High Court Kerala High Court

Thankappan vs State on 7 October, 2008

Kerala High Court
Thankappan vs State on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 687 of 2001()



1. THANKAPPAN
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.N.A.MURALEEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/10/2008

 O R D E R
                        THOMAS P. JOSEPH, J.
                        ------------------------------
                       CRL. R.P.No. 687 of 2001
                        ------------------------------
                 Dated this the 7th day of October, 2008


                                O R D E R

Revision petitioner along with others faced trial in the court of

learned Judicial First Class Magistrate, Adimali for offences punishable

under Sections 27(1)(e)(iii) and (iv) of the Kerala Forest Act for

allegedly trespassing into the valiyathoni portion of Malayatoor

Reserve on 30/08/1993 and two days before that and cutting down and

slicing a teak tree thereby causing loss to the State Government.

Revision petitioner is said to have been arrested from the spot while A2

and A3 escaped from the scene. Learned Magistrate found revision

petitioner, A2 and A3 guilty, convicted and sentenced them to undergo

imprisonment and payment of fine. A4 was acquitted of charges

against him. Revision petitioner, A2 and A3 preferred appeal to the

Sessions Court. Learned Sessions Judge gave benefit of doubt to A2

and A3 and acquitted them. Conviction and sentence on revision

petitioner was confirmed. Hence this revision petition.

CRL. R.P.No. 687 /2001
2

2.Heard. Counsel for revision petitioner submitted that there is no

reliable evidence to prove the involvement of revision petitioner in the

alleged incident. Evidence given by PWs 1 and 2 are contradictory

regarding the place of incident and time of occurrence. There is no

reason to disbelieve evidence of DWs 1 and 2.

3.Case is that revision petitioner and others trespassed into

reserve forest on 30/08/1993 and two days before that. PWs 1 and 2,

guards have given evidence that on relevant day and place, they found

revision petitioner and two others (A2 and A3) rolling logs of teak tree

in the reserve forest. Their further case is that while A2 and A3 ran

away from the scene, they arrested the revision petitioner from the spot.

Exhibit P1 is mahazar said to have been prepared for the purpose.

M.O.1 series axe and saw are said to be seized from revision petitioner

and others. PW3, Forest Range Officer filed complaint.

4.DW1 claimed that on 28/08/1993 evening, two forest guards

came to him enquiring about the house of revision petitioner, he along

with forest guards went to the house of revision petitioner and

CRL. R.P.No. 687 /2001
3

therefrom forest guards took revision petitioner to the forest office.

Next day, wife of revision petitioner approached him and told him that

revision petitioner has not returned. Thereon, himself and wife of

revision petitioner went to DW2 and all of them reached forest office.

They were told that revision petitioner will be sent back soon.

5.Learned Magistrate pointed out that version of DWs 1 and 2

cannot be believed since records of case revealed that revision

petitioner was produced before learned Chief Judicial Magistrate who

was holding charge of the Magistrate concerned during the relevant

time, on 31/08/1993 and revision petitioner was remanded to judicial

custody since there were no sureties for him. He was released on bail

on executing bond with sureties on 2/09/1993. If the version of DWs

1 and 2 that revision petitioner was taken to forest office on 28/08/1993

and next day, they had been to the forest office enquiring about the

revision petitioner were true, there would not have been a situation on

31/08/1993 when for want of sureties, revision petitioner was

remanded to judicial custody and he was released on bail only on

2/09/1993. The above cast doubt on the truth what DWs 1 and 2 stated.

CRL. R.P.No. 687 /2001
4

Moreover, it has come in evidence that DWs 1 and 2 are neighbours of

revision petitioner and necessarily therefore, are interested in revision

petitioner. There is evidence of PWs 1 and 2 regarding alleged

incident. The question is whether that evidence can be believed.

6.It is pointed out that while according to PW2 the incident

occurred in dense forest, PW1 said otherwise. It is also pointed out

that while according to PW1 they reached that part of reserve forest by

3 P.M, PW2 stated the time as 1.30 P.M. and Exhibit P1 states that

PW1 started preparation of mahazar at about 4.30 P.M and completed it

by 5.30 P.M. It has also to be borne in mind that PWs 1 and 2 were

giving evidence on 30/08/1995 while incident occurred on 30/08/1993.

Some mistake here or there in the evidence is therefore quite possible.

The discrepancies pointed out by learned counsel are not sufficient to

reject the evidence of PWs 1 and 2 which gets corroboration from

Exhibit P1. That, revision petitioner was arrested from the spot gives

further credence to the version of PWs1 and 2. I find no reason to

interfere with the concurrent finding of courts below that revision

petitioner committed the offence as alleged . Sentence awarded also

CRL. R.P.No. 687 /2001
5

require no interference.

Resultantly, revision petition fails and it is dismissed.

THOMAS P. JOSEPH, JUDGE

scm