High Court Kerala High Court

Ashraf vs State on 17 September, 2008

Kerala High Court
Ashraf vs State on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 684 of 2001()



1. ASHRAF
                      ...  Petitioner

                        Vs

1. STATE,SHO PERINGOME,HIGH COURT,EKM.
                       ...       Respondent

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :17/09/2008

 O R D E R
                          THOMAS P. JOSEPH, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.R.P.No. 684 OF 2001
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of September, 2008

                                    O R D E R

The revision petitioner along with two others was charge

sheeted by Peringom police in Crime No.98/92 for the offence

punishable under Section 379 read with Section 34 IPC on the

allegation that on 08.04.92 at about 12 a.m. they, in furtherance of

their common intention committed theft of 38 rubber sheets and

28 Kgs of arecanuts from the property belonging to PW1. Since the

1st accused was not available for trial, the case against him was split

up. Revision Petitioner and the 3rd accused faced trial, were found

guilty, convicted and sentenced to undergo simple imprisonment for

one year each. They preferred appeal to the Sessions Court,

Thalassery. The learned Additional Sessions Judge confirmed the

conviction and sentence. Hence, this revision petition at the instance

of the 3rd accused.

2. Heard the learned counsel for the revision petitioner and

learned Public Prosecutor. Learned counsel submitted that

conscious possession of the alleged stolen articles with the revision

petitioner is not proved. It is also submitted that the courts below

Crl.R.P. No.684/2001
-:2:-

were not correct in ignoring the evidence of DW1 to 3 which is

supported by Ext.D1 series.

3. As against the version of the prosecution which I have stated

above, the revision petitioner claimed that he, along with others was

taken to custody by PW3, Sub Inspector, Payyannoor after about 4

p.m. on 21.04.92. H claimed that on the alleged date of occurrence

himself and others were working in the bus service belonging to

DW1. DWs 2 & 3, employees in the said bus and DW1 were

examined to prove that version. They supported the revision

petitioner.

4. Before going to the evidence rendered by DWs 1 to 3, it is

necessary to say whether going by the version of the prosecution

conscious possession of the alleged stolen articles with the revision

petitioner has been proved. Though PW1 stated at one stage that it

is difficult for him to identify MO1series, rubber sheets on account of

its oldness, he claimed that his rubber sheets carried the mark ‘TB’

since the same were pressed at the mill belonging to PW7. This is

supported by PWs 2 &4 as well. In fact there is no serious challenge

to the version of PWs 2 & 4 that the rubber sheets had the marking

Crl.R.P. No.684/2001
-:3:-

‘TB’. It is seen from Ext.P1, mahazar prepared by PW3 for seizer of

the articles that there also the existence of ‘TB’ mark is mentioned.

The list of properties submitted by the police in the trial court shows

that the rubber sheets carrying ‘TB’ mark were produced in the court.

Therefore there is no reason to disbelieve the identification of MO1

series made by PW1. MO2 series, sacks in which PW1 had kept

arecanuts also had been identified by PW1 regarding which there is

no serious challenge in cross examination.

5. It is submitted by learned counsel that though according to

PW3 he had arrested the revision petitioner and others on 23.04.92,

seized the alleged stolen articles and registered case against them

under Section 4(1) (d) and 102 Cr.P.C as seen from Ext.P2, the FIR

and the case was transferred to Peringom police within whose limits

the incident occurred, the transfer FIR reached the Peringom Police

Station only on 02.06.92 as seen from Ext.P4 and the testimony of

PW5. Learned counsel doubted where exactly the transfer FIR was

from 23.04.92 till 02.06.92?

6. But it is not shown that on 23.04.92 itself, the FIR had been

transferred to Peringom Police Station. The delay in sending the FIR

Crl.R.P. No.684/2001
-:4:-

may have been due to administrative delay or such other reason but

PWs 3 or 5 were not questioned with reference to that. So far as the

alleged conscious possession of the stolen articles with the revision

petitioner is concerned, there appears to be confusion. Going by the

evidence of PW3 and Ext.P1, the arecanuts were carried in plastic

sacks. PW3 stated in cross examination that the revision petitioner

and two others were cited near Perumba bus stop at about 8.45 a.m.

and that “two accused” were carrying plastic sacks while one sack

was kept nearby on the floor. PW3 was not able to say which of the

accused were carrying the sacks. It is not clear from the version of

PW3 or Ext.P1 whether the revision petitioner was one among the

two accused who were carrying the plastic sacks. If the revision

petitioner was not carrying any of the plastic sack, he cannot be said

to have been in conscious possession of the stolen articles kept in

the sacks carried by the other accused unless common intention is

otherwise proved. Assuming that the revision petitioner was standing

nearby the sack containing the stolen article and kept on the floor,

that by itself cannot amount to conscious possession of the said

stolen article with him since concededly the place of arrest and

Crl.R.P. No.684/2001
-:5:-

seizure is a bus stop where revision petitioner could be present for

other reasons as well. Therefore, I am inclined to accept the

contention that conscious possession of the stolen articles with the

revision petitioner has not been proved beyond reasonable doubt. If

that be so, conviction and sentence on him cannot be sustained.

The revision petition therefore succeeds. Conviction and

sentence of the revision petitioner are set aside and he is acquitted

of the charge against him. Bail bond is cancelled.

THOMAS P. JOSEPH, JUDGE
ttb