of IPC he was sentenced to undergo simple imprisonment

for three months and to pay a fine of Rs.500/-. In

appeal the Sessions Court confirmed the above Order of

conviction and sentence. Hence this revision petition.

2. The prosecution case in a nutshell was that

the petitioner/accused had committed trespass into the

single room tenament (hut) of PW1 at about 10 PM on

August 6, 1991 and then set fire to certain clothes

belonging to PW1, PW2 and their children. The value of

the clothes damaged in the fire was assessed at

Rs.2,000/-. In support of its case the prosecution had

examined Pws.1 to 6. Exts.P1 and P2 and MO1 series were

marked in the case. There was no oral or documentary

evidence on the side of the defence.

3. PW1 who was none other than the brother-in-law

of the accused was not admittedly, available at the

residence when the alleged crime was committed.

According to him, he came to know about the incident on

the next day. He went to the police station and

reported the matter. The police recorded Ext.P1 First

Information Statement. Accordingly, Ext.P1(a) First

Information Report was registered.

4. PW2, the wife of PW1 deposed before the Court

that she and PW3, her sister-in-law (her husband’s

sister) had gone to her uncle’s residence in the

neighbourhood for spending the night there, since PW1

was not at home. According to PW2 the accused had come

to their residence during the night. She and PW3 saw

the accused when they came out of the house to attend

the call of nature. On the next day, it was found that

some clothes had been burnt by fire. In short, PW2 did

not see the accused setting fire to the clothes. She

further stated that she could not say as to how the

clothes happened to be burnt. PW3 is the wife of the

accused (sister of PW1). According to this witness, she

had been living separately from her husband because of

ill-treatment for the last two years. PW3 deposed that

she accompanied PW2 to the residence of her uncle. She

also stated that the accused had come to the residence

of PW1, in the night. At that time, they had gone to

the neighbouring house. But she stated that she had

come out of the house to attend the call of nature at

about 10 PM. At that time, she saw somebody lighting

the torch. Then she saw some smoke. She went and tried

to find out what had happened. She also stated that she

saw the accused and identified him.

5. PW4 attested Ext.P2 Scene Mahazar. PW5 Head

Constable stated that he had recorded the First

Information Statement and registered the First

Information Report. PW6 who was the Investigating

Officer spoke about the process of investigation.

6. PW2 and PW3 are the prime witnesses on the

side of the prosecution. It was admitted by PW2 and PW3

that they had slept in the house of the uncle of PW1 on

that night. PW2 admitted that she did not see the

accused setting fire to the clothes. Of course, she

deposed that the accused had come to the house in the

night while she was in uncle’s house. Her husband

(PW1) was away. Interestingly PW3 stated that she and

PW2 had come out of the house at about 10 PM to attend

the call of nature. At that time, she saw somebody with

a torch and a little later, late she found some smoke.

According to PW3, she went to scene of occurrence on

seeing the smoke and found the accused there. But PW2

did not have such a case at all.

7. There is yet another aspect to be noted. PW2

had stated that she had gone to the police station on

the next day (August 7, 1993). The police had recorded

her statement and obtained her signature. But the

statement had never seen the light of the day. On the

contrary, the prosecution had produced Ext.P1 First

Information Statement admittedly given by PW1 on the

next day of the incident. There is no explanation as to

what happened to the signed statement of PW2, which

according to her, was recorded by the police first.

Though, there is some force in the contention by the

learned public prosecutor that the deposition of PW2

and PW3 are quite natural and trustworthy. I am not

satisfied that the accused can be convicted solely on

the basis of the identification made by his estranged

wife, particularly, since the prosecution had failed to

give any plausible explanation for its omission to

produce the statement of PW2 which was the earliest one

recorded by the police.

Having regard to the entire facts and

circumstances of the case, I am satisfied that the

petitioner is entitled to get the benefit of doubt.

Therefore, the order of conviction and sentence against

the petitioner is set aside. Revision petition is

allowed.

(A.K.BASHEER, JUDGE)
skr