High Court Kerala High Court

Chottantakath Muhammad vs State Of Kerala on 3 December, 2008

Kerala High Court
Chottantakath Muhammad vs State Of Kerala on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 159 of 2008()


1. CHOTTANTAKATH MUHAMMAD, S/O.UMMER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/12/2008

 O R D E R
                      M.SASIDHARAN NAMBIAR, J.
                        ...........................................
                       CRL.R.P.NO. 159 OF 2008
                        ............................................
         DATED THIS THE            3rd       DAY OF DECEMBER, 2008

                                       ORDER

Revision petitioner is the second accused in C.C.102 of 2000 on

the file of Judicial First Class Magistrate, Payyannur. Petitioner, along

with the first accused were charged for the offence under Section 457

and 318 read with Section 34 IPC. Prosecution case was that on the

evening of 10.11.1999, PW1, the owner of Al-Ameen Agencies,

Payyannur closed his shop room, locked it and returned to his house.

On the morning of 11.11.1999, at about 8 am, he reached the shop.

PW1 found the lock opened. On entering the room PW1 found two

gunny bags of pepper containing one quintal and 10 kg of pepper

stolen. PW1 went to Payyannur police station and furnished Ext.P1

F.I.Statement, based on which Ext.P4 F.I.R was prepared and Crime

388 of 1999 was registered. Police prepared Ext.P2 scene mahazar

on the same day and PW6, Sub Inspector conducted the investigation.

Meanwhile, PW5, S.I of Taliparamba police station found both the

accused under suspicious circumstances at Taliparamba. They were

arrested and a Crime was registered under Section 41 of Code of

Criminal Procedure. PW5, on questioning the accused and getting

information that they are involved in the offence registered by

Payyannur police station, intimated the matter to S.I of Police,

CRRP 159/2008 2

Payyannur. PW6, Sub Inspector submitted a petition before Judicial

First Class Magistrate, Taliparamba and obtained custody of the

accused. On the information furnished by first accused and as led by

him, MO1 series of two gunny bags of pepper were recovered from

the shop of PW7, in the presence of his son, PW8 under Ext.P6

recovery mahazar from Mangalore . Prosecution case is that the said

gunny bags of pepper were stolen from the shop of PW1. On the

information furnished by revision petitioner under Ext.P3 seizure

mahazar, MO2 crow bar was recovered. It is after investigation,

charge was laid before Judicial First Class Magistrate, Payyannur for

the offence under Section 457 and 380 read with Section 34 IPC. Both

the accused pleaded not guilty. Prosecution examined eight witnesses

and marked seven exhibits and identified Mos 1 and 2.

2. Learned Magistrate, on the evidence, convicted both the

accused and sentenced them to rigorous imprisonment for two years

for the offence under Section 457 and rigorous imprisonment for two

years for the offence under Section 380 IPC. Petitioner challenged the

conviction before Sessions Court, Thalassery in Crl.A.370 of 2001.

First accused challenged the conviction in Crl.A.447 of 2001. Learned

Additional Sessions Judge, on reappreciation of evidence, confirmed

the conviction and sentence and dismissed both the appeals. Revision

petitioner is challenging his conviction and sentence in this revision

CRRP 159/2008 3

petition.

3. Learned counsel appearing for revision petitioner and

learned Public Prosecutor were heard.

4. The argument of learned counsel appearing for revision

petitioner is that there is absolutely no evidence to connect revision

petitioner with the offences alleged. It was pointed out that revision

petitioner was convicted solely based on the extra judicial confession

allegedly made by him and recovery of MO2, crow bar under Ext.P3

recovery mahazar and as there is no evidence to prove that the MO2

was used for the offence committed, his conviction is not sustainable.

5. On going through the judgments of courts below, it is clear

that evidence was not properly appreciated with regard to the case

against revision petitioner. Evidence of PW1 corroborated by Ext.P1

F.I.Statement establishes that his shop room was broke open on the

night of 10.11.1999 and two gunny bags containing pepper were

stolen. There is no direct evidence as to how the theft was committed

or how the culprits entered the shop room. Though first accused could

be connected to the theft based on the recovery of MO1 series of

gunny bags of pepper, identified as the stolen articles, there is

absolutely no evidence as against the revision petitioner. The alleged

extra judicial confession made by revision petitioner or first accused

that revision petitioner is involved in the offences, cannot be used

CRRP 159/2008 4

against revision petitioner to convict him. MO2 crow bar was

recovered by PW6, based on the information furnished by the revision

petitioner. Even if it is accepted, unless there is evidence to prove

that it is making use of MO2 crow bar, the theft was committed from

the shop of PW1, revision petitioner cannot be connected to the theft.

There is absolutely no evidence to prove that MO2 was either used

or was with the culprits on that night. Therefore based on the

recovery of MO2 or the alleged extra judicial confession alone,

revision petitioner cannot be convicted. Except this, there is no

evidence to connect the revision petitioner with the theft.

Unfortunately, this was omitted to be taken note of by courts below.

Hence conviction of revision petitioner is not sustainable.

Revision is allowed. Conviction of revision petitioner for the

offence under Section 457 and 380 read with 34 IPC in C.C.102 of

2000 on the file of Judicial First Class Magistrate, Payyannur is set

aside. He is found not guilty and is acquitted. Bail bond executed by

him stands cancelled.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-