High Court Kerala High Court

Satheesh @ Satheesan vs State Of Kerala Rep. By Public on 6 June, 2008

Kerala High Court
Satheesh @ Satheesan vs State Of Kerala Rep. By Public on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1816 of 2008()


1. SATHEESH @ SATHEESAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/06/2008

 O R D E R
                        V. RAMKUMAR, J.
                      ===================
                    Cr.R.P.No. 1816 of 2008
                      ===================
                         Dated:06.06.2008

                            O R D E R

In this revision filed under Sec. 397 read with Sec. 401

Cr.P.C. the petitioner who is the accused in C.C. No. 364 of 2005

on the file of the J.F.C.M-1, Peerumedu for offences punishable

under Section 324 IPC challenges the conviction entered and the

sentence passed against him.

2. The case of the prosecution an be summarised as

follows:

On 10.09.05, at 5.45 p.m. at Odamedu Murikkadi in Kumily

village, in front of the shop of one Tomy, due to privious

animosity towards PW1 -Raju, the accused voluntarily caused

hurt to PW1 by hitting with a stone on both sides of his head

causing injuries on the forehead above the right eye-brow and

on the scalp above pinna of the left ear. The accused has

thereby committed an offence punishable under Section 324 IPC.

3. On the accused pleading not guilty to the charge

framed against him by the trial court for the aforementioned

Crl.R.P.No.1816/2008 -:2:-

offence, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 8

witnesses as P.Ws 1 to 8 and got marked 6 documents as Exts.

P1 to 96 and a shirt as MO1.

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 17.10.07 found the revision petitioner guilty of the offence

punishable under Section 324 I.P.C. and sentenced him to simple

imprisonment for 6 months and to pay a fine of Rs.1,000/- and

on default to pay the fine, to suffer simple imprisonment for one

month. On appeal preferred by the revision petitioner before the

Sessions Court, Thodupuzha, the lower appellate court as per

judgment dated 31.01.08 confirmed the conviction entered and

the sentence passed against the revision petitioner. Hence, this

Revision.

Crl.R.P.No.1816/2008 -:3:-

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 interest justice will

be adequately met by imposing a sentence to be passed

hereinafter. Accordingly, the sentence imposed on the revision

petitioner is set aside and instead he is sentenced to

imprisonment till the rising of the court and to pay an amount of

Rs.7,500/- (Rupees seven thousand five hundred only) as

compensation to PW1 under Section 357(1) Cr.P.C and on default

to pay the compensation, the petitioner shall suffer simple

Crl.R.P.No.1816/2008 -:4:-

imprisonment for two months . The compensation amount shall

be deposited before the trial court within two months from today.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

V.Ramkumar, Judge.

sj