High Court Kerala High Court

A.C.Jose vs State Of Kerala on 3 June, 2009

Kerala High Court
A.C.Jose vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1096 of 2001()



1. A.C.JOSE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.DHANYA P.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/06/2009

 O R D E R
                          THOMAS P.JOSEPH, J.
               = = = = = = = = = = = = = = = = = = = = = = = =
                            CRL. R.P. NO.1096 of 2001
                = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the    3rd     day of June,      2009

                                   O R D E R

————–

Respondent No.2 remains absent though served. I heard learned

counsel for petitioner and Public Prosecutor who appeared for

respondent No.1

2. This revision is in challenge of the acquittal of respondent

No.2 for offence punishable under Section 420 of the Indian Penal

Code (for short, “the Code”), under Section 248(1) of the Code

Criminal Procedure. Case is that respondent No.1 pledged M.O.1, a

fake gold double chain making P.W.1 believe that it is pure gold and

received Rs.7,000/- on 21.10.1995. Later it was revealed that it was

not gold but is a silver chain plated with gold. Police after

investigation charge-sheeted respondent No.2 for the offence

punishable under Sec.420 of the Code. Prosecution examined

P.Ws.1 to 9 and proved Exts.P1 to P8 and M.O.1. Learned magistrate

observed that what is produced in court is not the chain which is

stated to have been pledged with P.W.1 and accordingly acquitted

respondent No.2. It is contended by learned counsel that the acquittal

is not legal or proper. According to learned counsel M.O.1 is the chain

which respondent No.2 had pledged with P.W.1.

CRL. R.P. No.1096 of 2001

-: 2 :-

3. Learned magistrate observed in paragraph 9 of the

judgment that though as per Exts.P2 and P6 weight of the chain

allegedly pledged with P.W.1 is 34 gms. M.O.1 weighed only 24 gms.

That discrepancy was not explained by the prosecution. A further

observation is that records produced by the prosecution would show

that the length of the chain is 33 cms. but M.O.1 is actually having a

length of 66 cms. Learned magistrate observed that it is not shown

that M.O.1 is the ornament which was pledged by respondent No.2

with P.W.1.

4. In Ext.P6, mahazar for seizure it is stated that the chain in

question is a double chain having a length of 33 cms. and weight of 34

gsm. Exhibit P2, receipt and Ext.P5, mahazar for register also state

the weight of chain as 34 gms. It is not clear how learned magistrate

observed that weight of the chain as only 24 gms.

5. Learned magistrate then observed that the locket attached

to the chain is not produced. P.W.1, Managing Partner of the firm has

given evidence that respondent No.2 produced M.O.1 with a locket

attached to it for pledging. Locket was of gold. But it is seen that the

police had not seized the locket and produced the same in court. That

however, did not affect the case of the prosecution.

CRL. R.P. No.1096 of 2001

-: 3 :-

6. Then coming to the length of the chain allegedly pledged

and seized by the police, Exts.P5 and P6 state the length of the chain

as 33 cms. Learned magistrate observed that length of M.O. 1, chain

is 66 cms. Counsel for petitioner explains that the chain pledged by

respondent No.2 having a length of 33 cms. and produced in court is a

“double chain” and that is why the length appeared to the learned

magistrate as 66 cms. That explanation prima facie appears to be

correct. Learned magistrate has acquitted respondent No.2 for the

reason that it is not shown that M.O.1 is the chain he had pledged with

P.W.1. The order of acquittal therefore is not legal or proper and is

liable to be set aside.

Revision therefore succeeds. The acquittal of respondent No.2

is set aside and case is remitted to the Court of Judicial First Class

Magistrate-II, Thrissur for fresh disposal after considering the evidence

on record untrammelled by any of the observations contained in this

order. Parties shall appear in the trial court on 30.6.2009.

THOMAS P.JOSEPH, JUDGE.

vsv

THOMAS P.JOSEPH, J.

===================
CRL. R.P. NO.1096 OF 2001
===================

O R D E R

3RD JUNE, 2009