High Court Kerala High Court

Ayyappan vs State Of Kerala on 4 August, 2009

Kerala High Court
Ayyappan vs State Of Kerala on 4 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3549 of 2007()


1. AYYAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SAJEEV.T.P.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/08/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P.No.3549 of 2007
                           --------------------------------------
                    Dated this the 4th day of August, 2009.

                                        ORDER

This revision arises from judgment of learned Sessions Judge, Thrissur

in Crl.Appeal (Jail Appeal) No.14 of 2007 confirming conviction and sentence of

petitioner in C.C.No.212 of 2002 of the court of learned Chief Judicial

Magistrate, Thrissur. Petitioner faced trial for offences punishable under

Sections 457, 461 and 380 of the Indian Penal Code (for short, “the IPC”). Case

is that on 11.11.1998 at about 7.30 p.m. petitioner committed lurking house

trespass in the house of PW1, opened the almirah and committed theft of gold

ornaments and other articles. PW1 has given evidence that he locked the house

and went for duty on the previous day at 7 p.m. and came back by 8 p.m. the

next day. He found the lock of front door broken, steel almirah remaining open

and articles lying scattered on the floor. Gold ornaments and other articles were

stolen. He identified those articles as MOs 1 to 7. PW6, Circle Inspector

claimed to have arrested petitioner on 30.3.1999 at about 4.45 p.m. in Crime

No.52 of 1999. Petitioner was questioned and on the information given by him

MO1 series were seized from the rented house of petitioner as per Ext.P2, the

mahazar. Ext.P5 is the statement of petitioner which led to the discovery. PW3

is an attestor in Ext.P2, mahazar. He did not support the prosecution though

admitted signing Ext.P2. PW4, Circle Inspector recorded the statement of PW1

and registered the case. PW5, Head Constable investigated the case.

Crl.R.P.No.3549/2007

2

Petitioner gave evidence as DW1 and stated that he is residing with his sister in

a rented house. He claimed that he had purchased MOs 1 and 2, ornaments for

his sister. He had shown the cash bill for MOs 1 and 2 to the Circle Inspector.

But the Circle Inspector destroyed the cash bill. He further claimed that MO7,

video cassette of marriage of PW1 was falsely introduced in the case. It is

contended that conviction of petitioner is not legal or proper.

2. The seizure of MOs 1 and 2 from the rented premises occupied by

petitioner is not in dispute and stated by DW1 also. The seizure of MOs 3 to 7

as per Ext.P2 from the very same premises is proved by evidence of PW6.

Petitioner is claiming ownership of MOs 1 and 2. Therefore it is certain that MOs

1 and 2 were in his possession at the time of seizure as per Ext.P2. There is no

evidence to show apart from the evidence of DW1 that MOs 1 and 2 belonged to

him (petitioner). Courts below were not inclined to accept evidence of DW1. In

these circumstances courts below found petitioner guilty. I find no reason to

interfere with that finding.

3. Petitioner is sentenced to undergo rigorous imprisonment for one

year for offence punishable under Section 461, two years for offence punishable

under Section 457 and three years for offence punishable under Section 380 of

the IPC. Petitioner is undergoing imprisonment. It is seen from the details

submitted by the Superintendent of Central Prison, Thiruvananthapuram that

petitioner is undergoing imprisonment in several cases. Having regard to the

facts and circumstances of the case I am inclined to think that sentence awarded

Crl.R.P.No.3549/2007

3

for offence punishable under Sections 457 and 380 of the IPC can be modified

as rigorous imprisonment for one and a half years each. There is however no

reason to interfere with the sentence awarded for offence punishable under

Section 461 of the IPC.

4. Learned counsel submitted that altogether petitioner has been

convicted and sentenced in twenty cases and that since there is no direction to

run the sentence awarded in those cases concurrently, it is to run consecutively

in view of Section 427 of the Code of Criminal Procedure (for short, “the Code”).

According to the learned counsel, petitioner will have to be in prison for a number

of years on account of that. Learned counsel requested that sentences may be

directed to run concurrently. Learned counsel has placed reliance on the

decision of the Supreme Court in Ammavasai v. Inspector of Police,

Valliyanur [(2009) 9 SCC 749].

5. Going by Section 427 of the Code, when there is a sentence of

imprisonment in separate cases, unless there is specific direction otherwise

such sentence shall run consecutively. As pointed out by counsel no such

direction has been issued in the cases in which petitioner has been sentenced to

undergo imprisonment. Necessarily therefore sentence has to run

consecutively. Now the question is whether in this case this Court can issue a

Crl.R.P.No.3549/2007

4

direction that the sentences awarded in all other cases shall run concurrently.

According to learned counsel, in the decision referred supra Supreme Court

has issued such a direction.

6. The power which this Court can exercise is under Section 482 of

the Code. But that provision cannot be used against an express bar as held by

the Supreme Court in Madhu Limaye v. State of Maharashtra (AIR

1978 SC 47). A Bench consisting of three Judges held that the power under

Section 482 of the Code cannot be exercised as against an express bar of law

engrafted in any other provisions of the Code. Section 362 of the Code engrafts

an express bar against reviewing or altering a judgment or final order except to

correct a clerical or arithmetical error. In this case, it cannot be said that the

failure of the courts to direct that the sentence shall run concurrently is a clerical

or arithmetical error. There is no challenge to the concluded sentences in those

cases. Therefore invoking Section 482 of the Code those concluded sentences

cannot be reopened in this revision which arises only from one case. That is the

view taken by this Court after referring to all the relevant decisions on the point in

Sukumaran v. State of Kerala (2008 (1) KLT 732). As such the

request of petitioner cannot be allowed.

7. So far as this case is concerned, it is within the power of this Court

to direct that the sentence awarded in this case will run concurrently with any of

the cases in which petitioner is undergoing imprisonment.

Crl.R.P.No.3549/2007

5

Resultantly, this revision petition is allowed in part to the following extent:

i. Sentence awarded to the petitioner for offences punishable under

Sections 457 and 380 of the IPC is modified as rigorous imprisonment for one

and a half years each.

ii. It is directed that sentence awarded in this case shall among

themselves run concurrently.

ii. It is further directed that sentence awarded in this case shall run

concurrently with the sentence awarded to the petitioner in C.C.No.337 of 1999

of the court of learned Judicial First Class Magistrate, Irinjalakuda. In all other

respects revision petition will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks