High Court Kerala High Court

Haridasan @ Dasan vs Sub Inspector Of Police on 6 November, 2007

Kerala High Court
Haridasan @ Dasan vs Sub Inspector Of Police on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 720 of 2002()


1. HARIDASAN @ DASAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, MELATTUR.
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/11/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ---------------------------------------------
                       Crl.R.P.No.720 of 2002
                  ---------------------------------------------
              Dated this the 6th day of November, 2007



                                O R D E R

The revision petitioner is the second accused (A1 died

during the pendency of the appeal) in C.C.No.179/91 in the file

of Judicial First Class Magistrate Court-II, Perinthalmanna who

stands convicted, as modified by the Sessions Judge, for the

offence under Section 324 read with Section 34 IPC and

sentenced to undergo simple imprisonment for six months and to

pay a fine of Rs.2,000/- each and in default, to undergo simple

imprisonment for two months each.

2. The prosecution case is that A1 and A2, father and

son, attacked PW1 on 2.1.1991 at about 7.30 p.m. by the side of

the Kandankulam pond at Melattur and stabbed him with chisels.

3. The evidence adduced in the matter consisted of the

testimony of PWs’ 1 to 7, Exts. P1 to P5 and MOs’ 1 to 3.

4. PW1, the defacto complainant, who has testified as to

the incident has stated that he had bid the right to catch fish in

the pond of the Panchayath. The incident has taken place at

CRRP720/2002 2

7.30 p.m. on the particular day. He has stated that the accused

and their relatives used to catch fish without his knowledge, the

right of which has been bid by him and he had questioned the

accused about the same and it is on account of the above grouse

that they attacked him. According to him, both the accused

stabbed him with chisels which he has identified as MOs’ 1 and

2. It was he who rendered the FIS i.e., Ext. P1 on the basis of

which the crime was registered. No contradictions or omissions

with respect to his previous statement has been brought out by

the defence. PW2, the occurrence witness has supported the

version of PW1. He has stated that seeing the incident he also

cried aloud and when the neighbours reached there, the accused

left the place. Nothing has been brought out in the cross

examination of PW2 to disbelieve his version as such. PW6, the

head constable, has proved Ext. P5 FIR. Ext. P5 statement of

PW1 was recorded by him at District Hospital, Manjeri. PW7,

the S.I. of Police, recovered MO3 chappel from the scene of

occurrence. The injuries sustained which are noted in Ext. P4

wound certificate has been proved by PW5, the civil surgeon at

the Government Hospital. The following are the injuries

CRRP720/2002 3

sustained by PW1.

(i) incised wound of the upper part of the frontal region-

vertical 5 c.m. X = cm. bone deep injuring the outer

table of bone.

(ii) lacerated injury lower part of the nose involving whole

skin and exposing the cartilage of nose.

(iii) lacerated injury in front of chest 4 cms. below the

right collar bone 3 cms. X 2 cms. skin deep

penetrating.

(iv) lacerated injury right side of chest mid axillary line 3

cms. x = cm. skin deep.

(v) incised wound of right fifth spale horizontally

extending from mid stream to 5 cms. laterally.

(vi) incised wound of right gluteral region 5 cm. X 2 cms.

bone deep injuring mussle, vessels and nerves.

(vii) incised wound of upper part of lateral aspect of left

forearm near wrist 8 cms. X 4 cms.

(viii) incised wound of 4 cms. x 1 cm. just above the left

wrist with transaction of left radial artery. Bleeding

profusely.

(ix) incised wound inner aspect of the left wrist extending

to the palm 2.5 cms. above the wrist extending to Web

spale injuring muscles, tendons and nerves.

(x) incised injury right side of the back just above

shoulder 3 x 1 cm.

CRRP720/2002 4

5. PW5 has stated that the injuries can be caused with

MOs’ 1 and 2. I find that the evidence adduced in the matter

with respect to the occurrence i.e., the version of PWs’ 1 and 2

and the medical evidence clearly established the prosecution

case. Of course, the Sessions Judge has altered the sentence to

one under Section 324 IPC instead of 326 IPC in which the

accused were convicted by the trial court. I find no reason to

deviate from the findings of the lower appellate court. The

conviction is confirmed.

6. Counsel for the revision petitioner has only pleaded

for leniency pointing out that more than 17 years have elapsed

since the date of the incident and that the commencement of the

prosecution (date of the incident is 2.1.1991). It is also stated

that the sole means of livelihood of the family of the revision

petitioner is his income which is meagre.

7. In the circumstances, considering the long lapse of

time, the sentence is modified to imprisonment till the rising of

the court and to pay a compensation of Rs.20,000/- to PW1 and

in default, to undergo simple imprisonment for six months. The

revision petitioner is granted four months’ time to remit the

CRRP720/2002 5

amount of compensation. He shall appear before the Judicial

First Class Magistrate Court-II, Perinathalmanna on 6.3.2008 to

receive sentence.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl