High Court Kerala High Court

Somarajan vs State Of Kerala on 3 August, 2007

Kerala High Court
Somarajan vs State Of Kerala on 3 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2847 of 2007()


1. SOMARAJAN, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/08/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                     Crl. R.P. No. 2847 OF 2007
               ````````````````````````````````````````````````````
               Dated this the 3rd day of August, 2007

                                 O R D E R

The revision petitioner, who was the sole accused in

C.C.No.256/04 on the file of the JFCM-II, Pathanamthitta,

challenges the conviction entered and the sentence passed

against him by the lower appellate court for an offence punishable

under section 324 IPC. The trial court had convicted him for

offences punishable under sections 324 and 427 IPC and

sentenced him to undergo simple imprisonment for three months

and to pay a fine of Rs.5,000/- (Rupees five thousand only) under

each of the aforesaid offences with a direction to pay Rs.8,000/-

(Rupees eight thousand only) by way of compensation under

section 357(1) Cr.P.C. to PW1, the injured, a lady. On appeal

preferred by the revision petitioner, the lower appellate court

acquitted him of the offence punishable under section 427 IPC but

confirmed the conviction with regard to section 324 IPC and

modified the sentence to simple imprisonment for 15 days and to

pay a fine of Rs.3,000/-(Rupees three thousand only) which was

ordered to be paid as compensation under section 357(1) Cr.P.C.

Crl.R.P.No.2847/07
: 2 :

to PW1, the injured.

2. Eventhough the learned counsel appearing for the

revision petitioner assailed the conviction recorded against the

revision petitioner, the conviction under section 324 IPC has been

concurrently recorded by the courts below after a careful

evaluation of the oral and documentary evidence in the case. The

courts below which are the final court of facts have appreciated

the evidence and in the absence of any infirmity in the

appreciation of evidence by the courts, then this court, sitting in

the rarefied revisional jurisdiction, dislodge the said finding and

substitute its own findings. I, therefore, confirm the conviction

recorded against the revision petitioner.

3. What now survives for consideration is the question of

adequacy or otherwise of the sentence imposed on the revision

petitioner. Having regard to the existing dispute between the

parties regarding a right of way claimed by PW1 and the other

facts and circumstances of the case, I do not think that penal

servitude by way of incarceration was called for in this case. I am

of the view that imprisonment till the rising of the court and an

appropriate fine shall meet the ends of justice. Accordingly, for his

Crl.R.P.No.2847/07
: 3 :

conviction under section 324 IPC, the revision petitioner is

sentenced to imprisonment till the rising of the court and to pay a

fine of Rs.5,000/- (Rupees five thousand only). From out of the

fine amount, as and when realized, a sum of Rs.3,000/- (Rupees

three thousand only) shall be paid to PW1 by way of

compensation under section 357(1) Cr.P.C. Time of payment of

fine is 45 days. On default to pay the fine, the revision petitioner

shall undergo simple imprisonment for two months.

This revision is disposed of as above.

(V. RAMKUMAR, JUDGE)
aks