High Court Kerala High Court

Ayamu vs State Of Kerala on 6 July, 2009

Kerala High Court
Ayamu vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2164 of 2009()


1. AYAMU, S/O. ALAVI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PUBLIC
                       ...       Respondent

2. STATION HOUSE OFFICER,

3. MOIDEENKUTTY @ KUNHIPPA,

4. ABDUL RAHSEER, S/O. MOIDEEN KUTTY,

5. ABDUL RAHIMAN, S/O. MOIDEEN KUTTY,

6. MUHAMMED FAROOQ, S/O.MOIDEEN KUTTY,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/07/2009

 O R D E R
                       THOMAS P JOSEPH, J
                   ----------------------------------------
                       Crl.R.P.No.2164 of 2009
                   ---------------------------------------
                   Dated this 06th day of July 2009

                                 ORDER

Heard counsel for petitioner and public prosecutor who took

notice for respondent No.1.

2. This revision is in challenge of acquittal of respondent

Nos. 2 to 6 by learned Judicial First Class Magistrate,

Perinthalmanna in C.C.No.144 of 2006. Respondent Nos. 2 to 6

faced trial for offences punishable under Secs.143, 147, 341, 323

and 427 r/w Sec.34 of the Penal Code. Case is that on 10-01-06 at

about 10.00 a.m respondent Nos.2 to 6 formed unlawful assembly,

wrongfully restrained PW1 and others who were travelling in an

autorikshaw by stopping it, voluntary caused hurt to PW1 and

committed mischief by damaging the autorikshaw. Prosecution

examined PWs.1 to 10 and marked as Exts.P1 to P6 and MO1.

When questioned under Sec.313 of Code of criminal procedure

(for short, “the Code”) respondent Nos.2 to 6 claimed that

petitioner and one Shafeek assaulted one Ashraf alleging that said

Crl.R.P.No.2164 of 2009 2

Ashraf telephoned to the wife of petitioner. Police came for

investigation. Respondent No.2 gave statement against the

petitioner in that matter. On account of that enmity respondent

Nos.2 to 6 are falsely implicated in the case. Learned magistrate

after consideration of the evidence found that case is not proved

beyond reasonable doubt and acquitted respondent Nos.2 to 6

under Sec.255(1) of the Code. It is contended by learned counsel

that learned magistrate has not properly appreciated the evidence

and that learned magistrate was carried away by some exaggeration

in the evidence of petitioner.

3. Petitioner in his evidence as PW1 claimed that

respondent Nos.2 and 5 stopped the autorikshaw in which himself,

son and others were travelling. Respondent No.4 hit him with Iron

rod and it hit his neck. Respondent No.5 tried to pull him down

from the autorikshaw. Respondent No.5 fisted on his head.

Respondent No.6 attacked him with a chopper. Chopper hit the

autorikshaw and damaged it. PW2 stated that he was travelling in

Crl.R.P.No.2164 of 2009 3

the autorickshaw along with PW1. He also referred to the incident

and claimed that respondent No.4 beat PW1 with stick (as against

version of PW1 that respondent No.4 attacked him with iron rod).

Respondent No.6 was carrying an iron rod (according to PW1,

respondent No.6 attacked him with chopper). PW9 is the driver of

the autorickshaw. He did not say anything about the damage

allegedly caused to his autorikshaw. PW4 is said to have

witnessed the incident. He stated that respondent Nos.2 and 3

stopped the autorickshaw and respondent Nos.3 and 4 and one

Shafeek (he is an accused) caught PW1 holding on his shirt.

Respondent No.4 assaulted PW1 with iron rod and the blow fell on

the autorickshaw and damaged it. PW5 is the son the petitioner

(PW1). He was also travelling in the autorickshaw. He referred to

the incident but does not remember who had attacked the

petitioner. PW6 did not support the prosecution. PW7 examined

petitioner (PW1) and issued Ext.P2, wound certificate. There was

a small abrasion on the right side of neck of petitioner told PW7

Crl.R.P.No.2164 of 2009 4

that he was assaulted by five persons with iron rod. PW10

investigated the case. His evidence would show that petitioner is

accused for C.C.No.43 of 2000. According to PW10, no weapon

was used in the alleged incident.

4. Though petitioner (PW1) and PWs.2 and 4 claimed that

weapons, either iron rod, chopper or stick were used in the

incident, there is no charge even for that. On the other hand,

evidence of PW10 is that no weapon is used in the incident. That

means, evidence of petitioner and other witnesses regarding the

alleged used of weapons and causing damage to the autorickshaw

is false. PW9, driver of the autorickshaw did not refer to any such

damage to his vehicle. According to the petitioner (PW1) he was

assaulted and his shirt (MO-1) was strained with blood. In chief

examination when that shirt was shown to him he denied that it is

his shirt. Then he immediately corrected and stated it is his shirt.

Evidence of PW3 would show that no such incident has occurred.

According to him, autorickshaw was stopped and then went to the

Crl.R.P.No.2164 of 2009 5

nearby shop to purchase articles. He had declared ‘hostile’. Court

below has considered the evidence and was I am satisfied that it

may not be proper to grant bail to petitioner at this stage with

it. What is spoken by petitioner and his witnesses does not

appear to be a true version of the incident. Learned magistrate also

was of that view to warrant conviction. That finding is based after

a consideration of the evidence. Even if it is assumed that a

different view is also possible, that is no ground to interfere with

an acquittal in revision. I do not find reason to interfere.

Thus revision fails. It is dismissed.

THOMAS P JOSEPH, JUDGE
Sbna/