High Court Kerala High Court

Abdurehiman vs State Of Kerala on 10 August, 2009

Kerala High Court
Abdurehiman vs State Of Kerala on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2571 of 2009()


1. ABDUREHIMAN,S/O. MOHAMMED, AGED 23 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/08/2009

 O R D E R
                        THOMAS P JOSEPH, J
                   ----------------------------------------
                      Crl.R.P.No.2571 of 2009
                   ---------------------------------------
                Dated this 10th day of August 2009

                                  ORDER

This revision is in challenge of judgment of learned Additional

Session Judge, Fast Track No-3, Manjeri in S.T.No.412 of 2007

confirming conviction and sentence of petitioner for offences

punishable under sections 457 and 380 r/w section 34 of the Penal

Code. Case is that on 23/06/2006 at about 3 a.m petitioner along with

a juvenile committed lurking house trespass in the shop of PW1 by

breaking the lock of its shutter and dishonestly removed 230kgs of

rubber sheets worth Rs.22800/-. PW1, owner of the shop has given

evidence that the lock of its shutter was seen broken on 23-06-2006 at

about 7 a.m. He stated that 230kgs of rubber sheets bearing the mark

“nkb” were stolen from his shop the previous night. Ext.P1 is his

complaint to the police regarding the incident. He identified one of the

rubber sheets stolen as MO1. He claimed that the rest of the rubber

sheets were released to him from the court. Ext.P2 series are

photographs of those rubber sheets. PW3 claimed that he had sold

118kgs of rubber sheets bearing his mark “nkb” to PW1 on

26-06-2006. He also identified MO1 as one among those rubber

sheets. PW4 claimed that while he was returning after seeing World

Cup Football in the television at the house of his friend on 26-06-2006

at about 3 a.m he saw a maruti car bearing No. TN-09C/2927 in front of

Crl.R.P.No.2571 of 2009 2

the shop of PW1. The next day he learnt about the theft and informed

the matter to PW1. PW5 claimed that he saw the sub Inspector

arresting petitioner while petitioner and another were riding a motor

cycle. That motor cycle was seized as per Ext.P2, mahazar. PW6 is the

proprietor of a shop dealing in rubber sheets. He purchased rubber

sheets from petitioner. On 06-07-2006 police came with petitioner and

he produced those rubber sheets to the police. MO1 is one of those

rubber sheets. He claimed that petitioner had sold 230kgs of rubber

sheets to him about fifteen days prior to the police seizing the same on

06-06-2006. PW7, employee in the shop of PW6 attested the mahazar

for seizure of the rubber sheets and gave evidence regarding the

seizure. PW8, owner of maruti car stated that petitioner used to take

his car on daily rent of Rs.500/-. On 22-06-2006 petitioner had taken it

on rent. The car was returned to him on the night of 23-06-2006. He

claimed that petitioner paid Rs.1000/- by way of rent. PW8 attested

the mahazar for seizure of the maruti car on 17-07-2006. PW9 is the

attestor in Ext.P6, mahazar for seizure of MO3, the iron rod on the

information given by petitioner. PW10 is an attestor in the mahazar for

seizure of MO2 series. PW11, head constable and PW13, sub Inspector

agave evidence regarding the investigation, arrest of petitioner and

seizure of material objects on the information given by petitioner. It is

contended by learned counsel that involvement of petitioner in the

Crl.R.P.No.2571 of 2009 3

alleged incident is not proved beyond reasonable doubt. It is

contended that alleged seizure of maruti car as per Ext.P8 was on

17-07-2006, according to the prosecution it was based on the evidence

of PW4 that he had seen that maruti car in front of the shop of PW1 on

23-06-2006 at about 3 a.m that the involvement of petitioner was

suspected but evidence of PWs.11 to 13 is that petitioner was arrested

on 06-07-2006.

2. It is not as if the case is charged against petitioner only on

the strength of seizure of the car as per Ext.P8 on 17-07-2006 or the

evidence of PW4 that he saw the car in front of shop of PW1 at the

relevant time. The user of the car by the petitioner at the relevant

time and it being seen in front of the locked shop at the relevant time

is proved. There is also evidence of PW.6 that petitioner had sold the

rubber sheets to him about fifteen days before 06-07-2006. There is

sufficient evidence on record to show that the rubber sheets which

were stolen from the shop of PW1 were found in the possession of

petitioner soon after the incident. I have referred to the evidence of

prosecution witnesses which the courts below have accepted. On

going through the judgments under challenge and hearing learned

counsel I find reason to differ from the finding of the courts below that

the petitioner was found in recent possession of stolen article. There is

also the seizure of MO3, iron rod as per Ext.P6 on the information given

Crl.R.P.No.2571 of 2009 4

by petitioner. From the above evidence and circumstances, the courts

below came to the conclusion that petitioner committed lurking house

trespass and theft. There is no reason to differ.

3. So far as sentence is concerned learned counsel submitted

that petitioner has already undergone imprisonment in this case for a

period of 126 days. It is true that petitioner is involved in a few other

cases also but learned counsel submits that petitioner is now leading a

crime free life. I am inclined to think that the sentence awarded to the

petitioner can be modified as simple imprisonment for four months

each while retaining the sentence of fine.

Resultantly this revision is allowed in part to the extent that while

retaining the sentence of fine and default sentence, the substantive

sentence awarded to the petitioner is modified on both counts as

simple imprisonment for four months each, to run concurrently.

Petitioner will get the benefit of set off as against the

detention/imprisonment undergone in this case.

THOMAS P JOSEPH, JUDGE
Sbna/