High Court Kerala High Court

Baby vs State Of Kerala on 5 March, 2007

Kerala High Court
Baby vs State Of Kerala on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 719 of 1998()



1. BABY
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :05/03/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                             CRL.R.P.No.719 of 1998

                         ---------------------------------------------

                    Dated this the 5th day of March, 2007






                                        ORDER

Revision petitioners stand convicted for the offence under

Sections 324, 326 read with 34 IPC and sentenced, as modified

by the appellate court, to undergo simple imprisonment for six

months each and to pay a fine of Rs.1,500/- each under Section

326 IPC and in default, to undergo simple imprisonment for one

month each. They are also sentenced to undergo simple

imprisonment for three months each for the offence under

Section 324 IPC. It was also directed that out of the fine

amount, if realised, Rs.2,000/- will be paid to PW2 the victim.

2. The prosecution case is that on 16.4.1995, at about

5.30 p.m., PW2 was waiting in the bus stop. The accused

approached him and dragged him to a certain distance and A1

hit on his head with a granite stone sheathed in a cloth and A2

repeatedly beat on his head with a stick. The stick is produced as

MO1 and the stone and the cloth with which the stone was

covered is produced as MO2. As a result of the attack, PW2

CRRP719/98 Page numbers

sustained depressed fracture on the left side of the paretal bone

and contusions on different parts of the body. The evidence of

prosecution consisted of the testimony of PW’s 1 to 9, Exts. P1 to

P6 and material objects i.e, MO1 and MO2 series. PWs 1 and 2

are the eye witnesses to the entire incident and PW3 is the

doctor, who issued Ext. P3 wound certificate wherein it is

mentioned that on C.T. scan, extra dural haemerage was

detected inside the left parietal region. PW2, the injured has

immediately taken to the hospital. The wound certificate was

recorded at 6.30 P.M. The only major contention raised is that

CW3 another occurrence witness, who took the injured to the

hospital, was not examined. The courts below have considered

the above contention and discarded the same in view of the

evidence of PW’s 1 and 2 that appeared trustworthy and

credible. It was also pointed out that there is no motive alleged.

PW2 injured has stated that the accused abused, after getting

fully drunk, from in front of the house of PW2 and that PW2 have

questioned the same. The evidence of PW2 is to the effect that

he has been rendered invalid on account of the consequences of

CRRP719/98 Page numbers

the injury sustained. It is also to be noted that no omissions or

contradictions in the evidence of PWs 1 and 2 were brought out

with respect to the previous statement through the evidence of

PW9, the investigating officer. It was further pointed out that

there is nothing overt act by A2 in relation to the offence under

Section 326 IPC is alleged. It is pointed out that although it

charged that PW2 was beaten with a stick, there is no

corresponding injury. I find that in Ext. P2 wound certificate

contusion on the body is noted. Although common intention is

alleged taking into consideration, the details of the incident as

alleged, I find that A2 is liable to be acquitted with respect to

the offence under Section 326 IPC. All the same the finding that

he is guilty for the offence under Section 324 is not liable to be

set aside. In the circumstances, the conviction with respect to

A1 is limited to the offence under Section 326 IPC and A2 with

respect to the offence under Section 324 IPC. No other overt act

except hitting with the stone is alleged against A1.

3. The counsel for the revision petitioner has pleaded for

leniency pointing out that the incident has taken place about 13

CRRP719/98 Page numbers

years back and so far as the revision petitioners were living

under the shadow of impending imprisonment.

4. In the circumstances, sentence is modified with

respect to A1 to undergo simple imprisonment for four months

and to pay a fine of Rs.5,000/- and in default, to undergo simple

imprisonment for three months. The sentence on A2 is reduced

to a fine of Rs.5,000/- and in default to undergo simple

imprisonment for three months. The fine amount, if realised, will

be paid to PW2.

The Criminal Revision Petition is disposed of as above.






                                                      K.R.UDAYABHANU,

                                                                  JUDGE


csl


CRRP719/98                            Page numbers





                                                            K.R.UDAYABHANU, J













                                                              Crl.R.P.No.929 of 1997


CRRP719/98    Page numbers





                                       ORDER












                                     26th February, 2007




CRRP719/98    Page numbers