High Court Kerala High Court

Jain vs State Of Kerala on 2 April, 2007

Kerala High Court
Jain vs State Of Kerala on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 544 of 1999()



1. JAIN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :02/04/2007

 O R D E R
                              K.R.UDAYABHANU, J

                         ---------------------------------------------

                               CRL.R.P.No.544 of 1999

                          ---------------------------------------------

                     Dated this the 2nd day of April, 2007






                                      O R D E R

The revision petitioner stands convicted for the offence

under Section 379 IPC and sentenced to undergo R.I. for

eighteen months.

2. The prosecution case is that on 28.5.1993, at about

9.30 p.m., the accused who came in a motor cycle, while PW1,

the defacto complainant, was walking through the road, and

forcibly took away a sum of Rs.6,250/- kept by PW1 in a bag

placed inside his vest. The evidence adduced in the matter

consisted of the testimony of Pws’ 1 to 12, Exts. P1 to P5 and

MO1 series currency notes for a sum of Rs.4,500/-. It is the

contention of the counsel for the revision petitioner that there is

a delay of 5 days in lodging the FIS and consequent registration

of the crime. The same has not been properly explained. It is

also pointed out that the identity of the accused has not been

properly established. Apart from the evidence of PW1, the

defacto complainant, the only other evidence in the matter is

CRRP544/1999 Page numbers

Section 27 recovery of Rs.4,500/- from PW4. PW4 as well as

PW5, the witnesses to the recovery of the amount turned hostile.

It is brought out that the accused is a person conducting a

canteen in the cinema theatre owned by PW4. The explanation

for the delay in complaining to the police, stated by PW1 is that

his wife is suffering from hyper tension and hence, he did not

report the matter immediately to the police. I find that the delay

to initiate the proceedings has not been explained properly.

3. So far as the identity of the accused is concerned the

evidence is as follows: It is the version of PW3, who according to

the prosecution has allegedly witnessed the incident while he

was passing through the alleged scene of occurrence riding a

bicycle, that PW1 caught hold on him on suspicion that it was he

who committed the robbery. It was the people who came there

got him disengaged him from the hands of PW1. PW1 has also

stated that he was under the impression that it was PW3 who

forcibly took the money. Suggestion to PW1 is that he

caught hold of PW3 under the impression that it is PW3 who took

away the money. He has stated that he thought that it is the

CRRP544/1999 Page numbers

accused who took away the money. Also no evidence has been

adduced by the prosecution to establish that there was sufficient

light at the place so that PW1 could identify the accused. In

view of the fact that the delay has not been explained properly

and that the identity of the accused has not been convincingly

proved, it cannot be said that the prosecution has proved the

charge beyond reasonable doubt. In the circumstances, I find

that the accused is entitled benefit of doubt. In the result, the

accused acquitted.

The revision petition is allowed.

K.R.UDAYABHANU,

JUDGE

csl