High Court Kerala High Court

Johny @ Pappachan vs State Of Kerala on 7 October, 2008

Kerala High Court
Johny @ Pappachan vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 556 of 2001()



1. JOHNY @ PAPPACHAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/10/2008

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.R.P. No.556 of 2001
                           --------------------------------------
                     Dated this the 7th day of October, 2008.

                                        ORDER

Revision petitioner and second accused faced trial in the court

of learned Judicial First Class Magistrate, Mattannur for offence punishable

under Section 3 read with Section 25(1)(b)(a) of the Indian Arms Act for alleged,

unauthorised possession of ammunition and a country made fire arm on

1.7.1993. Learned Magistrate convicted revision petitioner and second accused

and sentenced them to undergo rigorous imprisonment for two years each. The

matter was taken in appeal. Learned Additional Sessions Judge acquitted

second accused for want of evidence but, confirmed the conviction of revision

petitioner/first accused. Sentence was modified as rigorous imprisonment for

three months. Revision petitioner is still aggrieved and filed this revision.

2. There is no representation for revision petitioner at the

time of hearing. I heard learned Public Prosecutor.

3. Case is that on getting information about

unauthorised possession of fire arms and ammunition PW1, Sub Inspector and

party reached the house of PW6 where revision petitioner and second accused

were staying during the relevant time and on seeing the police party revision

Crl.R.P.No.556/2001

2

petitioner and second accused tried to escape from the scene. Both of them

were arrested at the spot. From the plastic bag carried by revision petitioner,

MO2 series (ammunition and other items) were seized as per Ext.P2. Further

case is that on the information given by second accused MO1 fire arm was

recovered as per Ext.P3. PW10 has given evidence that during the relevant

time revision petitioner and second accused were not having licence to possess

ammunition or arms. PW9 who examined MOs 1 and 2 series in the laboratory

certified vide Ext.P7 that MO1 is in working condition and is servicable. PW11,

Head Constable conducted investigation. On obtaining sanction, final report

was filed by PW8, Sub Inspector. It is contended in the revision petition that

evidence let in by the prosecution is neither reliable nor sufficient to warrant

conviction of revision petitioner.

4. PW1, Sub Inspector is the detecting officer. Himself

and PW2, Head Constable who claimed to have accompanied the former gave

evidence regarding alleged seizure of MO2 series from the possession of

revision petitioner on 1.7.1993 at about 4 p.m. Ext.P2 is the mahazar prepared

by PW1. PWs 3 and 5 are independent witnesses. Though they started by

saying that they had seen police arresting revision petitioner and second

accused from the house of George (PW6) on 1.7.1993, stated the time as at

about 7 p.m. and later changed the date as 2.7.1993. PW3 however, stated

about PW1 recovering MO1. PWs 3 and 4 were declared hostile to the

prosecution. In further examination by the law officer, PW3 stated that he had

Crl.R.P.No.556/2001

3

seen the police party questioning revision petitioner and second accused on

1.7.1993 at about 4 p.m. He claimed that he had told the Investigating Officer

that he saw Sub Inspector (PW1) checking the plastic bag carried by revision

petitioner and seizing ammunition. He also admitted signing Exts.P2 and P3 as

witness. PW5 stated that he witnessed the incident. According to him it was at

about 10 a.m. that MO1 was recovered (as per information given by second

accused). He was also declared unfriendly to the prosecution. In further

examination he admitted that he had told the Investigating Officer that he had

seen the Sub Inspector seizing the bag from the revision petitioner which

contained ammunition.

5. Contention advanced on behalf of revision petitioner

before learned Magistrate is that material objects were not properly packed or

sealed and that there was delay in material objects reaching in the court. The

further argument was that going by Exts.P3 and P7, the description regarding

the length of MO1 did not tally. Learned Magistrate observed after perusal of

Exts.P3 and P7 that the difference in the length of MO1 is only 0.5 cm. The

weapon was more properly and specifically examined at Forensic Science

Laboratory and hence a slight difference in length (0.5 cm.) that stated in Ext.P3

is not sufficient to warrant a conclusion that MO1 produced in court is not the

one seized as per Ext.P3. At any rate, that contention related to the second

accused who has already been acquitted by learned Additional Sessions Judge.

Crl.R.P.No.556/2001

4

6. So far as revision petitioner is concerned, there is

evidence of PWs 1 to 3 and 5 that MO2 series were seized from his possession.

Learned Magistrate has observed that material objects were produced in court

within seven days. Assuming that there is slight delay, that did not warrant a

conclusion that material objects have been replaced or substituted. Ext.P7

states that MO2 series are ammunitions. Ext.P8 is the proceedings of the

District Collector, Kannur giving sanction to prosecute revision petitioner and

second accused. I have gone through the evidence and judgments of the courts

below and find no reason to interfere with the conviction of the revision

petitioner. Sentence as modified by the learned Additional Sessions Judge

requires no interference.

Resultantly, Revision Petition fails and it is dismissed. Bail

bond is cancelled.

Crl.M.P.No.2689 of 2001 shall stand dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks

Crl.R.P.No.556/2001

5

Thomas P.Joseph, J.

Crl.R.P.No.556 of 2001

ORDER

7th October, 2008.