High Court Kerala High Court

Hashim vs State Of Kerala on 15 March, 2005

Kerala High Court
Hashim vs State Of Kerala on 15 March, 2005
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 608 of 1996()



1. HASHIM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/03/2005

 O R D E R
                                           K. HEMA, J.

                          ---------------------------------------

                                  CRL.R.P.No.608 OF 1996

                           ----------------------------------------

                     Dated this the 15th  day of March, 2005



                                            O R D E R

The revision petitioner is the first accused in C.C.No.347 of 1991 on

the file of the Judicial Ist Class Magistrate’s Court-I, Ernakulam. He was

convicted and sentenced to undergo rigorous imprisonment for one year

for the offence under Section 379 IPC. The second accused was acquitted

of the alleged offence. The petitioner moved an appeal as Crl.A.No.257 of

1993 before the Session’s Court and, it was heard and disposed of as per

judgment dated 25.6.1994 by the Fifth Additional Session’s Judge,

Ernakulam. The conviction and sentence passed against the petitioner

were confirmed and the appeal was dismissed. Hence this revision.

2. According to prosecution, petitioner along with second

accused, who was acquitted by the trial court, committed theft of a motor

bike bearing No.KBF 1976 while it was parked by the side of the road near

the Medical Trust Hospital, Ernakulam. The bike belonged to PW2, and it

was used by PW1 who had parked the vehicle by the side of the road. PW1

lodged a complaint, after exhausting all the attempts to trace out the

vehicle, before the police on 9.2.1991. The incident occurred on 8.2.2001 at

about 8.45 p.m. A crime was registered as Crime No.46 of 1991 before

the Town South Police Station, Ernakulam.

3. In the course of investigation, first accused was allegedly

arrested on 23.4.1991 by the Circle Inspector of Police, Ernakulam Town

Police Station, in connection with Crime No.128 of 1991. When

petitioner was questioned, he gave information that number of the motor

bike was changed to KED 1796 from KBF 9876 and that petitioner along with

co-accused were proceeding on the bike, while AMVI apprehended them

and that the vehicle was kept in the A.R.Camp. The AMVI, PW3 was

CRL.R.P.608/96 2

questioned by the Circle Inspector of Police, PW10. Thereafter, the accused

was got identified by PW3. The vehicle was seized from the A.R.Camp

by PW10. After completion of investigation, a charge was laid against

petitioner and second accused before the Judicial First Class Magistrate’s

Court, Ernakulam.

4. On going through the judgment of trial court as well as

revisional court it can be seen that both courts have relied upon mainly

the evidence of PW1 to find the petitioner guilty of offence under Section

379 IPC. On going through narration of the prosecution case, it is seen

that there are several circumstances which can be proved in this case to

bring home the guilt of the petitioner. Those are: (1) the riding of the

motor bike No.KED 1796 by petitioner and seizure of the same by PW3,

AMVI; (2) the identification of petitioner by PW3 on 6.3.1991, at the time

of seizure; (3) the check report and the documents prepared by PW3 in

respect of the seizure of KED 1796 from petitioner; (4) the production of the

vehicle KED 1796 by PW3, AMVI before the City Traffic Police; (5) the

documents available in the City Traffic Police in respect of custody of motor

bike KED 1796 at Traffic Police Station and the evidence of its custodian at

the Traffic Police; (6) the change of the number of the vehicle from KED

1796 to KBF 9876 (as per the prosecution case, a painter has changed

the number of the vehicle at the request of the accused); (7) the evidence

to connect KEB 1796 which is seen to have been driven by petitioner and

the other vehicle which is stolen which bears number KBF 9876; (8) the

evidence from the officials of A.R.Camp with respect to the manner in which

the vehicle reached A.R.Camp; (9) the seizure of the vehicle from the

A.R.Camp and related documents; and lastly, (10) the confession of

petitioner which has led to the discovery of a relevant fact.

5. The above are the several links in the chain of circumstantial

evidence. It is well settled that in a case where circumstantial evidence,

each link has to be independently established and the prosecution has to

CRL.R.P.608/96 3

establish the case without a missing link. In this case, many of the links of

the circumstantial evidence were not attempted to be established. Some of

the circumstances which were attempted to be proved were not proved

also. The courts below have not considered the evidence in accordance

with the well-settled principles and rules governing appreciation of

evidence and especially, a prosecution case, based on circumstantial

evidence.

6. Both courts proceeded on the basis that PW3 identified first

accused correctly. On a close perusal of his evidence, it can be seen that

PW3 allegedly saw first accused on 6.3.1991 and identified him for the

first time in court on 8.3.1993, years later. The appellate court held that

there was identification in between the said period before the Police. But,

court below has not looked into the evidence on this aspect. Firstly,

there is total inconsistency with respect to the evidence on identification of

petitioner by PW3 before the Police. PW3 would state in the evidence that it

was in the first week of March, 1991 that he had seen the petitioner and

immediately after one week, Police had brought petitioner to him and he

had identified him. Curiously, prosecution does not have such a case. As

per the prosecution case, it is more than one-and-a-half months after the

incident that the accused was arrested, i.e., on 23.4.1991.

7. PW10 has given a go-by to this case, at the time of evidence.

According to PW10, the arrest was made on 24.3.1991 and the

identification by PW3 also appears to be made on the same day. But, PW1

had not recorded the statement of PW3 with respect to the factum of

identification. Even if any statement is recorded, such statement was

admittedly not given to accused. In the above circumstances, no value

can be attached to the evidence given by PW10, who has given evidence

in respect of arrest which is a crucial event. His evidence is not consistent

with the prosecution case in respect of the date of arrest and also the date

of identification, as revealed from records. This inconsistency cuts the route

CRL.R.P.608/96 4

of the prosecution case and it is also inconsistent with the evidence given by

PW3. The very edifice of the evidence, in relation to the identification,

therefore, falls to the ground and court below failed to assess the

inconsistency in the evidence of PW3, PW10 and also the prosecution case

with respect to arrest and identification.

8. It can also be seen that even if the prosecution case is

admitted, prosecution has not established sufficient materials to connect

the motor bike which was allegedly driven by petitioner with the stolen

bike. There is lack of evidence in this case. PW3 gave evidence that the

petitioner was found driving motor bike KEB 1796 and that it was handed

over to Traffic Police. But according to PW10’s evidence, petitioner has

given a statement to him that the bike was given to the A.R.Camp. The

alleged statement given by the accused to PW10 in respect of the place

where the bike was handed over is also inconsistent. The prosecution

has also failed to establish that the bike was seized from the

A.R.Camp. It has not been established by cogent evidence as to how

and under what circumstances the bike happened to be in the A.R.Camp.

The bike bearing registration No.KED 1796 is the one driven by

petitioner, and as per evidence of PW3 it was given to the City Traffic Police

Station. No recovery is made from the City Traffic Police Station. The

petitioner has no case that the bike driven by him was given to the City

Traffic Police Station. PW10 is mysteriously silent of the place from where

from the bike is seized. The evidence is shabby on this aspect.

9. The prosecution has to connect each link and form a chain of

circumstantial evidence, but it has failed to do so. Te most crucial evidence

is with respect to the change in the number of the bike and the deliberate

attempt to erase the number and substitute it by a new number. The

bike stolen is bearing registration No.KBF 9876, but as per the evidence on

record the bike driven by petitioner is KED 1796. The prosecution has a

duty to establish that the number of the stolen bike was changed. The person

CRL.R.P.608/96 5

who was cited to prove that petitioner has instructed him to change the

number did not support prosecution while examined as PW5. He has totally

deviated prosecution case and denied petitioner’s involvement in any

manner. He has not given any incriminating evidence against petitioner.

But curiously, PW5 was not treated or declared as hostile. Therefore,

there is no reason to reject the evidence of PW5, which will go against

prosecution case. The prosecution has thus not only failed to establish

the connection of the stolen article with petitioner, but the witness cited to

prove the aspect, namely, PW5 has given evidence inconsistent with the

prosecution case. In the above circumstances, conviction entered against

petitioner based on the evidence of PW3 that he has identified

petitioner correctly is totally unsustainable. The presumption drawn

based on such shabby evidence that the petitioner committed theft of

alleged bike, especially in the absence of any material to connect him

with the stolen bike is also illegal. Both the courts below committed serious

illegality in appreciating the evidence.

10. A perusal of the records and the judgments of the courts

below will clearly show non application of mind. The value of evidence of

PW3 has not been properly assessed. The individual testimony of the

witnesses has not been discussed to assess the reliability of the

prosecution case. The courts below have not considered each

circumstance independently and find out whether the prosecution has

established each link in the chain of the circumstances. The entire

evidence is full of inconsistencies, but the courts below ignored the same

and failed to consider that how such inconsistencies discredited not only

the individual evidence, but the prosecution case as a whole. The

judgment is brought with faulty reasoning and lack of judicial approach.

Accepted canons for appreciation of evidence have been thrown to the wind

by lower courts and this has resulted in serious miscarriage of justice

and hence this Court will be justified in interfering, in view of the

CRL.R.P.608/96 6

illegalities mentioned.

In the result, the order of the court below is set aside. The

conviction and sentence passed against the petitioner under Section 379 IPC

are set aside and the petitioner is set at liberty forthwith.

This revision is allowed.

K.HEMA, JUDGE

vgs.

         CRL.R.P.608/96        7





                                         K.HEMA, J.

                           ----------------------------------

                                    CRL.R.P.NO.608 OF 1996

                           ----------------------------------





                                          O R D E R





                                          15.03.2005