High Court Kerala High Court

Abdul Karim vs State Of Kerala on 16 January, 2007

Kerala High Court
Abdul Karim vs State Of Kerala on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 442 of 2004(C)


1. ABDUL KARIM, S/O. MYTHEEN KANNU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY A PUBLIC
                       ...       Respondent

                For Petitioner  :ADV.SUNNY XAVIER(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :16/01/2007

 O R D E R
                     J.B.KOSHY & K.P.BALACHANDRAN,JJ.

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

                         Crl.Appeal No.442 OF 2004

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

                          Dated 16th January, 2007



                                   JUDGMENT

Koshy,J
.

Appellant was convicted and sentenced to under go

imprisonment for life and to pay a fine of Rs.25,000/= for an

offence punishable under section 302 of the Indian Penal Code

for causing death of one Shareefa Beevi. Shareefa Beevi was

the wife of PW15. About 20 years before the incident, her

marriage was broken down and she started residing separately.

The accused was brought and brought up by one Jalal, uncle of

deceased Shareefa Beevi and he resided in the family house of

the deceased. It is the allegation of the prosecution that he

had some sexual relationship with the deceased. Later, the

accused married the daughter of the aforesaid Jalal and

resided near the house of the deceased Shareefa Beevi. The

accused was doing business of fish vending and the deceased

was doing the business of sale of vegetables. While so,

deceased Shareefa Beevi extracted money from the accused

stating about her prior sexual relationship with him and the

accused therefore resided at a place called Kurakode in a

rented house. Even then, at the market, she used to demand

money. In view of that motive, the accused on 28.02.1997 at

about 5.45 a.m. waited in the pathway on the way of deceased

Shareefa Beevi to Chalai Market and when she reached the

pathway leading to Nedumangadu market from International

Crl.A.442/2004 2

market, the accused with the intention of causing death

caught hold the tuft of her hair and caused her to lean and

then cut her with MO1 dangerous knife 3-4 times on her

neck, thereby fatal and severe injuries were sustained on

the left side of her neck, left shoulder, back of neck and

left cheek and deceased Shareefa Beevi fell down. Then the

accused stood on her right thigh and asked her whether she

did not die and when found that she did not die, chopped

her wound on her neck resulting her instantaneous death at

the spot itself and thereby committed an offence punishable

under section 302 IPC. Without any delay, her son (PW1)

gave information to the police station and Ext.P1 F.I.

Statement was given before PW17, the then Sub Inspector of

police. While PW17 was recording the F.I.Statement of PW1,

the accused approached PW14, who was doing centry duty in

the Police Station, with MO1 knife in his hand and PW14

informed the matter to PW17, thereby the knife was received

and it was handed over to PW17 Sub Inspector. PW14 deposed

that on 28.2.1997 he was on centry duty in the Nedumangadu

Police Station and while so, at about 6.30 a.m. the accused

approached him with a knife in his hand stating that he

murdered a lady and he informed the matter to PW13 who was

in G.D. charge. Evidence of PW17 shows that on 28.2.1997

at 6.15 a.m. he was recording Ext.P1 F.I. Statement of PW1

Crl.A.442/2004 3

and while so, at about 6.30 a.m., the accused reached

before PW14 with a knife in his hand after wrapping the

same in a paper, thereby the matter was informed to PW13

and they brought the accused before him. He questioned the

accused and recorded his statement. Then the matter was

informed to the Circle Inspector and thereafter arrested

him. The evidence of PW17 would also show that blood was

found on the shirt and dhothi worn by the accused and on

questioning him, he stated that blood was sustained in his

shirt and dhothi while committing the offence and,

therefore, he seized the same under Ext.P7 seizure mahazar.

Evidence of Pws13, 14 and 17 clearly prove that accused

wearing blood stained dress appeared in Nedumangadu Police

Station with MO1 knife immediately after the incident.

PW13 was holding G.D. Charge in the police station. It is

true that the confession statement before the police

officer is not admissible in evidence in view of Sections

25 & 26 of the Evidence Act. The accused came to the

police station with the blood stained knife wearing blood

stained dress. The above conduct and what is seen by the

police officers are admissible in evidence in view of

Section 8 of the Evidence Act. MO1 knife, MO1(a) paper

using which MO1 is wrapped and MOs 3 and 5 shirt and dhothi

worn by the accused at the time of occurrence were

Crl.A.442/2004 4

forwarded to the Forensic Science Laboratory,

Thiruvananthapuram for examination and Ext.P9 is the report

obtained from the Director, FSL, Thiruvananthapuram.

Ext.P9 shows that MO1 contained human blood even though it

is insufficient to determine the group. It also shows that

MO1(a), MO4 and MO5 contained human blood belonging to `B’

group. PWs 8 and 9 are attestors of seizure mahazar of

MO1, MO4 and MO5. They supported the prosecution case.

2. PWs 2 and 3 are eye witnesses. According to

PW2, deceased Shareefa Beevi was residing adjacent to her

house. She was doing the business of sale of plastic cover

and paper, whereas the deceased Shareefa Beevi was doing

the business of sale of vegetables. On the date of

occurrence, herself, deceased Shareefa Beevi and PW3

together were coming to the Nedumangadu market through the

drain of the International market for the purpose of going

to Chalai market and, at that time, the accused reached

ahead of them and caught hold of the tuft of the hair of

deceased Shareefa Beevi, caused her to lean and cut her 4-5

times on her neck with a knife used for cutting fishes,

thereby Shareefa Beevi fell down by her face downwards.

Then the accused after sitting on her thigh asked her

whether she did not die and then chopped her neck. Then

Crl.A.442/2004 5

PW2 informed the matter to PW1, the son of Shareefa Beevi,

who was found present in the market. According to her, the

accused ran towards Kurakode after the incident. PW3 fully

supported the version of PW2. Version of PWs 13, 14 and 17

was corroborated with version of eye witnesses. Similarly,

the version given by PWs 13, 14 and 17 regarding the

surrender of MO1 knife etc. was also not seriously

disputed. PWs 5 and 6 mahazar witnesses also support the

above version.

3. Ext.P3 postmortem certificate shows that there

were four incised wounds which are as follows:

1. Incised wound 10.5 x 2.5 x 5.5 cm

obliquely placed on the back of head

and neck, its right lower end 6 cm

behind and 4 cm below the ear and the

left upper end 2.5 cm behind the lower

end of ear. The muscles on the back

of head, the tissues connecting the

under surface of head to first

cervical vertebra, and the upper part

of spinal cord (1×0.4×0.3cm) were seen

cleanly cut.

2. Incised wound 20x6x5.5cm obliquely

placed on the left side of neck, with

a side cut 1.5×1.5 cm in the middle of

upper margin. Its back upper end 2cm

behind and 2 cm below the left mastoid

process. The wound terminated at the

level of the inter vertebral disc of

6th and 7th cervical vertebrae after

cutting the muscles, vessels, nerves

and soft tissues on the left side.

Crl.A.442/2004 6

Trachea showed an incised wound 1.5 x

1.3 cm involving its whole thickness

on front wall. Inner aspect of right

sterno mastoid sternohyoid, sterno

thyroid and lower third of thyroid

gland showed a clean cut. It was

directed downwards and to the right.

Brain showed bilateral subarachnoid

haemorrhages. The sulci of brain

narrowed and gyri flattered.

3. Incised wound 7.5 x 1.5 x 1.5 cm

vertical on the left side of neck, its

lower end 3.5 cm outer to and 2 cm

below the left sterno-clavicular

joint. A flap of collar bone

1.5×0.5×1.5 cm was found cleanly cut

and reflected to right 3.5 cm outer to

the sterno clavicular joint.

The side cut of injury No.(2) and

injury No.(3) were in the same

vertical line.

4. Incised wound 5x1x4 cm through and

through horizontal involving the left

upper lip its inner end 1.5 cm outer

to midline. The bone underneath was

cleanly cut with fracture

fragmentation around.”

PW5 doctor who conducted postmortem and issued Ext.P3

certificate deposed that injury Nos.1 to 4 could be caused

by MO1 and injury Nos.1 and 2 are independently sufficient

in the ordinary course of nature to cause death. She

further stated that injury No.2 could be caused by chopping

after cutting and injury No.4 could be caused during

cutting when the tip touches that portion of the body. So,

Crl.A.442/2004 7

the medical evidence also supports the evidence of eye

witnesses.

4. In 313 statement, apart from a complete

denial, there was no separate defence taken up by the

accused. Two contentions were raised by the accused,

mainly that there was no motive for committing the crime.

It is true that early sexual relationship as alleged by the

prosecution was not proved by clear evidence, but, it was

proved by PWs 3 and 7 that amounts were due from the

deceased and deceased used to demand the same. When there

is clear ocular evidence, motive is not so important as in

a case based on circumstantial evidence (See Narayan Nathu

Naik v. The State of Maharashtra (AIR 1971 SC 1656).

Apart from the above, mind set-up of persons will be

different and whether a particular incident is sufficient

motive or not depends upon person to person. The second

contention is that PWs2 and 3 are relatives or friends. It

is settled law that mere relationship or friendship is not

a ground for discarding the evidence and, normally, a

relative or a friend will not implicate a person who is

innocent so as to allow the real accused to escape. PW2

and PW3 are natural witnesses. Apart from the above, there

is no case for the accused that PWs 2 and 3 are inimical

Crl.A.442/2004 8

towards him for giving false evidence against him. There

is nothing to disbelieve the evidence of PW2 and PW3.

Further, other evidence including medical evidence

corroborate the evidence of PWs 2 and 3. Therefore, we are

of the opinion that the offence alleged against the

appellant was clearly proved and the trial court has

considered the entire evidence and came to the right

conclusion. Hence, we see no ground to interfere with the

conviction and sentence passed by the trial court.

The appeal is dismissed.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks