High Court Kerala High Court

Asokan vs State Of Kerala on 16 July, 2008

Kerala High Court
Asokan vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2357 of 2008()



1. ASOKAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/07/2008

 O R D E R
                        V. RAMKUMAR, J.
                    ===================
                        Crl.R.P. No. 2357 of 2008
                   ====================
               Dated this the 16th day of July, 2008.

                               O R D E R

In this revision filed under Section 397 read with Section 401

Cr.P.C., the petitioners who are the accused Nos. 1 and 2 in C.C.

No.238 of 2000 on the file of the Judicial First Class Magistrate-III,

Thiruvananthapuram for offences punishable under Sections 143, 147,

148, 427 and 324 r/w Section 149 IPC, challenge the conviction

entered and the sentence passed against them concurrently by the

courts below for the aforementioned offences.

2. The case of the prosecution can be summarised as

follows:

On 08.11.1999, at about 8.30 p.m., at Murukkumpuzha junction

near the pathway towards Kannettukonam, in front of Preethi Bhavan

house bearing No. S.P.3/113, the 7 accused persons formed

themselves into an unlawful assembly and in prosecution of the

common object of the said assembly, they committed rioting armed

with deadly weapons like swords etc. and committed mischief by

pelting stones at the tiles and the glasses of the said house causing a

loss to the tune of Rs.10,000/- to PW1. Seeing the act of the accused,

when PW1 came out of the house, A1 voluntarily caused hurt to the

CRL.R.P. NO. 2357 of 2008 :2:

PW1 by inflicting a cut injury by means of sword. A2 voluntarily

caused hurt to PW2 by cutting with a sword. The accused have

thereby committed the aforementioned offences.

3. On the accused pleading not guilty to the charge framed

against them by the trial court for the aforementioned offences, the

prosecution was permitted to adduce evidence in support of its case.

The prosecution altogether examined 6 witnesses as PWs 1 to 6 and

got marked 4 documents as Exts. P1 to P4.

4. After the close of the prosecution evidence, the accused

were questioned under Section 313 (1)(b) Cr.P.C. with regard to the

incriminating circumstances appearing against them in the evidence

for the prosecution. They denied those circumstances and maintained

their innocence. They did not adduce any defence evidence when

called upon to do so.

5. The learned Magistrate, after trial, as per judgment dated

25.03.2006 found the revision petitioners guilty of the offences and

sentenced each of them to simple imprisonment for six months under

Section 143 IPC and simple imprisonment for one year for each of the

offences punishable under Sections 147, 148, 427 and 324 r/w Section

149 IPC and to pay a fine of Rs.2000/- each and on default to pay the

CRL.R.P. NO. 2357 of 2008 :3:

fine, to suffer simple imprisonment for three months for offences

under Sections 427 and 324 IPC. From out of the fine amount, a sum

of Rs.15,000/- was directed to be given to PW1 and Rs.5000/- was

directed to be given to PW2 by way of compensation. On appeal

preferred by the revision petitioners as Crl. Appeal No. 287 of 2006

and the rest of the accused as Crl. Appeal No. 334 of 2006 before the

Sessions Court, Thiruvananthapuram, the Additional Sessions Judge as

per judgment dated 03.05.2008 acquitted accused Nos. 3 to 7 of all

the offences, but confirmed the conviction entered and the sentence

passed against the revision petitioners. Hence, this Revision.

6. Even though the learned counsel appearing for the revision

petitioners assailed on various grounds the conviction entered against

the revision petitioners, in as much as the conviction has been

recorded by the courts below concurrently after a careful evaluation

of the oral and documentary evidence in the case, this Court sitting in

revision will be loathe to interfere with the said conviction which is

accordingly confirmed.

7. What now survives for consideration is the question

regarding the adequacy or otherwise of the sentence imposed on the

revision petitioners. Having regard to the facts and circumstances of

CRL.R.P. NO. 2357 of 2008 :4:

the case, I do not think that the revision petitioners deserve penal

servitude by way of incarceration for the said conviction. I am of the

view that interests of justice will be adequately met by imposing a

sentence to be passed hereinafter. Accordingly, the sentence imposed

on the revision petitioners is set aside and instead each of the revision

petitioners is sentenced to pay a fine of Rs.1000/- (Rupees one

thousand only) under Sections 143 and 149 IPC each and on default

to pay the fine, to suffer simple imprisonment for one month. For

their conviction under Section 147 IPC, each of them is sentenced to

pay a fine of Rs.2000/- (Rupees two thousand only) and on default to

pay the fine, to suffer simple imprisonment for one month. For their

conviction under Sections 148 and 324 IPC, each of the revision

petitioners is sentenced to pay a fine of Rs.3000/- (Rupees three

thousand only) each and on default to pay the fine, to suffer simple

imprisonment for three months. For their conviction under Section

427 IPC, each of the revision petitioners is sentenced to pay a fine of

Rs.5,000/- (Rupees five thousand only) and on default to pay the fine,

to suffer simple imprisonment for four months. From out of the fine

amount, a sum of Rs.20,000/- (Rupees twenty thousand only) shall be

paid to PW1 as compensation under Section 357(1) Cr.P.C. A sum of

CRL.R.P. NO. 2357 of 2008 :5:

Rs.8000/- shall be paid to PW2 as compensation under Section 357(1)

Cr.P.C. The petitioners are given two months time from today to

deposit the fine before the trial court.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 16th day of July, 2008.

V.RAMKUMAR, JUDGE.

rv