High Court Kerala High Court

John @ Kochunny vs State Of Kerala on 13 July, 2010

Kerala High Court
John @ Kochunny vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 229 of 2002()


1. JOHN @ KOCHUNNY, S/O. CHANDY,
                      ...  Petitioner
2. CHANDY @ ANIYAN, S/O. JOHN,

                        Vs


1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/07/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
             CRL.R.P.NO.299 OF 2003
           ---------------------------------------------
               Dated      14th      July 2010


                          O R D E R

Second petitioner is the second

accused in C.C.76/1992 on the file of

Judicial First Class Magistrate-II,

Kottayam. He was convicted and sentenced

for the offence under Section 324 of

Indian Penal Code along with first

petitioner/first accused. Though they

challenged the conviction and sentence

before Sessions Court, Kottayam in

Crl.A.138/1997, learned Additional Sessions

Judge on re-appreciation of evidence

confirmed the conviction and sentence and

dismissed the appeal. It is challenged in

the revision. When the revision was

pending, first revision petitioner died on

CRRP 229/02 2

11/1/2005. Consequently charge as against the

first revision petitioner has abated. The

question which survives for consideration is

only whether the conviction and sentence for

the offence under Section 324 read with Section

34 of Indian Penal Code as against the second

petitioner is legal and proper.

           2. Prosecution   case   is    that   on

1/10/1988     at  about   8.45  p.m,  due  to  the

previous      enmity  of  the   accused  to   PW5,

petitioners poured acid on PW2, while he was

standing near the gate of house of PW5 and

thereby committed the offence under Sections

308 and 326 read with Section 34 of Indian

Penal Code. Though learned Magistrate committed

the case to Sessions court, Kottayam which was

taken on file as S.C.29/1989, learned Sessions

Judge finding that an offence under Section 308

of Indian Penal Code exclusively triable by the

CRRP 229/02 3

Sessions Court is not involved, sent back the

records to Chief Judicial Magistrate for trial

after, framing the charge for the offence under

Section 326 read with Section 34 of Indian

Penal Code. Learned Chief Judicial Magistrate

made over the case to Judicial First Class

Magistrate-II, Kottayam. Learned Magistrate on

the evidence of Pws.1 to 11 and Exts.P1 to P6 ,

called upon the petitioner to enter on his

defence and adduce evidence. Accused then

examined DW1 and marked Ext.D1. Learned

Magistrate on the evidence found that the

accused poured acid on PW2 in furtherance of

their common intention and voluntarily caused

hurt and thereby committed the offence under

Section 324 read with Section 34 of Indian

Penal Code. Accused were sentenced to simple

imprisonment for one month. Learned Sessions

Judge re-appreciated the evidence and confirmed

CRRP 229/02 4

the conviction. Argument of the learned

counsel appearing for the second revision

petitioner is that evidence was not properly

appreciated by the courts below and evidence of

DW1 with Ext.D1 should have been accepted by

the courts below and it should have been found

that PW2 sustained injuries not from the hands

of the accused but when PW2 and others poured

acid on the house of the accused while causing

damage to the house and in such circumstances,

conviction is not sustainable.

3. Evidence of PW7, the doctor with

Ext.P3 wound certificate establish that at 9

p.m on 1/10/1988, immediately after the

incident, PW2 was examined by the doctor from

District Hospital, Kottayam and the doctor

noted burns on his face, left shoulder, left

arm, left ear, neck and left eye. Left cornea

was found hazy. Considering the condition of

CRRP 229/02 5

the patient, he was referred to Medical

College, Hospital. Alleged cause of injury

disclosed to the doctor was sustained when acid

was poured at about 8.55 p.m at Erettu

Kadavu. Ext.P6 discharge certificate issued

from the Medical College Hospital, Kottayam

proved by the evidence of PW11, who identified

the signature of Professor of Ophthalmology

who was not then in a service, establish that

PW2 was treated in the hospital as an inpatient

from 1/10/1988 to 24/10/1988. Evidence of PW7

with Ext.P3 wound certificate establish that

PW2 sustained hurt and the hurt was caused when

acid was poured on PW2. Even suggestion given

to PW7 the doctor was that those injuries were

caused, when acid fell on PW2, evidently in

tune with the defence case that PW2 and others

attempted to cause damage to the house of

accused and during that acts, acid was poured

CRRP 229/02 6

which accidentally fell on PW2. Therefore, it

is conclusively proved that PW2 sustained hurt

when acid fell on PW2. The only question is,

whether it was poured by the accused or it had

accidentally fallen on PW2 when PW2 and others,

were committing damages to the house of the

accused as canvassed by the defence.

4. I have gone through the entire

evidence in the light of the defence raised by

the petitioners. As rightly found by the

learned Magistrate and learned Sessions Judge,

it is absolutely clear from the evidence that

PW2 did not sustain injuries as canvassed by

the accused. Though crime No.396/1988 was

registered in respect of the incident in which

damages were caused to the house of the

accused, there is no evidence to establish that

it was in that incident PW2 sustained injury.

Evidence of injured and Pws.3 and 4 the eye

CRRP 229/02 7

witnesses were properly appreciated by the

courts below and I find no reason to differ

with the findings based on appreciation of

evidence. Evidence conclusively establish that

accused voluntarily caused hurt to PW2 by

pouring acid which is corrosive substance on

him in furtherance of their common intention.

Therefore, conviction of the accused for the

offence under Section 324 read with Section 34

of Indian Penal Code is perfectly legal and

warrants no interference.

5. Then the only question is regarding

the sentence. Argument of the learned counsel

appearing for the second revision petitioner is

that incident was in 1988 and at this distant

point of time, second revision petitioner may

not be sent to prison and PW2 is now no more

and therefore, he is disabled from compounding

the offence and as evidence establish that PW2

CRRP 229/02 8

sustained only simple burns with no deformity

in the interest of justice sentence may be

modified to fine.

6. Unfortunately prosecution did not

adduce the evidence, which should have been

adduced. PW2 the injured has not given

evidence that he sustained any deformity

consequent to the burn sustained. PW7 the

doctor had only seen PW2 on the date of the

incident and referred him to Medical College.

Therefore, PW7 is not in a position to give the

details of the treatment or the consequence of

the injuries. Though PW11 was examined, he did

not treat PW2 and only identified the signature

to formally prove Ext.P6 discharge certificate.

Learned Magistrate has also not recorded that

when PW2 was examined he could find any

deformity on PW2. Ordinarily, it would not have

been omitted to be taken note of by the learned

CRRP 229/02 9

Magistrate if there was any deformity.

Considering the fact that the incident was in

1988 and there is no evidence to prove that PW2

suffered any deformity and the threat of

imprisonment was hanging over the head of the

petitioner for the last more than two decades,

interest of justice will be met, if the

sentence is modified to imprisonment till

rising of court and compensation of Rs.15,000/-

to be paid to PW2 or is legal heirs. Sentence

is accordingly modified.

Revision petition is allowed in part.

Conviction of the second petitioner/second

accused in C.C.76/92 on the file of Judicial

First Class Magistrate-II, Koyyayam for the

offence under Section 324 read with Section 34

of Indian Penal Code is confirmed. Sentence

is modified. In supersession of the sentence

awarded by the learned Magistrate and confirmed

CRRP 229/02 10

by learned Sessions Judge, second petitioner

is sentenced to imprisonment till rising of

court and compensation of Rs,15,000/- (Rupees

Fifteen thousand only) and in default simple

imprisonment for one month. Second petitioner

is directed to appear before the Judicial First

Class Magistrate-II, Kottayam on 30/8/2010.

Learned Magistrate is directed to execute the

sentence.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.