High Court Kerala High Court

Chinnamma vs State Of Kerala on 6 August, 2008

Kerala High Court
Chinnamma vs State Of Kerala on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2635 of 2008()


1. CHINNAMMA, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2008

 O R D E R
                        V. RAMKUMAR, J.
                     ===================
                    Cr.R.P.No.2635 of 2008
                     ===================
                        Dated: 6.08.2008

                           O R D E R

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

Cr.P.C. the petitioner, a 37 year old lady, who was the accused

in C.C. No.2010 of 2003 on the file of the J.F.C.M,

Kothamangalam for offences punishable under Sections 324 and

294(b) IPC challenges the conviction entered and the sentence

passed against her by the courts below for the offence

punishable under Section 324 IPC.

2. The case of the prosecution can be summarised as

follows:

On account of the enmity arising out of a boundary dispute

between the de facto complainant (PW3) and the accused, on

11.06.03 at about 7.15 p.m at a place near the water tank

situated by the side of the road leading Chathamattom, accused

abused the PW3 in a filthy language and also struck her on the

forehead with MO1 axe and voluntarily caused hurt to PW3. The

accused has thereby committed offences punishable under

Section 294(b) and 324 IPC.

Crl.R.P.No.2635/2008
:2:-

3. On the accused pleading not guilty to the charge

framed against her by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 7

witnesses as P.Ws 1 to 7 and got marked 6 documents as Exts.

P1 to P6 and an axe as MO1.

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 her

in the evidence for the prosecution. She denied those

circumstances and maintained her innocence. She did not

adduce any defence evidence when called upon to do so.

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

dated 17.11.07 acquitted the revision petitioner of the offence

punishable under Section 294(b) IPC but convicted her of the

offences punishable under Section 324 I.P.C. and sentenced her

to rigorous imprisonment for 6 months and to pay a fine of

Rs.5,000/-, failing which she was directed to undergo simple

imprisonment for three months On appeal preferred by the

revision petitioner before the Sessions Court, Ernakulam as

Crl.R.P.No.2635/2008
:3:-

Crl.Appeal No.793 of 2007, the lower appellate court as per

judgment dated 9.07.2008 confirmed the conviction entered but

reduced the rigorous imprisonment to one month. Sentence of

fine imposed by the trial court was not interfered with. 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 the interests of justice

will be adequately met by imposing a sentence to be passed

Crl.R.P.No.2635/2008
:4:-

hereinafter. Accordingly, the sentence imposed on the revision

petitioner is set aside under Section 324 IPC and she is

sentenced to imprisonment till the rising of the court and to pay

a fine of Rs.5,000/- (Rupees five thousand only) and on default to

pay the fine to suffer simple imprisonment for two months. The

revision petitioner shall deposit the fine amount before the trial

court within one month from today. From out of the fine amount,

a sum of Rs.4500/- shall be paid to PW3 as compensation.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 6th day of August, 2008

V.Ramkumar, Judge.

sj