High Court Kerala High Court

Ahammedkutty vs State Of Kerala on 14 January, 2009

Kerala High Court
Ahammedkutty vs State Of Kerala on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3082 of 2007()


1. AHAMMEDKUTTY, S/O. ABOOBACKER,
                      ...  Petitioner
2. MUHAMMED, S/O. AHAMMEDKUTTY,
3. ABOOBACKER, S/O. AHAMMEDKUTTY,
4. ABDURAHIMAN, S/O. AHAMMEDKUTTY,
5. ABDULKHADER, S/O. AHAMMEDKUTTY,
6. IBRAHIM, S/O. AHAMMEDKUTTY,
7. UMMER, S/O. AYAMMEDKUTTY,
8. ABOOBAKCER, S/O. AYAMMED,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.JAGADEESCHANDRAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                CRL.R.P.NO.3082 OF 2007
                                and
                  CRL.R.C.NO.1 OF 2007
              ------------------------------------------

               Dated       14th January 2009


                           O R D E R

Revision petitioners are eight accused

in S.C.383/2002 on the file of Assistant Sessions

court, Kozhikode. First revision petitioner is the

father and revision petitioners 2 to 7 his sons and

eighth revision petitioner his son-in-law. Charge

against revision petitioners framed by Assistant

sessions Judge, Kozhikode was that on 22/12/1998 at

about 8.15 p.m all the revision petitioners formed

themselves into an unlawful assembly with the common

object of causing death of Pws.1 and 2 and in

furtherance of the common object revision petitioners

armed with deadly weapons like knife, chopper wooden

reaper came to the bazar, in front of the building

No.K.P.12/192-194 situated on the northern side of the

Manipuram-Kunnamangalam road, in jeep No.KL-11-H-1441

and got down and thereafter attacked Pws.1 to 3 and

seventh revision petitioner cut PW1 with a chopper

CRRP 3082/07 & RC 1/07
2

which was resisted by him and revision petitioners 2

and 3 inflicted injuries on PW1 by hitting with reaper

and wooden stick and with the intention to cause death,

first revision petitioner inflicted injury on the head

of PW1 and revision petitioners, being members of the

unlawful assembly inflicted injuries on Pws.2 and 3 also

and they thereby committed offences under Sections 143,

147, 148, 323, 324, 326, 307 and 506(ii) read with

Section 149 of Indian Penal Code. After hearing them on

the question of sentence, revision petitioners were

convicted and sentenced by learned Assistant Sessions

Judge. Petitioners challenged the conviction and

sentence before Sessions court, Kozhikode in

Crl.A.51/2005. Learned Additional Sessions Judge on re-

appreciation of evidence confirmed the conviction and

sentence and dismissed the appeal. It is challenged in

the revision. When the reason was admitted finding that

in spite of conviction no sentence was awarded for the

offence under Section 143 and 148 of Indian Penal Code,

Cr.R.C.12/2007 was suo motu taken.

2. Learned counsel appearing for revision

petitioners and Public Prosecutor were heard.

3. Argument of the learned counsel is that

CRRP 3082/07 & RC 1/07
3

though revision petitioners were concurrently convicted,

appreciation of evidence by the courts below was

perverse and material contradictions and omission in

the evidence of Pws.1 to 3 was not properly appreciated

by the courts below. It was pointed out that there was

no case for Pws.1 to 3 when PW1 furnished Ext.P1 FI

statement or their statements were recorded by the

police under Section 161 of Code of Criminal Procedure,

as proved by the evidence of PW13, head constable who

investigated the case, that either revision petitioners

attempted to inflict injury with a chopper or when it

was resisted the chopper fell down or that the accused

came proclaiming that Pws.1 to 3 are to be killed or

that their liver is to be taken out as deposed by them

at the time of evidence and this aspect was not properly

appreciated. Learned counsel also pointed out that even

though PW1 has a case that all the accused came there

together in a jeep driven by eight revision petitioner,

Pws.2 and 3 did not have such a case when their

statements were recorded under Section 161 of Code of

Criminal Procedure by PW13 and evidence of Pws.1 to 3

was not corroborated by any independent witness. It was

pointed out that Pws.4 and 11 the independent witnesses

CRRP 3082/07 & RC 1/07
4

turned hostile to the prosecution and even though PW4 is

related to Pws.1 to 3, even PW4 did not support the

prosecution case and on the uncorroborated interested

version of Pws.1 to 3, courts below should not have

accepted the prosecution case. Learned counsel also

argued that there is no evidence to prove that injury

sustained by PW1 was a grievous hurt and though Ext.X1

case file was relied on by the courts below, it was not

proved and the doctor who allegedly treated PW1,

evidenced by Ext.X1, was not examined and there is no

evidence to prove that injury sustained by PW1 evidenced

by Ext.P3 wound certificate was likely to cause death

and on the evidence conviction for the offence under

Section 307 of Indian Penal Code is not sustainable.

Learned counsel also pointed out that evidence of DW1

the doctor with Ext.D6 wound certificate establish that

third revision petitioner sustained injuries which are

more serious than the injury sustained by Pws.1 to 3 and

Ext.D3 refer report submitted after investigation of the

counter case in Crime No.255/1998 establish that third

revision petitioner also sustained injury in the same

incident and therefore, courts below were not justified

in finding that third revision petitioner sustained

CRRP 3082/07 & RC 1/07
5

injuries in a subsequent incident. Learned counsel

argued that when Pws.1 to 3 did not throw any light as

to how third revision petitioner sustained injuries and

it is proved that third revision petitioner sustained

injuries, the only conclusion that could be arrived at

is that either Pws.1 to 3 are not disclosing the truth

or they were suppressing the truth and if so, their

evidence should not have been believed especially, when

not corroborated by the independent witnesses. Learned

counsel also argued that in such circumstances,

conviction is not sustainable and in any case

petitioners are entitled to the benefit of doubt.

4. Learned Public Prosecutor submitted that

courts below appreciated the evidence in the proper

perspective. Evidence of Pws.1 to 3 were mutually

corroborated and fact that they sustained injury is

proved by the evidence of PW6, the doctor and Ext.P3 to

P5 wound certificates and when the evidence was

appreciated in the proper perspective, there is no

reason to interfere with the conviction and therefore

the appeal is only to be dismissed.

5. Ext.P1 F.I.Statement was prepared at 4.30 p.m

on 23/12/1998 from Primary Health Centre, Narikkuni

CRRP 3082/07 & RC 1/07
6

where PW1 at that time was undergoing treatment.

Evidence of PW6 with Ext.P3 wound certificate establish

that PW1 sustained injury and was examined by PW6 the

doctor at 9.10 p.m and it was disclosed to the doctor

that he sustained injury at Eranhikkoth of Koduvalli at

about 8.p.m from the hands of revision petitioners.

Injuries sustained by PW1 were (1) wound 1x1x1 cm on

the occipital region of scalp. (2) Swelling nearly 4×3

cm on the right elbow region of front aspect (3)

Multiple small aberration on the left elbow region (4)

Multiple small aberration on the dorsal aspect of right

foot (5) Multiple small aberration on the front

aspect of left leg below the knee and (6) Difficulty

in lifting right hand above the shoulder level apart

from small aberration on left shoulder. PW6 did not

depose that the said injuries are either grievous or

likely to cause death. Though Ext.X1 case record

disclosing the treatment of PW1 at Medical College

Hospital after admission as an inpatient on 9/1/1999 was

relied on, neither the doctor who treated PW1 at the

hospital was examined nor any other evidence adduced to

prove for what purpose PW1 was admitted and treated as

seen in Ext.X1. There is no evidence to prove that the

CRRP 3082/07 & RC 1/07
7

treatment evidenced by Ext.X1 was consequent to the

injury sustained by PW1 in the incident involved in the

case. Therefore based on Ext.X1 it is not possible to

hold that the injury sustained by PW1 on the occipital

region was either grievous or was likely to cause

death. Hence Based on Ext.X1 revision petitioner cannot

be found guilty of the offence under Section 307 of

Indian Penal Code. The intention for revision

petitioners to cause death cannot be inferred based on

the statement of the accused allegedly made when they

alighted from the jeep as spoken to by Pws.1 to 3.

Though Pws.1 to 3 deposed from the box that the revision

petitioners proclaimed that Pws.1 and 2 are to be

killed and their livers are to be taken and thrown out,

such an allegation was not made in Ext.P1 FI Statement

or the statements of Pws.2 and 3 when their statements

are recorded under Section 161 of Code of Criminal

Procedure proved by the evidence of PW13, the

investigating Officer. It is proved that when their

statements were recorded, they did not have such a case.

It is clear that their statements from the witness box

are result of after thought. Therefore, either for the

reasons that revision petitioners had an intention to

CRRP 3082/07 & RC 1/07
8

cause death or that the injury sustained by PW1 is

likely to cause death, it cannot be found that revision

petitioners had an intention to cause death or that

there was an attempt to cause death of PWs.1 and 2.

Therefore, finding of the courts below that revision

petitioners committed the offence under Section 307 of

Indian Penal Code is not sustainable.

6. Though courts below discarded the defence

case that it was Pws.1 to 3 who were the assailants and

third accused sustained injury in the incident holding

that injury sustained by third revision petitioner

could only be in a subsequent incident, Ext.D3 refer

report submitted by PW14 in the counter case based on

Ext.D4 FIR registered after recording the statement of

third revision petitioner, who was admitted in the

hospital by DW1 after preparing Ext.D6 wound certificate

establish that third revision petitioner sustained

injury in the same incident. Finding that third revision

petitioner sustained injury in a subsequent incident or

at any other place cannot be accepted in the light of

Ext.D3. Therefore, in the light of Ext.D3 refer report,

it can only be found that third revision petitioner also

sustained injury in the very same incident. In all

CRRP 3082/07 & RC 1/07
9

probability third revision petitioner sustained injury

evidenced by Ext.D6 wound certificate, proved by the

evidence of DW1, from the scene of occurrence and that

too in the very same incident.

7. Though fact that third revision petitioner

sustained injury was suppressed by Pws.1 to 3, evidence

of PW4 the independent witness establish that when PW1

was removed to the hospital after he sustained injury in

the incident, PW4 found that Rahmath hotel which was

being run by the third revision petitioner was

destroyed. According to PW4 it was at about 8.30 p.m.

If that be so, the incident whereunder third revision

petitioner sustained injury should also have taken

place before 8.30 p.m and it probablise the version in

Ext.D3 report that third revision petitioner also

sustained injury in the same incident. If that be the

case, when the evidence of Pws.1 to 3 do not revel how

third revision petitioner sustained injury in the

incident it is clear that they are suppressing the true

genesis of the incident and how it was developed

or they are not deposing the truth. Whatever be the

reason, in such circumstances evidence of Pws.1 to 3

cannot be swallowed without a pinch of salt. When

CRRP 3082/07 & RC 1/07
10

Pws.4 and 11 the independent witnesses, who were

examined by the prosecution to prove the incident as

alleged did not support the prosecution case, the

question is whether on the uncorroborated evidence of

Pws.1 to 3 it could be found that revision petitioners

were members of an unlawful assembly and they came to

the spot in furtherance of common object of the unlawful

assembly and that too armed with deadly weapons and

thereafter inflicted injuries on Pws.1 to 3. Even though

in Ext.P1 FI statement PW1 has no case that seventh

revision petitioner with a butcher’s knife attempted to

inflict injury on PW1, after proclaiming that his liver

is to be taken out and thrown on the road and PW1

resisted it and then the knife fell down he has no

such case in Ext.P1. According to PW1 at that point

third revision petitioner hit him with leg of a Wooden

table and then second revision petitioner hit him with a

reaper where nails are affixed on his hands. Fact that

seventh revision petitioner used a knife and it was

resisted and it fell down was not stated in Ext.P1 FI

Statement. Pws.2 and 3 in their statement recorded under

Section 161 by PW13 also did not disclose such an

incident. But when they were examined before the

CRRP 3082/07 & RC 1/07
11

court, they deposed as deposed by PW1 like parrots

evidently because of previous decisions to depose

falsehood. It is clear from the evidence of Pws.1 to 3

that they are not deposing the truth and are

suppressing material facts. From the evidence it is

clear that third revision petitioner also sustained

injury, evidenced by Ext.D6 wound certificate in the

same incident. If that be so, the incident could not

have been as deposed by Pws.1 to 3 and but it is

possible that there was a fight between the two groups

consisting of revision petitioners in one group and

Pws.1 to 3 in the other group. Though prosecution has a

case that revision petitioners came there in a jeep KL-

11/H-1441 based on which theory of unlawful assembly was

projected Ext.D5 report submitted by PW14 proves that

investigation revealed that jeep KL-11/H-1441 was not

involved in the incident. If that be so, the very

prosecution case that petitioners came there together in

the jeep driven by eighth revision petitioner cannot be

true. When all these facts were appreciated in the

proper perspective, it is clear that evidence of Pws.1

to 3 without corroboration, cannot be believed and on

the evidence it cannot be found that Pws.1 to 3

CRRP 3082/07 & RC 1/07
12

sustained injury in the incident as alleged by the

prosecution. If that be so, revision petitioners are

entitled to get at least the benefit of reasonable

doubt. In such circumstances, conviction of revision

petitioners for the offences is not sustainable.

Revision is allowed. Conviction of revision

petitioners is set aside. Revision petitioners are

found not guilty of the offences charged. They are

acquitted. Bail bond executed by them stand cancelled.

They are set at liberty. In view of the order of

acquittal Crl.R.C.1/2007 suo motu taken by this court

is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.