High Court Kerala High Court

Ambu vs State Of Kerala on 27 October, 2009

Kerala High Court
Ambu vs State Of Kerala on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2494 of 2009()


1. AMBU, S/O.KOCHU NARAYANAN, NJARAVILA
                      ...  Petitioner
2. RAJU, S/O.KUNJU PANICKAR,
3. PRAMOD, KUNJU PANICKAR, NJARAVILA
4. AJI, S/O.ANANDAN, PUNTALAVILA
5. RAJI, S/O.ANANDAN, PUNTALAVILA

                        Vs



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

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :27/10/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                 ----------------------------------------
                    Crl.R.P.No.2494 of 2009
                 ----------------------------------------
          Dated this the 27th day of October, 2009

                                ORDER

The revision petitioners are accused Nos.1,3,5,6 and 7 in

C.C.No.1167 of 2003 on the file of the Judicial Magistrate of the

First Class-II, Kottarakkara. The Sub Inspector of Police, Kollam

East Police Station filed a charge sheet in Crime No.166/2002

against the revision petitioners along with accused Nos.2 and 4

alleging offence under Sections 143, 147, 148, 149, 342, 323,

324 of I.P.C. with an allegation that on 7.30p.m. on 7/3/2002, the

revision petitioner formed themselves into an unlawful assembly

in furtherance of their common object and being the members of

an unlawful assembly they were armed with deadly weapons like

dragger and wrongfully confined respondents 2,3 and 4 and they

were inflicted injuries. After trial, the learned Magistrate

arrived a finding that the prosecution had not succeeded to

establish the offence alleged against accused Nos.2 and 4.

Consequently they were acquitted. Revision petitioners were

found guilty under Sections 143, 147, 148, 342, 323 and 324 and

Crl.R.P.No.2494 of 2009
2

they were sentenced to simple imprisonment for three months

each for offence under section 143 I.PC., simple imprisonment

for six months each for offences under Sections.147, 148, 342

and 323 I.P.C. They were also sentenced to pay Rs.1,000/- for

offence under Section 324 I.P.C. Being aggrieved by the above

conviction and sentence, they preferred appeal as Crl.appeal

No.510 of 2007. The learned Sessions Judge, Kollam by

judgment dated 15/6/2009 dismissed the appeal.

2. Assailing the legality, correctness and propriety of the

above conviction and sentence as confirmed in appeal this

revision petition was filed.

3. Having heard either side, I find that the courts below

had rightly appreciated the evidence on record and came to a

conclusion of guilty and I find that the conviction impugned is

unassailable.

4. Now that the revision petitioner had settled the

matter along with additional respondents 2, 3 & 4 who are the

defacto complainant and filed a deed of settlement. In the light

of the settlement arrived between the parties and taking note of

Crl.R.P.No.2494 of 2009
3

the nature of the offences, I find that it would be appropriate to

release the petitioner after due admonition.

In the result, the revision petition is allowed in part, while

confirming the conviction the revision petitioners are released

with due admonition. The fine amount if any deposited shall be

refunded to the revision petitioner.

P.S.GOPINATHAN, JUDGE

Skj.