High Court Kerala High Court

Basheer Palliyali @ Vichappu vs State Of Kerala on 12 January, 2009

Kerala High Court
Basheer Palliyali @ Vichappu vs State Of Kerala on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 398 of 2005()


1. BASHEER PALLIYALI @ VICHAPPU,
                      ...  Petitioner

                        Vs



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

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/01/2009

 O R D E R
           A.K.BASHEER & THOMAS P. JOSEPH, JJ.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Crl.A.No.398 OF 2005-A
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 12th day of January, 2009

                                  JUDGMENT

Thomas P.Joseph, J:

Appellant stands convicted for offence punishable under

Section 302 of the Indian Penal Code (for short, “the Code”)

and sentenced to undergo imprisonment for life and payment

of fine of Rs.50,000/=. He faced trial in the Additional

Sessions Court (Fast Track-I), Manjeri on the charge that on

the night between 16.1.2002 and 17.1.2002 (wrongly stated in

the judgment under challenge as 17.1.2004) he forcibly

administered pesticide mixed with some ayurvedic medicine

to his third wife, Sulekha and caused her death.

2. Heard both sides.

3. Following points arise for consideration.

(i) Whether deceased died of poisoning ?

(ii) Whether appellant administered poison to the

deceased as alleged by the prosecution?

4. Perused records.

2
Crl.A.No.398/05

5. Point Nos.1 and 2 : It is not very much in dispute and

proved by the prosecution that Sulekha (hereinafter referred

as “the deceased”), wife of the appellant was found dead on

the morning on 17.1.2002 in their house. PW5 conducted

autopsy on the body of deceased and issued Ext.P3. Evidence

of PW5 is that postmortem findings were consistent with

death due to poison. Ext.P3 also states that a foetus was

developing in the womb of the deceased.

6. According to the prosecution, deceased was the third

wife of appellant and was pregnant at time of incident.

Motive alleged is that appellant wanted to abort pregnancy

but deceased was not agreeable and hence appellant wanted

to dispose of her. Prosecution examined Pws 1, 4 and 13,

parents and sister of deceased to prove motive. They have

given evidence in that line. It is also their version that

appellant wanted to marry another sister of the deceased

which themselves and the deceased resisted. Deceased even

claimed that she will not give consent for that so far as she

was alive. PW3, daughter of appellant and deceased was

examined to prove that appellant administered poison to the

3
Crl.A.No.398/05

deceased on the night of 16.1.2002. PW3 stated that on the

night of 16.1.2002 deceased said that she felt severe

headache. She then saw the appellant forcibly administering

some black crystals into the mouth of deceased and pouring

some water also into the mouth. Following that, deceased told

PW3 that appellant cheated her. Deceased requested that she

be taken to the hospital. Appellant said that by next day

morning everything will be all right. Next day morning, PW3

saw body of the deceased lying in the room. First

information regarding the incident was given by PW1, father

of the deceased. Case was registered for unnatural death

under Section 174 of the Code of Criminal Procedure (for short

‘the Cr.P.C.’). PW6, Executive magistrate conducted inquest.

Ext.P2 is the inquest report. PW1 expressed doubt regarding

cause of death of the deceased. Section 302 of the Code was

incorporated in the F.I.R. PW14, circle Inspector conducted

investigation and submitted final report alleging commission

of offence punishable under Section 302 of the Code.

7. PW14 in his evidence claimed that he arrested the

appellant on 19.1.2002 and on information given by the

4
Crl.A.No.398/05

appellant, recovered Mos 1 to 4 as per Ext.P7 from the

house of appellant. PW10 is an attester to Ext.P7. Mo1 is a

polythene packet which allegedly contained some black

crystals (according to the prosecution, it was furedan). Mo2

is a piece of paper and Mo3 is a cash bill dated 9.1.2002. It

is the case of prosecution that appellant had purchased

furedan as per Mo.3 (cash bill) from the shop of PW9. PW9

gave evidence that about 1-2 years (before his examination

in the court below), appellant had purchased furedan from his

shop. Ext.P7 is the mahazer for scene of occurrence prepared

by Pw14, investigating officer. Ext.P8 is the sketch for the

place of occurrence prepared by PW7 Village Officer.

Evidence of Pws 7 and 14 and Exts.P7 is to the effect that

appellant produced Mos 1 to 4 from among the heap of metals

kept in the room in the house of appellant and the deceased.

8. It is contended by learned counsel for appellant that

evidence produced by the prosecution is insufficient to show

that appellant had administered poison to the deceased.

According to the learned counsel, evidence of prosecution

witnesses is not believable.

5
Crl.A.No.398/05

9. From the records we noticed that though PW14 who

investigated the case had produced Mos 1 to 4 in court as per

Ext.P13 and requested as per Ext.P14 dated 4.9.2002 to send

the material objects for chemical examination, report of

chemical examination was not available at the time of trial.

Hence, we called for report from the court of learned

Judicial Magistrate concerned as to whether material objects

referred to in Ext.P14 were sent for chemical examination.

Learned Magistrate reported that material objects were

sent for chemical examination. Thereon, we called for the

report of chemical examination. Learned Magistrate has

forwarded the report of chemical examination dated 30.4.2004

as per his letter dated 5.1.2009. Particles found in Mo1

(recovered allegedly on the information given by the

appellant from his house) has been identified as furedan.

That report is certainly relevant for consideration.

10. Learned counsel for appellant contends that the

said report was not available in the records at the time of

trial, its copy was not furnished to the appellant and hence, it

is not justifiable to rely on that report or even to send back

6
Crl.A.No.398/05

the case giving opportunity to the prosecution to prove the

said report. He contended that such an exercise cannot be

done in an appeal preferred by the appellant.

11. Section 386(b)(i) of the Cr.P.C permits appellate

court while considering an appeal from conviction to reverse

the findings and sentence and acquit or discharge the

accused or order him to be re-tried by a court of competent

jurisdiction subordinate to the appellate court. Section 391 of

the Cr.P.C permits appellate court to take further evidence

or direct it to be taken by a court of session or magistrate as

the case may be. Reading Section 386(1)(b) and 391, it leaves

us in no doubt that even when the appeal is preferred

against conviction and sentence, it is well within the power of

appellate court to set aside conviction and sentence and send

back the case to the trial court to record further evidence.

‘Retrial’ referred to in Section 386(1)(b)(i) of Cr.P.C does not

necessarily mean a fresh trial from the beginning. Where

some witnesses were not examined or documents not proved,

retrial can be ordered for the purpose of examining such

witnesses or proving the documents. (See Lakshmanan

7
Crl.A.No.398/05

Sundaran v. State of Kerala (1989 (1) KLT 261) and

Alarambil Rajan and others v. State (1994 (1) KLJ 176).

12. Learned counsel then contends that giving such an

opportunity to the prosecution would amount to filling up

lacuna in the prosecution case. We are unable to accept that

contention as well. A Division Bench of this Court and the

apex court considered the question, what is ‘lacuna’, in Suja P.

Chacko v. State of Kerala (1994 (1) KLJ 54) and Rajendra

Prasad v. Narcotic Cell (1999 (2) KLT 779) and held that

‘lacuna’ means the inherent weakness or latent wedge in the

prosecution case. If a material that was available in the case

was not put in evidence, that is not an inherent weakness or

latent wedge in the prosecution case. PW14, investigating

officer wanted the material objects to be tested in the chemical

examiner’s laboratory obviously to ascertain whether the

polythene packet (Mo1), among other things, contained trace of

Furedan and made a request to the learned magistrate as

per Ext.P14 to send the material objects referred therein for

chemical examination. When such a request was made, it

was the responsibility of the jurisdictional magistrate

8
Crl.A.No.398/05

consider that request. If the request was accepted and the

material objects were sent to the laboratory, learned

magistrate ought to have ensured that report is obtained and

forwarded to the sessions court. We have gone through the

report of the chemical examination forwarded by the learned

magistrate and find that material objects were sent to the

laboratory as per letter dated 4.9.2002. It is true that when

the case came up for trial before learned Additional Sessions

Judge, that report was not available before that court. But

then, noticing from Ext.P14 that a request had been made by

the investigating officer as aforesaid to send the material

objects for chemical examination, learned Additional Sessions

Judge ought to have ascertained whether report of chemical

examination was available and if not, summon the same from

the office concerned. It is not as if the report of chemical

examination was not available. It is only that it was not

summoned at the appropriate time either by the law officer

who conducted the prosecution or by the courts concerned.

In the circumstances, we do not think that giving prosecution

an opportunity to prove the said report would amount to

9
Crl.A.No.398/05

filling up any lacuna.

13. We also find that though PW9 was examined to

prove that appellant had allegedly purchased furedan from

his shop and PW9 supported the prosecution, no attempt was

made to prove Mo.3 and for that matter, if necessary Mo1

also through PW9. We are not inclined to think that because

relevant evidence which was available was not adduced,

appellant should get an acquittal on that ground. That will

only be a travesty of justice which cannot be permitted to

happen. In these circumstance, we are inclined to send back

the case to the learned Additional Sessions Judge, so that

report can be proved in evidence, necessarily after giving a

copy of the same to the appellant. It will be open to the

prosecution to recall Pws 9 and 14 for purpose of proving

Mos 1 to 4, report of chemical examination and the connected

records, we have adverted above. In the circumstances, we do

not express any opinion regarding the sufficiency or

acceptability of the evidence let in by the prosecution or on

the merit of contentions raised by the appellant. We hasten to

add that learned Additional Sessions Judge after recording

10
Crl.A.No.398/05

additional evidence as stated above will further question the

appellant if found necessary, under section 313 of the Cr.P.C.

Appellant will be given opportunity to adduce evidence as

provided under Section 233 of the Cr.P.C. Learned Sessions

Judge shall dispose of the case as provided under law. Since

conviction and sentence on the appellant are being set aside,

we direct that appellant will be released , if not required to

be detained otherwise on his executing bond for

Rs.25,000/= with two solvent sureties for the like sum each

to the satisfaction of learned Additional Sessions Judge.

Resultantly this appeal is allowed in the following lines:

i. Conviction and sentence on the appellant are set

aside.

ii. Case is remanded to the court of learned Additional

Sessions Judge (Fast Track-I), Manjeri to record further

evidence in the light of observations made above and for

disposal as provided under law.

iii. Superintendent of the jail concerned is directed to

cause production of appellant in the court of learned Additional

Sessions Judge, (Fast Track-I), Manjeri on or before 31.1.2009.

11
Crl.A.No.398/05

On such production, it will be open to the appellant to execute

bail bond as stated above. In case of his release on bail as

aforesaid, learned Sessions Judge shall direct him to appear

before that court on a specified day for further trial of the

case.

iv. Learned Sessions Judge is directed to dispose of the

case within three months from the date of receipt of a copy of

this judgment.

The Registry shall send back the entire records together

with the report of chemical examination forwarded to this

court by the learned Judicial First Class Magistrate as per

letter dated 5.1.2009 to the court of Additional Sessions Judge

(Fast Track-1), Manjeri.

(A.K.BASHEER, JUDGE)

(THOMAS P. JOSEPH, JUDGE)

cl

12
Crl.A.No.398/05