High Court Kerala High Court

Hareendran vs State Of Kerala Represented By on 17 July, 2008

Kerala High Court
Hareendran vs State Of Kerala Represented By on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4026 of 2007()


1. HAREENDRAN, S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/07/2008

 O R D E R
                      V. RAMKUMAR, J.
                 ===================
                      Crl.R.P. No. 4026 of 2007
                ====================
             Dated this the 17th day of July, 2008.

                            O R D E R

The revision petitioner who was the accused in C.C. No.195

of 2000 on the file of the Chief Judicial Magistrate, Thalassery for

an offence punishable under Section 326 IPC, challenges the

conviction entered and the sentence passed against him for the

said offence.

2. The case of the prosecution as unravelled by the

evidence can be summarised as follows:

On 23.06.2000, at about 5.45 p.m., at Nellithara by the

side of Pullanithodu-Kayamkulam road in Thripangottoor amsom,

Poyiloor desom, while PW1 was returning to his house after doing

the mason work, the accused who was standing by the side of the

said road, threatened PW1 by shouting at him that PW1 should

not have the feeling that he was let free by the accused. So

saying, the accused set upon him with a billhook in his hand and

stabbed PW1 on the left shoulder which was resisted by PW1 by

using his right hand. The accused again stabbed PW1 on the

CRL.R.P. NO. 4026/2007 :2:

right shoulder. Hearing the hue and cry of PW1, PWs 3 and 4

who were near the scene rushed to the spot. Seeing the

approaching witnesses, the accused ran away from the spot with

the billhook in his hand. PW1 was rushed to the Co-Operative

Hospital, Thalassery where he was examined by PW5, the doctor

who issued Ext.P2 wound certificate which showed the following

injuries.

i. Lacerated wound penetrating type of deep wound
10 cm x 4 cm on the posterior aspect of left shoulder
with fresh bleeding.

ii. Lacerated wound on the anterior lateral aspect of
right upper arm with bleeding 4 cm x 2 cm size.

iii. Lacerated wound on the right thumb.

iv. Lacerated wound on the right upper arm 4 cm
long.

v. lacerated wound beginning from the lateral aspect
of the left clavicle extending vertically down for
about 10 cm.

3. On the accused pleading not guilty to the charge

framed against him by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 9

CRL.R.P. NO. 4026/2007 :3:

witnesses as PWs 1 to 9 and got marked 5 documents as Exts.

P1 to P5.

4. After the close of the prosecution evidence, the

accused was questioned under Section 313 (1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against him

in the evidence for the prosecution. He denied those

circumstances and maintained his innocence. He did not adduce

any defence evidence when called upon to do so.

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

dated 17.05.2002 found the revision petitioner guilty of the

offences and sentenced him to rigorous imprisonment for three

years under Section 326 IPC and also directed him to pay a sum

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

PW1. On appeal preferred by the revision petitioner as Crl.

Appeal No. 238 of 2002 before the Sessions Court, Thalassery,

the Additional Sessions Judge as per judgment dated 04.08.2007

confirmed the conviction entered but modified the sentence by

reducing the rigorous imprisonment to one year and enhancing

the compensation to Rs.25,000/-. Hence, this Revision.

CRL.R.P. NO. 4026/2007 :4:

6. Even though 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 interests of justice will

be adequately met by imposing a sentence to be passed

hereinafter. Accordingly, the sentence imposed on the revision

petitioner is set aside and instead he is sentenced to the

imprisonment already undergone by him and to pay a sum of

Rs.35,000/- (Rupees thirty five thousand only) as compensation

under Section 357(3) Cr.P.C to PW1. On failure to pay the

CRL.R.P. NO. 4026/2007 :5:

compensation, he shall undergo simple imprisonment for four

months. The petitioner shall deposit the compensation amount

before the trial court within two months from today. Money, if

any, deposited by the revision petitioner before the trial court

shall be adjusted towards the sum of Rs.35,000/- to be deposited

and such money in deposit shall also be paid to PW1.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 17th day of July, 2008.

V.RAMKUMAR, JUDGE.

rv