High Court Kerala High Court

Baburajan vs State Of Kerala on 26 February, 2009

Kerala High Court
Baburajan vs State Of Kerala on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 752 of 2009()


1. BABURAJAN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2009

 O R D E R
                         V. RAMKUMAR, J.
                       `````````````````
                     Crl.R.P. NO. 752 of 2009
                       `````````````````
                       Dated: 26-02-2009

                             O R D E R

In this revision filed under Sec. 397 read with Sec. 401

Cr.P.C. the petitioner who is the accused in C.C. No..496 of 2004

on the file of the J.F.C.M.I, Palakkad for offences punishable

under Sections 279 and 338 challenges the conviction entered

and the sentence passed against him for offences punishable

under Sections 255(2), 279 and 338 I.P.C.

2. The case of the prosecution can be summarised as

follows:

On 12-10-1993 at about 2.30 p.m. the accused drove a

stage carriage bus bearing Reg. No. KL9A/6742 in a rash and

negligent manner endangering human life from east to west

through Kuzhalmannam-Kottayi road and when the bus reached

Periyapalam it dashed against P.W.1 who was riding a bicycle

Crl.R.P. No. 752 of 2009 -:2:-

resulting in P.W.1 sustaining grevious injuries including

fracture of the right 5th metacarpel bone.

3. On the accused pleading not guilty to the charge

framed against him by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 10

witnesses as P.Ws 1 to 10 and got marked 6 documents as Exts.

P1 to P6.

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

was questioned under Sec. 313 (1)(b) Cr.P.C. with regard to the

incriminating circumstances appearing against him in the

evidence for the prosecution. He denied those circumstances and

maintained his innocence. He did not adduce any defence

evidence when called upon to do so.

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

dated 19th June, 2006 found the revision petitioner guilty of the

offences and sentenced him to simple imprisonment for one

month each of the offences and to pay fine of Rs. 1,000/- each

Crl.R.P. No. 752 of 2009 -:3:-

and on default to pay fine to suffer default sentence. On appeal

preferred by the revision petitioner before the Sessions Court,

Palakkad, the lower appellate court as per judgment dated, 15th

October 2008 confirmed the conviction entered and the sentence

passed against the revision petitioner. Hence, this Revision.

6. Eventhough the learned counsel appearing for the

revision petitioner assailed on various grounds the conviction

entered against the revision petitioner, 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 petitioner. Having regard to the facts and

circumstances of the case, I do not think that the revision

petitioner deserves penal servitude by way of incarceration for

the said conviction. I am of the view that interest justice will be

Crl.R.P. No. 752 of 2009 -:4:-

adequately met by imposing a sentence to be passed hereinafter.

Accordingly for his conviction under Section 279 I.P.C. the

revision petiitoner is sentenced to pay fine of Rs. 1,000/- and on

default to pay the fine he shall suffer simple imprisonment for

15 days. For his conviction under Sec. 338 I.P.C. he is sentenced

to imprisonment till rising of the Court and to pay a sum of Rs.

5,000/- as compensation to P.W.1 the injured under Sec. 357 (3)

Cr.P.C. In case the petitioner commits default in paying the

compensation, he shall suffer simple imprisonment for three

months. The petitioner is granted 45 days’ time to deposit before

the trial court the fine amount as well as the compensation.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 26th day of February, 2009.

                                   Sd/-    V.Ramkumar, Judge.



                             /true copy/

Crl.R.P. No. 752 of 2009    -:5:-




ani.