High Court Kerala High Court

Abdu vs State Of Kerala on 1 July, 2008

Kerala High Court
Abdu vs State Of Kerala on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 705 of 2007()


1. ABDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.K.K.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2008

 O R D E R
                        V. RAMKUMAR, J.
                   - - - - - - - - - - - - - - - - -
                   CRL.R.P. No.705 of 2007
                    - - - - - - - - - - - - - - - -
              Dated this the Ist day of July 2008

                             O R D E R

In this revision preferred from the Central Prison, Viyyur,

the petitioner who was the accused in C.C.No.1/2005 on the file

of the JFCM, Wadakkancherry for offences punishable under

Sections 457, 380 and 461 IPC challenges the conviction entered

and the sentence passed concurrently by the courts below for the

aforementioned offences.

2. The case of the prosecution can be summarised as

follows:

In the morning of 23/8/2004 PW1 along with his family

proceeded to his wife’s house at Kottayam. On 25.8.2004, when

he returned to his house situated within the limits of the

Cheruthuruthy Police Station, he found the front door of the

house broke open. After entering the house, he found out that

the almirah kept in the house had been forced open and one gold

chain weighing 4.5 sovereigns, another gold chain weighing two

CRL.R.P. No. 705/2007 -:2:-

sovereigns, 5 gold bangles each of one sovereign, six pairs of

gold studs, a C.D. player together with its remote control and a

cash worth Rs.7500/- were found stolen.

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 14

witnesses as PWs. 1 to 14 and got marked 12 documents as

Exts. P1 to P12 and 17 material objects as MOs.1 to 17.

4. After the close of the prosecution evidence, the

accused was questioned under Section 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 15/6/2006 found the revision petitioner guilty of the

offences charged against him and sentenced him to rigorous

imprisonment for three years under Section 457 IPC, rigorous

imprisonment for two years under Section 380 IPC and rigorous

CRL.R.P. No. 705/2007 -:3:-

imprisonment for one year under Section 461 IPC. The sentences

were directed to run consecutively. On appeal preferred by the

revision petitioner before the Sessions Court, Thrissur as

Crl.Appeal 411/2006, the learned sessions judge dismissed the

appeal confirming the conviction entered and the sentence

passed against the revision petitioner. Hence, this Revision.

6. Even though Adv.Sri.K.K.Rajeev the learned counsel

appearing on State Brief assailed on various grounds the

conviction entered against the revision petitioner, the same has

been recorded after a careful evaluation of the oral and

documentary evidence in the case. On coming to know that his

house had been burgled, PW1 went to the Cheruthuruthy Police

Station and gave Ext.P1 F.I. statement resulting in the

registration of Ext.P1 FIR. Ext.P2 scene mahazar showed

evidence of house breaking and theft. On 26.8.2004, the

investigating officer seized MOs.10 to 15 from the scene of

occurrence indicating that entering into the house by breaking

open the door theft was committed by forcing open the lock of

the almirah. The petitioner was arrested on 2.9.2004 by the Sub

Inspector of Police, Chalissery and MOs. 1 to 8 gold ornaments

CRL.R.P. No. 705/2007 -:4:-

were seized from him. He was actually detained by the local

people at Vellarikunnu junction since he was found carrying gold

ornaments under suspicious circumstances. He was then handed

over to the Sub Inspector. After registering a case against him

under Section 41(1)(b) Cr.P.C. he was questioned resulting in his

taking the police to an unoccupied compound at Desamangalam

to recover MO9 CD player together with its remote control. After

he was produced before the Magistrate, he was taken back on

police custody and based on the information supplied by him

during further questioning MO6 series of gold studs and MO17

series of 4 bangles were seized from Fashion Jewellers, Pattambi.

PW1 and his wife PW2 identified the material objects seized at

the instance of the revision petitioner as the properties which was

stolen from their house. I, therefore, do not find any good ground

to interfere with the conviction recorded by the courts below

and the same is hereby confirmed.

7. What now survives for consideration is the question

regarding the adequacy or otherwise of the sentence imposed on

the revision petitioner. The learned P.P., who was requested to

ascertain the antecedents of the petitioner, reported that the

CRL.R.P. No. 705/2007 -:5:-

petitioner is not seen involved in other crimes. If so, even though

the sentence imposed on the revision petitioner is not excessive

or disproportionately harsh, the direction that the sentence shall

run consecutively calls for interference. Accordingly the said

direction is set aside and it is directed that the substantive

sentence imposed on the revision petitioner shall run

concurrently.

In the result, this Revision is disposed of confirming

the conviction entered but modifying the mode of suffering the

sentence imposed as above.

V.RAMKUMAR, JUDGE
css/