High Court Kerala High Court

Aboobacker vs The State Of Kerala on 3 January, 2008

Kerala High Court
Aboobacker vs The State Of Kerala on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 14 of 2008()


1. ABOOBACKER, S/O. SAIDALI,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.K.SAIDALIKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/01/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                       Crl.R.P.No.14 of 2008
                      -------------------------------------
              Dated this the 3rd day of January, 2008

                                 O R D E R

The petitioner is aggrieved by the verdict of guilty,

conviction and sentence imposed in a prosecution for offences

punishable under Section 448, 341 and 323 I.P.C. He now faces

the sentence of S.I for a period of one month under Section 341

I.P.C., 2 months u/s 448 I.P.C and a further period of 3 months u/s

323 I.P.C. Substantive sentences are all directed to run

concurrently.

2. The crux of the allegations against the petitioner is

that on 28.02.07 at 6.30 p.m, he trespassed into the residential

building occupied by Pws 1 and 2. He wrongfully restrained PW2

and assaulted PW1 causing simple hurt to her. PW1 is the wife of

PW2. Accused had allegedly gone to the premises as the

representative of the landlord of Pws 1 and 2, who were in

occupation as tenants of such building, to demand rent. The crux

of the allegations is that when rent was demanded and not paid

by PW2, the accused assaulted PW2. PW1 intervened. She was

also assaulted.

3. Cognizance was taken on the basis of a final report

submitted by the police after investigation. The accused denied

Crl.R.P.No.14 of 2008 2

the offences alleged against him. Thereupon Pws 1 to 6 were

examined and Exts.P1 to P4 were marked. Pws 1 and 2 are the

victims/spouses. Ext.P1 is the F.I statement lodged. PW3 is an

attestor to Ext.P2 scene mahazar. PW4 is the doctor who

examined the victim(PW1) on the date of the incident and issued

Ext.P3 wound certificate. PW5 proved Ext.P4. He conducted the

investigation. PW6 is the brother of PW1 who claimed that he was

present at the scene of the crime and had witnessed the

occurrence. The accused denied the allegations against him in

toto. Under Section 313 Cr.P.C the accused denied all allegations

against him. Through PW3 who was examined by the prosecution

to prove attestation of Ext.P2 scene mahazar, different version

was sought to be advanced. Such version was that an incident

had taken place, but not in the residential building of Pws 1 and 2.

There was no assault by accused on Pws 1 and 2. PW1 had fallen

and suffered the injury. This was the version which was sought to

be advanced through PW3 who obliged the accused during cross

examination. DW1 was examined to contend that he was not the

landlord of the building as claimed by Pws 1 and 2. DW2, a

neighbour was examined to further support the version of PW3 in

cross examination. No material objectives were marked.

Crl.R.P.No.14 of 2008 3

4. The courts below concurrently came to the conclusion

that the version of Pws 1 and 2, which is eminently supported by

the prompt Ext.P3 wound certificate as also Ext.P1 F.I statement

can be safely accepted. Trial court had reservations about

accepting the evidence of PW6, whereas the appellate court found

that the trial court was not justified in rejecting the evidence of

PW6. Accordingly the courts below proceeded to pass the

impugned concurrent judgments.

5. Before me, the learned counsel for the petitioner has

advanced detailed arguments. The learned counsel for the

petitioner reiterates the contentions that were raised before the

courts below. I shall eschew the evidence of PW6 and not enter

into the controversy as to whether the appellate court is justified

in placing reliance on the oral evidence of PW6. At this third tier

of criminal litigation, I find absolutely no reason to discard the

evidence of Pws 1 and 2, which is eminently supported by Exts.P1

F.I statement and P3 wound certificate. The alleged cause

narrated to PW4 recorded in Ext.P3 as also the nature of injury

described in Ext.P3 support the evidence of Pws 1 and 2

eminently. That DW1 is not a landlord is not of any crucial

significance as it is evident that the building stood in the name of

the son of DW1. The convenient version advanced by PW3 in

Crl.R.P.No.14 of 2008 4

cross examination, which is supported by DW2 does not also carry

conviction. Even going by their version, as noted by the courts

below, an incident had admittedly taken place and I find no

reason whatsoever which could have prompted Pws 1 and 2 to

shift the scene of the said crime from anywhere else to their

residential premises.

6. The upshot of the above discussions is that there is

absolutely no reason to invoke the revisional powers of

supervision and correction against the verdict of guilty and

conviction entered against the petitioner.

7. Lastly and finally the learned counsel for the petitioner

submits that the sentence imposed is excessive. Leniency may

be shown to the petitioner. Even accepting the entire allegations,

it can be seen that the petitioner had only gone to Pws 1 and 2 to

collect rent. Some untoward incident and wordy and physical

altercations appear to have taken place even going by the

prosecution evidence. The petitioner may not be compelled to

endure the trauma of incarceration in prison. The sentences may

be modified into one of fine, it is prayed.

8. Having considered all the relevant circumstances, I find

merit in the said submission of the learned counsel for the

petitioner. I am satisfied that deterrence in a case like this does

Crl.R.P.No.14 of 2008 5

not depend on the period of time that the offender spends behind

the bars. A lenient substantive sentence of imprisonment coupled

with an appropriate direction to pay compensation to the victims,

I am satisfied, shall eminently serve the ends of justice.

9. In the result:

      a)    This Crl.R.P is allowed;

      b)    The impugned verdict of guilty and conviction of the

petitioner are upheld;

      c)    But the sentence imposed is modified and reduced. In

supersession of the sentence imposed on the petitioner by the

courts below, he is sentenced to undergo imprisonment till rising

of court on all the three counts. He is further directed to pay an

amount of Rs.6,000/- (Rupees Six Thousand only) in all (Rs.3,000/-

each to PW1 and PW2) as compensation and in default to undergo

S.I for a period of 2 months. If realised the entire amount shall be

released to the complainant.

8. The petitioner shall appear and the sureties shall

produce him before the learned Magistrate on or before

01.02.2008 to undergo the modified sentence hereby imposed.

(R.BASANT, JUDGE)
rtr/-

Crl.R.P.No.14 of 2008 6