High Court Kerala High Court

Gousjan @ Houjan vs State Of Kerala on 27 March, 2008

Kerala High Court
Gousjan @ Houjan vs State Of Kerala on 27 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1163 of 2004()


1. GOUSJAN @ HOUJAN, S/O. MEHABOOBKAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :27/03/2008

 O R D E R
                    J.B.KOSHY & K.HEMA, JJ.
               -------------------------------------------
                        Crl.A.No.1163 of 2004
               -------------------------------------------
               Dated this the 27th day of March, 2008




                              JUDGMENT

KOSHY, J.

The appellant, who is the accused in crime No.71/98 of

Punalur Police Station, stands convicted for the offence

punishable under Sections 302 and 449 IPC. He was sentenced

to undergo imprisonment for life and pay fine of Rs.1,00,000/-

under Section 302 IPC and he was also sentenced to undergo

rigorous imprisonment for 5 years under Section 449 IPC. There

was also a direction for undergoing the sentence concurrently.

2. According to the prosecution, the deceased, 19 year

old girl was living with her sister. The accused is a close relative

of the deceased and he was also the driver of the car owned by

CW18, the father of the deceased. It has come out in evidence

that the mother of the deceased was employed in America. It

has also come out in evidence that earlier, father was also

employed in America and the house was looked after by PW4,

CRL.A.1163/2004 2

sister’s husband of the deceased with the assistance of the

accused. PW4 also deposed that during that period his wife had

gone to Thiruvananthapuram for studying beautician course. At

the relevant day on 10.2.1998, father and sister of the deceased,

CW18 and CW12 respectively, had gone to Kottayam for

purchasing textile in connection with the textile business

conducted by them in Punalur and at 10.30 a.m., the accused

committed trespass into their house and tried to commit rape on

the deceased and when she resisted with a knife, the accused

inflicted severe injuries on head, face, arm, neck, chest etc. and

at about 1 p.m., Sherin alias Sheema succumbed to the injuries.

At that time other than she, only 2= year old child of her sister

was present in the house. On hearing the cry, PWs 2 and 3,

brothers of PW4, and their mother reached the place. PW9 also

accompanied them. He came to that place for purchasing gunny

bags from PW3. The doors were closed from inside. PWs 2 and 3

saw the accused inflicting injuries on the deceased through

kitchen window. PW2 kicked open the door and the accused ran

out from the house. PWs 5 and 6, father and mother of the

CRL.A.1163/2004 3

accused, also came to the spot and found Sheema with injuries.

The accused was lying on the door of the kitchen with blood

stain. The washing machine was on the dyning hall and the knife

was on the top of the washing machine. MOs 1 to 4 were the

clothes of the accused and the deceased. It is the case of PWs 2,

3 and 9 that they saw the accused inflicting injuries on the

deceased through the window of the kitchen door. Sheema was

taken to the Government Hospital, Punalur by the mother of the

accused (PW6) and a neighbour of the deceased (PW7). PW6 and

PW7 stated to a specific question that they do not know how the

incident occurred and they also stated that they do not inquire

how the incident occurred. PWs 2, 3 and 9 saw the incident but

they did not take the injured to the hospital. But later in an

autorickshaw the deceased was taken to the hospital by PW6

etc. PW4 who was in the shop was informed the matter by PW2

and he also went to the hospital. PW4 intimated the matter to

PW1. PW1 furnished First Information Statement before the

police at 4.15 P.M. on the same day. It reached the court only

on 12th morning. It is contended that even though the incident

CRL.A.1163/2004 4

occurred at 10.30 A.M., PWs 2, 3 and 9 did not take the injured

to the hospital. The incident also occurred near the police station

at Punalur town. But they did not go to the hospital even though

they asserted that they saw the incident and they are relatives.

They did not inform the police. It is quite unnatural. It is further

argued that the first information was given to Police by PW1 who

got the information from PW4, who is also not an eye witness.

Why PW4 himself did not inform the matter to the police was not

explained. It cannot be accepted the undue delay in registering

the FIR and forwarding the same to the court is a ground for

disbelieving the prosecution case. It is the duty of the police to

record the FI statement and register the FIR and sent it to court

promptly. The delay in registering the FIR and despatching the

same is not explained. In such circumstances, the court must be

careful in analysing the evidence.

3. The defence of the accused was that the vehicle of the

father of the deceased was in the work shop of PW10 and he was

in the workshop at the relevant time and he is innocent. He

further stated that she was in love with the deceased and the

CRL.A.1163/2004 5

witnesses who deposed against him was enmical because of the

above affair. PWs 2, 3 and 9 are eye witnesses who saw the part

of the incident through window slated that she resisted his

attempt when he stabbed her by using a knife. The accused was

also injured. Immediately on arrest he was taken to the hospital

and Ext.P8 shows that he had sutured wound on the left wrist

joint. The evidence of PW14, a lady doctor shows that the

accused was treated by her husband and Ext.P10 certificate is

with respect to a treatment on 10.2.1998, issued by her

husband. It is stated that he got the injury when he was in the

workshop while removing the engine. But the evidence of PW10,

workshop owner, shows that he never went to the work shop on

10th. The car of the father of the deceased was repaired only at

5 O’ clock on 9th and thereafter, the accused never came to the

workshop. The suggestion put forward by the accused was that

he got injury at the workshop cannot be accepted. Further, the

driver also stated that there was no occasion to remove the

engine of the car on 10th. From the evidence of PW10, it is clear

that the accused was not in the work shop on the date of

CRL.A.1163/2004 6

occurrence. If the alibi pleaded is not proved it is well settled

law that it will boomerang on the accused himself. The Apex

Court in Rajesh Kumar vs. Dharamvir and others (1997 SCC

(Crl.) 591) held that defence of alibi shall be proved with

absolute certainty excluding the presence of the accused at the

time of the incident. The Apex Court in Binay Kumar Singh vs.

State of Bihar (1997 SCC (Crl.) 333) held that strict proof is

required to prove alibi. Here, alibi is not proved by the accused.

However, merely because the accused did not prove his defence,

he cannot be convicted. The burden is on the prosecution to

prove the charges with certainty. Now, we will consider the

evidence adduced on behalf of the prosecution to find out

whether it has adduced evidence to prove the guilt of the accused

beyond reasonable doubt.

4. PW11 doctor conducted the postmortem and issued

Ext.P6. She noted the following injuries.

1). Incised penetrating wound 1.7×0.5 cm vertical on the right

side of front of neck, its lower blunt end 2.5 cm. above the

middle of collar bone. Its upper end was cleanly cut. The

CRL.A.1163/2004 7

sternomastoid muscle, and the internal jugular vein were cleanly

cut, the chest cavity penetrated through the apex and the apex of

right long cleanly cut (1.5×0.5×0.5 cm). The wound was directed

downwards for a total minimum depth of 4 cm.

2). Incised penetrating wound 1.5×0.5 cm obliquely placed on

the right side of back of chest its lower inner sharply cut end 65

cm below the root of neck in the middle. It upper cutter end was

blunt. The chest cavity was seen penetrated through fifth

intercostal space, (3.5×1.5 cm) and the right lung at the

interlobar fissure cleanly cut. (1.5×0.5×0.4cm). The wound was

directed downwards and forwards for total minimum depth of 5.5

cm. Right chest cavity contained 1.5 litres of fluid blood and

right lung was collapsed.

3) Incised wound 1×0.5×1 cm. on the right side of face 4 cm.

in front of the middle of ear.

4) Incised wound 3x1x2 cm vertical on the right side of face 3

cm. in front of the lobule of ear.

CRL.A.1163/2004 8

5). Incised wound 2×0.5×1.5 cm obliquely placed on the right

side of back of neck, its upper outer blunt end 1cm. below and 5

cm. behind lobule of ear.

6) Incised wound 2.5×0.5×0.3 cm horizontal on the under chin

in the middle 2.5 cm. behind the tip of chin.

7). Incised wound 3×0.2x.2 cm horizontal on left cheek.

8) Incised wound 2x.5 x1cm horizontal on the left side of face

overlying jaw bone and 4 cm. outer to midline.

9) Incised wound 1.5×0.5×1 cm vertical on the left side of neck

2 cm. below lobule of ear.

10) Incised wound 3×0.5×0.5 cm horizontal on left side of front

of neck 4.5 cm. below lobule of ear with a tailing 5 cm. long

directed forwards and upwards.

11) Incised wound 3.5×0.5x.3cm horizontal on the back of left

ear lobe 2 cm. below its top.

12). Incised wound 1.5×0.5×0.5 on the left side of back of head

0.5 cm. behind root of ear in line with injury No.11.

CRL.A.1163/2004 9

13) Incised punctured wound 1×0.5×2.5 cm on the left side of

back of head 4.5 cm. below and 3 cm. behind lower end of ear

lobe. Its upper end was blunt and lower end sharply cut.

14) Incised wound 1×0.2×0.2 cm. on the back of right wrist.

15) Incised wound 1.7×0.5×0.5 cm. on the back of right hand

2.5 cm. above the root of forefinger.

16) Incised wound 1.5×0.5×0.5 cm. on right palm 2 cm. above

root of thumb.

17) The horizontal incised wounds 1×1.5 cm.x1 cm., 1×0.5×0.5

cm. and 1.5x1x0.5 cm. on the front of forefinger, middle finger

and ring finger of right hand respectively 0.5 cm. below the

corresponding root.

18) Incised wound 0.5×0.2×0.2 cm. on the front of chest in the

middle 4 cm. below the lower end of breast bone.

19) Incised wound 1×0.5×0.5 cm. on the inner aspect of left

wrist.

20) Two incised wounds 3.5×1.5×0.5 cm. and 2x1x0.5 cm.

oblique, parallel to each other 1.5 cm. kapart on the inner aspect

CRL.A.1163/2004 10

of left forearm the lower inner end of the former being 2 cm.

above wrist.

21) Incised wound 1.5×0.2×0.2 cm. on the back of left wrist.

22) Two incised wounds 2×0.5×0.5 cm. and 2.5×0.5×0.5 cm.

oblique parellel to each other 1 cm. apart on the inner aspect of

left forearm the latter being 12 cm. below elbow.

23) Incised wound 1×0.5×0.5 cm. on the back of left forearm 14

cm. below elbow.

24) Two incised wounds, each being 1×0.2×0.2 cm. side by side

1 cm. apart on the top of left shoulder.

25) Incised wound 1×0.5×0.5 cm. on the left side of front of

chest 4 cm. below the middle or collar bone.

26) Abrasion 1.5×1 cm. on the outer aspect of left ankle.

5. According to PW11, the death was due to the

penetrating injuries sustained to the chest injury Nos.1 and 2 in

Ext.P6 and doctor also stated that the injuries were

independently fatal. Injury Nos.14, 17 and 19 to 25 are defensive

injuries. The blood group of the accused was ‘O+’ as certified by

PW13.

CRL.A.1163/2004 11

6. PW15 is the doctor who issued Ext.P11 wound

certificate of the deceased. She found 13 injuries on her.

According to PW15 there are following injuries on her.

1) Incised penetrating wound 1.7×0.5 cm. vertical on right side

of front of neck.

2) Incised penetrating wound 1.5×0.5 cm. obliquely placed on

the right side of back of chest.

3) Incised wound 1×0.5x1cm. on the right side of face.

4) Incised wound 3x1x2 cm. vertical on the right side of face.

5) Incised wound 2x.5×1.5 cm. obliquely placed on the right

side of back of neck.

6) Incised wound 2.5x.5×3 cm. horizontally placed on the

under chin on the middle.

7) Incised wound 3x.2x.2 cm. horizontal on left cheek.

8) Incised wound 2x.5×1 cm. horizontal on left side over

mandible.

9) Incised wound 1.5x.5x.1 cm. vertical on the left side of

neck.

CRL.A.1163/2004 12

10) Incised wound 3x.5x.5 cm. horizontally placed on the front

of neck.

11) Incised wound 3.5x.5×3 cm. horizontally placed on the back

of right ear.

12) Incised wound 1x.2x.5 cm. on the back of right wrist.

13) Incised wound .5x2x.2 cm. on front of chest in middle 4 cm.

below the lower end of blunt bone.

According to her, the patient was in shock and patient was

referred to Medical College Hospital, Thiruvananthapuram”

7. Now we will consider the evidence of PWs 2, 3 and 9.

PWs 2, 3 and 9 were not only relatives but also the immediate

neighbours and PWs 2 and 3 are brothers of PW4. They were in

the nearby shop. They saw their mother (CW2) running towards

the house of the deceased. They followed her. Since all the

doors were locked, they looked through the window and they saw

the accused inflicting injuries with the knife and the deceased

trying to resist him. Since the summary of the evidence is

recorded in the trial court judgment, we are not reiterating the

same. Their evidence would clearly show that the accused was

CRL.A.1163/2004 13

caused the murder of the deceased. PW4 was in the shop. He

came there only on getting the information. He informed PW1

and went to the hospital. In cross examination, no suggestions

were put forward to PWs 2 and 3 regarding the involvement of

PW4 in the incident and their evidence is practically not

challenged. No case is made out in the 313 statement or no

suggestion was even put forward to any of the witnesses

suggesting the involvement of PW4 in the incident. Except he is

husband of the sister of the deceased, absolutely no allegations

are made against PW4 and therefore, evidence given by PWs 2

and 3 cannot be ignored as they are relatives of PW4. PW9 is a

person who came there for purchasing gunny bags from the

house of PW3. His evidence cannot be brushed aside as a chance

witness. He used to collect old gunny bags from PW3. He also

gave evidence similar to PWs 2 and 3. So evidence of PWs 2, 3

and 9 are very cogent and clear against the accused. It is true

that the father, CW18 or sister, CW12 of the deceased ought to

have been examined. But admittedly they were not in the place

and went to Kottayam and there was no suggestion put forward

CRL.A.1163/2004 14

by the defendants that they were near in the locality and there

were no allegations against them. Since there are eye witnesses,

prosecution examined only direct eye witnesses. The mother of

PWs 2 and 3 was also reached the place and she also

accompanied her in the autorickshaw to the hospital along with

PW6 and PW7. But she was not examined due to old age. Mother

of the accused, PW6 who accompanied the deceased to the

hospital and deposed that she did not inquire regarding how the

incident occurred. Ext.P16 analysis report of the FSL regarding

the knife recovered from the place of the incident shows that it

contain ‘O’ group blood and other items 1 to 9 contain human

blood. Even though the blood group of the accused was ‘O’ group

and the blood of the deceased was not examined, that alone

cannot connect the accused with the incident. But all other

evidence coupled with the falsity of defence taken by the accused

proves the guilt of the accused. We are of the opinion that

prosecution was able to prove conclusively that the accused is

guilty. We also agree with the conclusions made by the trial

court judge and we see no ground to interfere with the conviction

CRL.A.1163/2004 15

and sentence. However, we reduce the fine amount of

Rs.1,00,000/- to Rs.10,000/-. If there is any default in payment

of fine, he shall undergo imprisonment for another six months.

The criminal appeal is dismissed subject to the above

modification regarding the amount of fine.

J.B.KOSHY, JUDGE

K.HEMA, JUDGE

csl