High Court Kerala High Court

Ayyappan Chettiar vs Madhavi on 20 September, 2007

Kerala High Court
Ayyappan Chettiar vs Madhavi on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3359 of 2007()


1. AYYAPPAN CHETTIAR, S/O.SANKARAN,
                      ...  Petitioner

                        Vs



1. MADHAVI, MADHUMANDIRATHIL VEEDU,
                       ...       Respondent

2. SANTHAMMA, RESIDING AT DO. DO.

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                      Crl. R.P. No. 3359 OF 2007
                ````````````````````````````````````````````````````
             Dated this the 20th day of September, 2007

                                  O R D E R

The revision petitioner, who is the defacto complainant

in C.C.No.489/99 on the file of the JFCM, Adoor, challenges the

judgment of acquittal dated 25.6.2007 passed by the court below

under section 248(1) Cr.P.C. acquitting the two lady accused for

offences punishable under sections 427 and 506(ii) read with

section 34 IPC.

2. The case of the revision petitioner was that the two

accused ladies residing in the rented building belonging to the

revision petitioner, in furtherance of their common intention, had

committed mischief on 12.10.98 at about 12 noon by A1 calling

filthy words and intimidating the defacto complainant and showing

a dangerous weapon and A2 taking an axe from the courtyard of

the house and A1 using a spade dismantled the northern wall of

the kitchen at the central portion for a length of 1.96 metres and

both the accused removed the roof of the kitchen thus causing a

loss of Rs.10,000/- to PW1.

3. On the side of the prosecution, 7 witnesses were

Crl.R.P.No.3359/07
: 2 :

examined as PWs 1 to 7 and 5 documents were got marked as

Exts.P1 to P5.

4. The accused denied the incriminating circumstances

put to them in the evidence for the prosecution and maintained

their innocence. They examined 4 witnesses as DWs 1 to 4 and

got marked 2 documents as Exts.D1 and D2.

5. Apart from the fact that eventhough the occurrence

took place on 12.10.98 the first information was lodged by the

revision petitioner only four days thereafter and consequent on the

failure by the police to register a crime he had persisted his

complaint by filing a private complaint before the court and getting

it forwarded to the police under section 156(3) Cr.P.C., the learned

Magistrate has made a careful appraisal of the oral and

documentary evidence to arrive at the conclusion that the

prosecution has miserably failed to prove the case against the

accused beyond reasonable doubt and they were accordingly

extended the benefit of doubt. It is the said judgment which is

assailed in this revision by the defacto complainant examined as

PW1.

6. Eventhough the learned counsel for the revision

Crl.R.P.No.3359/07
: 3 :

petitioner assailed the order of acquittal on various grounds, it is

not possible for this court, sitting in revision, to say that the

conclusion reached by the trial Magistrate, who had the unique

advantage of seeing the witnesses and assessing their credibility,

is fraught with inexcusable infirmities. This court, sitting in the

rarefied revisional jurisdiction, will be loathe to re-appreciate the

evidence and come to a different conclusion even if it were

possible.

This revision is accordingly dismissed.

(V. RAMKUMAR, JUDGE)
aks