High Court Kerala High Court

Kunhiraman vs State Of Kerala on 31 March, 2010

Kerala High Court
Kunhiraman vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1437 of 2003()


1. KUNHIRAMAN, S/O. KANARA KURUP,
                      ...  Petitioner
2. SREEDHARAN, S/O. KRISHNA KURUP,
3. CHINNAN, S/O. KANARA KURUP,
4. PREMAN @ PREMARAJAN, S/O. KANARA KURUP
5. RAJEEVAN, S/O. POKKAN, AGED 28 YEARS,
6. BABU, S/O. KANARAN, AGED 30 YEARS,
7. BALAKRISHNAN, S/O. KUNHIRAMAN, AGED
8. BALAN, S/O. KELAPPAN NAMBIAR,
9. KUNHIRAMAN, S/O. KANNAN,
10. BABU, S/O. CHOYI (LATE),
11. CHANDRAN, S/O. KRISHNAKURUP,
12. MANI, S/O. KANARAN, AGED 29 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :31/03/2010

 O R D E R
                             V.K.MOHANAN,J.
                           ------------------------------
                      Crl.Appeal No.1437 of 2003
               -----------------------------------------------------
              Dated this the 31st         day of March, 2010

                                 JUDGMENT

The appellants, 12 in numbers, preferred the above appeal

challenging their convictions and sentence vide Judgment dated

26.07.2003 in S.C.No.9/2001 of Court of Additional District and

Sessions Judge Fast Track (ADHOC-II), Kozhikode for the offences

under Sections 143,147,148, 324, 307, r/w Section 149 I.P.C.

2. The prosecution case is that at about 7.30 PM on 6.02.1997

the accused, 12 in numbers, formed themselves into an unlawful

assembly armed with weapons like chopper, stick etc., in the public

road on the south-west to the unnumbered concrete building of

Nhallora Sreedharan on the eastern side of the Ambalakulangara-

Vattakkandippara road in Nittoor desom of Vadayam Amsom, with

the common object to commit riot and to commit murder of PW1

Asokan due to political enmity and to achieve the object committed

rioting and the first accused cut PW1 with chopper on his hand and

hit behind the left ear when PW1 was proceeding to his house and

thus caused injuries on his hand and hit behind the ear and in the

meantime, A12 beat PW1 with a stick on his leg and thus tried to kill

Crl.Appeal No.1437 of 2003 2

PW1 and thereby the accused have committed the offences

punishable under Sections 143,147,148, 324,307 r/w Section 149 of

I.P.C. On the basis of the above allegation Crime No.46/1997 was

registered in the Kuttiadi Police Station for the above offence against

the accused. After completing the investigation, a report was filed

before the Judicial Magistrate of First Class, Nadhapuram

whereupon committal proceedings were instituted and by order dated

01.01.2001 the learned Magistrate committed the case to the

Sessions Court. The case was received in the Sessions Court

and instituted S.C.No.9/2001 and subsequently made over the

same to the Court of Assistance Session Court, Vadakara and while

the matter was pending there, the case was withdrawn by the

Sessions Court and transferred to the trial court for disposal.

3. On appearance of the accused, hearing the prosecution as

well as the defence, a formal charge was framed under Section

143,147,148, 324, 307 r/w Section 149 of I.P.C and the same was

read over and explained to the accused and they denied the charge

and pleaded not guilty. Thereupon the prosecution adduced its

evidence which consists of oral testimonies of PWs. 1 to 12 and the

documentary evidence such as Ext.P1 to P11. Material objects

MOs.1 and 2 were identified and marked. No evidence either oral or

Crl.Appeal No.1437 of 2003 3

documentary was adduced by the defence. The incriminating

circumstances and evidence which emerged during the prosecution

evidence were put to the accused and they denied the same and

they took a stand of total denial and according to them they were

implicated in the crime due to political vengeance. On the basis of

the materials and evidence on record and the rival pleadings, the

trial court formulated two points for its consideration and finally found

that the accused are guilty of the charges framed against them.

Consequently, the accused Nos.1 to 12 are found guilty of the

offences punishable under Sections 143, 147,148, 324, 307, r/w 149

of I.P.C and they are accordingly convicted and sentenced to

undergo rigorous imprisonment for 3 months, each for the offence

punishable under Section 143 IPC, rigorous imprisonment for 6

months each for the offence punishable under Section 147 IPC,

rigorous imprisonment for 1 year each for the offence punishable

under Section 148 IPC, rigorous imprisonment for 2 years each for

the offence punishable under Section 324 IPC and rigorous

imprisonment for 3 years and to pay a fine of Rs.10,000/- and in

default of payment of fine to undergo rigorous imprisonment for 1

year each for the offence punishable under Section 307 r/w 149 IPC.

If the fine amount is realised pay a sum of Rs.24,000/- as

Crl.Appeal No.1437 of 2003 4

compensation to PW1 under Section 357(1) Cr.P.C. Sent the

accused to Central Prison Kannur to undergo the sentence. Set off

the remand period from the total sentence. The accused need to

undergo the substantive sentence awarded under Section

143,147,148, 324, 307 r/w 149 IPC. concurrently. It is the above

conviction and sentence challenged in this appeal.

4. According to the prosecution due to political animosity PW1

was attacked at about 7.30 p.m on 06.02.1997 when PW1 was going

to his house after his work. It is the specific case of the prosecution

that the accused who were awaiting in front of the shop of Nhallora

Sreedharan and on seeing PW1 they came near to PW1 from the

shop, shouting to kill him and thus attacked PW1. When PW1 tried

to escape from the seen, the accused surrounded him and first

accused cut him with a chopper on his hand and the 12th accused

beat him with stick on his leg. Thereupon PW1 pleaded for mercy

and fell on the ground. According to the prosecution in the meantime

the first accused cut him with a chopper on his neck and it hit on the

back side of the left year and caused an injury. On hearing the hue

and cry of PW1, PW2 and others reached to the seen of incident

with torch and then the accused escaped from the seen of

occurrence. It is the further case of the prosecution that immediately

Crl.Appeal No.1437 of 2003 5

thereafter PW1 was resting on the varandha of ration shop and

within 10 minutes PW3, the brother of PW1, reached at the spot

removed PW1 firstly to the Government Hospital, Kuttiady and from

there to Medical College Hospital, Kozhikode for treatment. PW12,

the Doctor attached to the Medical College Hospital attended him on

06.02.1997 itself and after examining the injured he was admitted as

an inpatient in the hospital. Pursuant to the intimation received from

the Medical College Hospital PW8-the Head Constable attached to

the Kuttiady Police Station went to the Medical College Hospital and

recorded Ext.P1 FI statement of PW1 on the basis of which PW8

registered Ext.P5 FIR for the above offences. Thus PW11, the then

Circle Inspector of Police, Kuttiady took up the investigation and he

proceeded to the seen of occurrence and prepared Ext.P2 scene

mahazar. PW4 is an attester of Ext.P2 scene mahazar. PW9

questioned certain witnesses and recorded their statement and

seized the dress with bloodstain of PW1 as produced by PW3. Thus

he prepared Ext.P3, seizure mahazar of MO1 shirt and MO2 dhoty,

of which PW6 is an attester. PW10 the successor of PW9

questioned PW12 and obtained Ext.P11 wound certificate of PW1.

Ext.P4, is the sketch of the place of occurrence, prepared by PW7

Village Assistant of Kuttiady Village Office. PW11 is the successor in

Crl.Appeal No.1437 of 2003 6

office of PW10 who completed the investigation and laid the charge

before the court. On the basis of the above materials and the

evidence, the trial court found that the accused are guilty of all the

charges levelled repelling the contentions raised by the defence

during the trial.

5. I have heard Mr.Sreedharan Pillai, learned counsel

appearing for the appellant and also the learned Public Prosecutor. I

have also perused the materials and evidence of record.

6. The learned counsel for the appellant vehemently argued

that the prosecution has miserably failed to establish the identity of

the real offenders. It is the contention of the learned counsel that

even according to the prosecution there was no street light and

sufficient light and therefore it is for the prosecution to establish the

identity of the accused, especially, when the incident was allegedly

taken place at about 7.30 p.m. It is also the case of the learned

counsel that there is inordinate delay in reaching the FIR in the

court. It is pointed out that even though according to the prosecution

the incident was at 7.30 p.m on 06.02.1997. PW8 recorded Ext.P1

FI statement in the afternoon of the next day. According to the

learned counsel there is no proper explanation for such delay. The

learned counsel submitted that even in the FI statement the overt act

Crl.Appeal No.1437 of 2003 7

alleged by PW1 is only against A1 and A12, other accused were

implicated due to political animosity. The learned counsel further

pointed out that even though the prosecution had a specific case

that injuries are inflicted by using chopper and stick, no such

material objects were recovered by the prosecution and the same in

a fundamental defect against the prosecution. The learned counsel

submitted that the name of A7 and A11 are incorporated in the FIR

due to sheer political animosity especially when names of A7 and

A11 were not seen in Ext.P11 wound certificate which recorded at

the date of the incident itself. It is also pointed out by the learned

counsel that even in Ext.P10 case sheet only the names of A1, A2,

A3 and A12 were mentioned, but as a result of an afterthought, 8

more persons were included in Ext.P11 and thus in Ext.P5 FIR the

number of accused is shown as 12. According to the learned

counsel the creation of artificial evidence is obvious by bringing PW2

to the place of incident. The learned counsel pointed out that no

other witness has any claim that PW2 was found near or about the

place of occurrence at any point of time. The learned counsel

pointed out that the non-examination of the shop owner Sreedharan,

is fatal to the prosecution. According to the prosecution the incident

was taken place in front of the shop of the said Sreedharan and the

Crl.Appeal No.1437 of 2003 8

prosecution witnesses claimed with identity of the accused on the

basis of light from the shop of said Sreedharan. It is also pointed

out that there was no attempt to obtain any materials or documents

from the Kuttiady General Hospital, where, PW1 was allegedly

taken firstly for treatment. Finally the learned counsel submitted that

the variation in the number of accused responsible for the assault,

allegedly contained in Ext.P11 wound certificate and Ext.P10 case

sheet, would show the falsity of the prosecution case and said

variations are not properly explained by the prosecution. Thus

according to the learned counsel the trial court has miserably failed

to appreciate the contradiction and inconsistency that occurred in

the case of the prosecution and the insufficiency of evidence to

connect the accused with the crime. Hence according to the learned

counsel the appellants are entitled to get a clear acquittal.

7. On the other hand, the learned Public Prosecutor submitted

that the evidence of PW1 alone is sufficient to connect the accused

with the incident. Learned Public Prosecutor pointed out that even

according to PW1 he had acquaintance with the accused from years

together and according to PW1 he was surrounded by the accused

and attacked. So there is no mistake in identity as disclosed from

the evidence of PW1. The learned Public Prosecutor invited my

Crl.Appeal No.1437 of 2003 9

attention to Ext.P11 wound certificate, which is the document

prepared immediately after the incident and such document contain

all the names of the assailants. According to him there is no

recording in Ext.P1 FI statement of PW1 by PW8 and thus the

prosecution has succeeded in collecting the necessary evidence and

materials and the same were produced before the court. Thus

according to the learned Public Prosecutor, the trial court, after

considering the materials and evidence on its right perspective, the

accused are found guilty of all the charges levelled against them and

no interference is warranted.

8. I have carefully considered the arguments advanced by the

learned counsel for the appellants as well as the learned Public

Prosecutor and also perused the evidence and materials on record.

9. PW1 is the injured in this case, and when he was examined

he had deposed categorically about the incident. There is no

substantial variations from his Ext.P1 FI statement. PW1 deposed

before the court that he is the brother of PW3, who is an active

worker of CPI(M) and when PW1 was coming to his house he was

intercepted and attacked by the accused after surrounding him. Even

in Ext.P1 FI statement he had narrated the entire incident and

mentioned overt act of A1 and A12. The names of A1, A2, A5, A12

Crl.Appeal No.1437 of 2003 10

are certainly found a place in Ext.P10 case sheet and also in

Ext.P11 wound certificate. Ext.P10 case sheet document and

Ext.P11 wound certificate are the contemporaneous document

prepared immediately after the incident that taken place at 7.30 p.m

on 06.02.97. In this document the names of A1, A2, A3 and A12 are

specifically stated and it is true as pointed out by the learned

counsel for the appellant that the name of A7 and A11 mentioned in

the FIR do not find a place in Ext.P10 and Ext.P11. It is also relevant

to note that as indicated earlier Ext.P10 and Ext.P11 are

contemporaneous documents prepared on the date of the incident,

that too immediately after the incident Ext.P5 FIR was drawn on the

next day evening that was after recording Ext.P1 FI statement at

about 2.30 p.m on 07.02.1997. Therefore, the contention of the

counsel, that in the meanwhile, after deliberations with others PW1

had deliberately implicated the name A7 and A11, cannot be repelled

as baseless. If actually A7 and A11 were involved in the incident,

certainly the names of those accused should have been found a

place in Ext.P10 and P11. It is also relevant to note that in Ext.P10

only the names of A1, A2, A3 and A12 were given but when PW1

given the names of accused in Ext.P11, the number of accused

involved in the incident increased from more than 12 persons and the

Crl.Appeal No.1437 of 2003 11

names of one Rajan and Vijayan were given. But when the FI

statement was given, those names were deleted and names of A7

and A11 were included. Therefore, the implication of accused

numbers A4, A5, A6, A7, A8, A9, A10, and A11 can be seen only as

a result of deliberation and especially when there is no overt act are

alleged against those accused. Therefore, according to me the

above accused are entitled to get the benefit of doubt. With respect

to A1, A2, A3 and A12 as their names are found in Ext.P10 and

Ext.P11 and in Ext.P1 FI statement specific overt act are alleged

against them and those allegations further substantiated through the

evidence of PW1 the injured.

10. It is true the prosecution has also relied upon the evidence

of PW2 to connect the accused with the incident.

Going by the deposition of PW2 it can be seen that he has no

claim that he arrived at the spot before the starting of the incident.

He had categorically stated that he came to the place of occurrence

after the incident and on hearing the cry of the injured. Therefore,

the prosecution is no way benefited in examining PW2 to establish

the incident. It is also relevant to note that from the deposition of

PW2 nothing discernible that he had witnessed either the incident or

the overt act alleged by the prosecution. Thus from the above

Crl.Appeal No.1437 of 2003 12

discussion it can be seen that the only evidence that is available on

record in support of the prosecution case with respect to the

incident is that of the injured, namely PW1. I have already

considered the evidence of PW1 and the resultant conclusion is that

the prosecution has succeeded, only in establishing the case against

A1, A2, A3, and A12 and there is no acceptable and cogent evidence

against the other accused. In the absence of any concrete evidence

against the accused namely A4, A5, A6, A7, A8, A9, A10 and A11,

the only conclusion that can be arrived is that the prosecution has

miserably failed to establish the case against those accused and

consequently they are entitled to get an acquittal. In the light of the

above discussion, and the materials referred above, I am of the view

that the conviction recorded by the trial court with respect to A1, A2,

A3, and A12 are liable to be confirmed and I do so.

11. The learned counsel for the appellant submitted that, the

incident was taken place during the year 1997 and now 13 years are

over and now the accused, A1 to A3 and 12, are now at the age

between 35 to 50 and therefore a lenient view may be taken. It is

also pointed out by the learned counsel that the alleged injury

sustained by PW1 are not so serious and therefore the matter can

be disposed of by ordering compensation to the injured, in lieu of

Crl.Appeal No.1437 of 2003 13

sentence of imprisonment, whereas the learned Public Prosecutor

counsel pointed out that the main injury was inflicted on the back side

of the left ear from which it can be gathered the intention of the

assailants. Having regard to the facts and circumstances of the

case, I am of the view that some modifications can be made with

respect to the sentence imposed against A1, A2, A3, and A12.

In the result, this appeal is partly allowed, acquitting accused

Nos.A4, A5, A6, A7, A8, A9, A10 and A11 of all the charges levelled

against them. In the light of the acquittal recorded by this court in

favour of the above accused, the remaining accused are only 4 in

Nos. and hence Section 149 is not applicable against A1, A2, A3 and

A12 but at the same time Section 34 IPC is attracted against them

as they have shared the common intention. Accordingly A1, A2, A3

and A12 their conviction under Section 324,307 r/w Section 34 of

I.P.C instead of Section 149, are confirmed and accordingly each of

them are sentenced to undergo rigorous imprisonment for one year

under Section 324 of IPC and each of them are further sentenced to

undergo rigorous imprisonment for two years and to pay a fine of

Rs.20,000/- and in default of payment of fine amount to undergo

rigorous imprisonment for one year each, for the offence under

Section 307 I.P.C. If the fine amount is realised the entire amount

Crl.Appeal No.1437 of 2003 14

shall be paid as compensation to PW1 under Section 357(1) of

Cr.P.C. As accused numbers A4, A5, A6, A7, A8, A10 and A11 are

acquitted of all the charges levelled against them, the bail bond if any

executed by them shall stand cancelled and they are set at liberty.

In the case of accused No.1,2,3, and 12 the bail bond stands

cancelled and they are directed to appear before the trial court on

30.4.2010 for receiving the sentence. If any failure on the part of

appellant in appearing before the court below as directed above the

court below is free to take coercive steps to procure the presence of

accused and to execute the sentence.

Criminal Appeal is allowed partly.

V.K.MOHANAN,JUDGE.

mns