High Court Kerala High Court

Chandra Babu vs State Of Kerala on 4 July, 2006

Kerala High Court
Chandra Babu vs State Of Kerala on 4 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2272 of 2006()



1. CHANDRA BABU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/07/2006

 O R D E R
                                R. BASANT, J.
                         - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.  2272 of   2006
                        -  - - - -  - - - - - - - - - - - - - - -
                   Dated this the 4th day of   July, 2006


                                    O R D E R

This revision petition is filed against the concurrent judgment

of guilty, conviction and sentence in a prosecution under Section 324

I.P.C. The petitioner was acquitted of the offence under Section 294

(b) I.P.C.

2. The crux of the allegations is that on account of prior

animosity, at 7.30 p.m. on 15.3.2000, the accused attacked PW1, his

uncle, with a motor cycle chain and caused injuries to him.

Investigation commenced on the basis of Ext.P1 F.I. statement lodged

by PW1 when he was undergoing treatment in the hospital on

17.3.2000. It culminated with the final report submitted by PW5.

Consequent to the plea of not guilty raised by the petitioner,

prosecution examined PWs. 1 to 6 and proved Exts.P1 to P4. PW1 is

the victim and as stated earlier, Ext.P1 is the F.I. statement lodged by

him. PW2 is an eye witness, who had seen the occurrence and had

Crl.R.P.No. 2272 of 2006 2

taken the injured to the hospital. PW3 is the doctor, who examined PW1 at

8.35 p.m. on 15.3.2000 and issued Ext.P2 wound certificate. In the wound

certificate the assailant is named. The nature of weapons, with which the

injuries were inflicted, was also mentioned. PW4 is an attester to Ext.P3

scene mahazar. PWs. 5 and 6 are police officials, who had roles to play in

the registration of the crime and filing of the charge sheet after

investigation.

3. The accused took up a defence of total denial. According to him,

no incident as stated has taken place. He is implicated falsely with

vexatious motive on account of prior animosity. No defence evidence was

adduced.

4. The courts below concurrently came to the conclusion that the oral

evidence of PW1 can safely be accepted. They drew inspiration for the

oral evidence of PW1 from the ocular evidence given by PW2. The court

further reckoned the prompt statement of the alleged cause to PW3 doctor

recorded in Ext.P2 as affording inspiration for the evidence of PWs. 1 and

2. Ext.P1 F.I. statement, though lodged on 17.3.2000, was also taken into

account as another piece of evidence affording support to the oral evidence

Crl.R.P.No. 2272 of 2006 3

of PWs. 1 and 2. Accordingly the courts proceeded to pass the impugned

concurrent judgments finding the accused guilty of the offence under

Section 324 I.P.C.

5. The learned counsel for the petitioner has been heard. Various

contentions are urged by him. PW1 is interested, it is contended. Therefore

his evidence deserves to be rejected, it is argued. No person with his head

on his shoulders is likely to attack another unless there is some strain in the

relationship. Such strain in the relationship cannot be reckoned as

sufficient reason by itself to discard the evidence of the injured witness.

That would be a puerile approach tf appreciation of evidence. Ext.P1 is

belated. It was lodged only on 17.3.2000. This is the second contention. I

find absolutely no merit in this contention as PW1 cannot be held

responsible for the delay in the police reaching him and recording his F.I.

statement. In this context Ext.P2 wound certificate in which the alleged

cause is narrated to the doctor at 8.35 p.m. on the same day, the incident

having taken place at 7.30 p.m. , is there to afford convincing assurance to

the oral evidence of PW1. The criticism that Ext.P1 is belated pales into

insignificance in view of Ext.P2 wound certificate prepared by PW3

Crl.R.P.No. 2272 of 2006 4

doctor.

6. The evidence of PW2 corroborats the evidence of PW1. I have

been taken through the cross examination of PW2. I find no reason to

approach the evidence of PW2 with any amount of doubt, suspicion or

distrust. Ext.P1 shows that PW1 was talking to another person, one

Parameswaran by name. That Parameswaran was not examined, it is

contended. I find no reason to attach any crucial significance to the non-

examination of the said Parameswaran. No oblique motive is specifically

seen suggested as to why the prosecution should choose to withhold the

said Parameswaran and put up PW2 as a witness to the occurrence.

7. The material object has not been recovered, it is contended. The

prosecution took the stand that as the accused had disposed it of and hence

the material object – motor cycle chain – could not be recovered. Even in

Ext.P2 the weapon of offence is mentioned. Ext.P2 as well as the oral

evidence of the doctor shows that the injury could have been caused by a

motor cycle chain. In these circumstances nothing crucial turns upon the

inability of the prosecution to produce the material object used for

Crl.R.P.No. 2272 of 2006 5

commission of the offence.

8. It is crucial to note that the accused has taken up a defence of total

denial. There is not a whisper of a contention that the incident has taken

place in some other manner and the petitioner is the victim of aggression.

On an anxious re-evaluation of the entire inputs available, I find that the

conclusions of the courts below are absolutely justified and

unexceptionable. I find no reason at this third tier of litigation to interfere

with the concurrent conclusion that the evidence of PWs. 1 and 2 can be

believed and when believed their evidence does establish the offence under

Section 324 I.P.C. The challenge on merits must, in these circumstances,

fail.

9. The learned counsel for the petitioner then contends that the

sentence imposed is excessive. Leniency may be shown. The provisions of

the Probation of Offenders Act may be invoked, it is urged. The petitioner

is shown to be a person aged 39 years on the date of the offence. He is

shown to have attacked his uncle, PW1, with a motor cycle chain on

account of prior animosity in connection with property disputes. Though

Crl.R.P.No. 2272 of 2006 6

the accused is not shown to have any criminal antecedents, I am not

convinced that this is a fit case where the benevolent provisions of the

Probation of Offenders Act can be invoked. Leniency can be shown. But I

am certainly convinced that in a case like the instant one, imposition of a

substantive sentence of imprisonment is absolutely essential. Deterrence

in a case like this, where the petitioner is not shown to have any

criminal antecedents does not necessarily depend on the length of the

period that the offender spends behind the bars. An unreasonably long

period of time may be counter productive even. I am satisfied that the

sentence of imprisonment can be modified and reduced. The courts have

often been reminded of the need not to ignore the plight of the victim of

the crime. He deserves to be compensated. The sentence imposed does not

contain the component of reparation. In this view also the impugned

sentence warrants modification.

10. In the result:

(a) This revision petition is allowed in part.

(b) The impugned verdict of guilty and conviction under Section 324

I.P.C. are upheld.

Crl.R.P.No. 2272 of 2006 7

) But the sentence is modified and reduced. In supersession of the

sentence imposed on the petitioner by the courts below, he is sentenced to

undergo S.I. for a period of three months. He is further directed to pay an

amount of Rs.10,000/- as compensation under Section 357(3) Cr.P.C. and in

default to undergo S.I. for a period of two months.

11. The petitioner shall have time till 7.8.2006 to appear before the

learned Magistrate to serve the modified sentence hereby imposed. If he

does not appear before the learned Magistrate as directed, the learned

Magistrate shall thereafter proceed to execute the modified sentence hereby

imposed.





                                                         (R. BASANT)
tm                                                            Judge