High Court Kerala High Court

Johny vs State Of Kerala on 14 October, 2009

Kerala High Court
Johny vs State Of Kerala on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1566 of 2005()


1. JOHNY, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :14/10/2009

 O R D E R
            K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Crl. Appeal No. 1566 of 2005
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 14th day of October, 2009.

                                      JUDGMENT

Bhavadasan, J,

The accused was prosecuted for the offence

punishable under Section 302 of the Indian Penal Code. He

was found guilty. He was therefore convicted and sentenced to

undergo imprisonment for life and also directed to pay fine of

Rs.25,000/-, in default of which he has to suffer simple

imprisonment for a further period of five months.

2. P.W.1, a mason by profession, and the cousin of

th deceased, on 25.2.2001 at 12.30 p.m. was on his way to the

market to purchase vegetables. On the way he met his sister,

namely, Philomina. They were going along the Kuttampuzha

bridge. They heard a loud noise from behind. They turned

round and found the accused stabbing the deceased with M.O.1

knife repeatedly. P.W.1 and others removed the deceased to

the hospital. On reaching the hospital the doctor pronounced

Crl.A.1566/2005. 2

him dead and Ext.P4 is the relevant certificate. By about 2.30 p.m.

on the same day, P.W.1 laid Ext.P1 first information statement.

Ext.P1 first information statement was recorded by P.W.15, who

registered Crime No.14 of 2001 as per Ext.P11 FIR. Investigation

was taken over by P.W.16. On 25.2.2001 at about 3.45 p.m. he

conducted inquest over the body of deceased and prepared Ext.P2

inquest report. He had M.Os. 5 and 6 seized. The body was sent

for postmortem examination. P.W.10, the Forensic Surgeon

conducted autopsy and furnished Ext.P6 report. P.W.16 prepared

Ext.P3 scene mahazar and had M.O.1 chopper seized as per Ext.P7

mahazar. As per Ext.P10 he seized M.O.4 Lunki said to have been

worn by the accused at the time of the incident. He arrested the

accused. He had also seized a complaint given by the deceased

against the accused on the very same day morning as per Ext.P12

mahazar. He had the articles seized during the investigation sent

for chemical examination and Ext.P13 is the chemical analysis

Crl.A.1566/2005. 3

report. The accused was produced before court on 9.3.2001 and he

was remanded to judicial custody. P.W.16 had recorded the

statements of witnesses and completed major portion of the

investigation. P.W.17 is his successor in office who completed

the investigation and laid charge before court.

3. JFCM, Kothamangalam took cognizance of the

offence. On appearance of the accused before the said court, all

legal formalities were complied with. The learned Magistrate

complied with all the necessary legal formalities. The learned

Magistrate found that the case is one exclusively triable by a court

of Sessions and therefore committed the case to Sessions Court,

Ernakulam under Section 209 Criminal Procedure Code. On

receipt of the records, the said court made over the case to First

Additional Sessions Court, Ernakulam for trial and disposal.

4. The said court, on receipt of records, issued

summons to the accused and he entered appearance. After hearing

Crl.A.1566/2005. 4

both sides, charge was framed for the offence punishable under

Section 302 Indian Penal Code. It was read over to the accused

and the accused pleaded not guilty and claimed to be tried.

Prosecution had therefore P.Ws. 1 to 17 examined Exts.P1 to P15

(a) marked. M.Os. 1 to 8 were identified and marked. After the

close of the prosecution evidence, the accused was questioned

under Section 313 of the Criminal Procedure Code. He denied all

the incriminating circumstances brought out against him and

maintained that he is innocent. In his defence he stated that he

was innocent and he had nothing to do with the incident. He

denied that his clothes have been seized. He said that he had no ill

feeling towards the deceased. On 23.2.2001 at about 5.30 P.M. he

had hired the vehicle of one Kurian Joy and had gone to Kannur

for selling the pine apple grown by him. When he returned in the

evening on the date of the incident, he came to know about the

same. He enquired about the reason for the incident. When he

Crl.A.1566/2005. 5

enquired about the incident he came to know that there was some

money transaction between the deceased and the person who

committed the offence. On the next day he participated in the

funeral ceremony of the deceased. On the next day also, as usual,

he went to Cherthala for his business purpose. He would depose

that Korakkal Jose was enimical towards him for the reason that he

had spoken against him in the Panchayat election. Jose holds

considerable influence in the area. It is out of that vengeance he

had been falsely implicated.

5. Finding that the accused could not be acquitted

under Section 232 Criminal Procedure Code, he was asked to enter

on his defence. He had D.Ws. 1 to 3 examined and Exts.D1 to D4

(a) marked. On a consideration of the materials before it, the court

below found that the prosecution had established the case against

the accused and accordingly conviction and sentence as already

mentioned followed. The said conviction and sentence are assailed

Crl.A.1566/2005. 6

in this appeal.

6. The question that arises for consideration is whether

the court below was justified in holding that the accused was guilty

of the offence punishable under Section 302 Indian Penal Code.

7. The prosecution case in brief is that on the date of

the incident in the afternoon while P.W.1 and his sister were going

along, they happened to see the accused stabbing the deceased. It

appears that the prosecution case is that there was a quarrel

between them on the previous day and that resulted in the incident.

In order to prove the incident the prosecution mainly relies on the

evidence of P.Ws.1 to 4 and 6. Even though P.W.12 was examined

by the prosecution, he turned hostile. The court below found the

evidence adduced by the prosecution sufficient to hold the

accused guilty.

8. Learned counsel appearing for the accused pointed

out that the court below has not appreciated the evidence in the

Crl.A.1566/2005. 7

proper perspective and that has resulted in miscarriage of justice.

It was pointed out that there is intrinsic evidence to show that

P.W.1 was not at the place of the incident at the relevant time and

that he had come much later. The glaring inconsistencies and

contradictions in the evidence of P.Ws. 2 and 3 make them

unworthy of credit. According to the learned counsel, the deceased

had four other brothers by name Korakkal Jose, Korakkal Johny,

Korakkal Paily and Korakkal Devassykutty. Sijo is the son of

Korakkal Paily. According to the counsel, in order to save Sijo,

who had committed the murder, the accused had been falsely

implicated. Korakkal family is very powerful and influential.

None in the locality dared to speak against them. Even going by

the prosecution case, according to the learned counsel, the police

station is only 300 meters away from the place of incident and the

injured had, while being taken to the hospital, to pass by the police

station. It is inconceivable that, till P.W.1 laid First Information

Crl.A.1566/2005. 8

Station at 3.30 p.m., the police had no information about the

incident. It is highly improbable also. P.W.1’s evidence is that his

clothes were drenched with blood, but for the reasons best known

to the investigating agency they did not feel it necessary to seize

those clothes. P.W.1 had stated that Sijo is very dear to him and he

would do anything for him. Relying on the sketch prepared by the

Village Officer, it was pointed out that the location of the place of

occurrence was unreliable and that cuts the root of the prosecution

case. The sketch has not been properly drawn. The result

according to the learned counsel is that the prosecution has not

succeeded in establishing the case against the accused.

9. According to the learned Public Prosecutor, the court

below has taken pains to meticulously analyse the evidence. The

court below found the evidence adduced sufficient enough and

entered a finding that the offence had been established. Drawing

attention of this court to the fact that the plea of the accused was

Crl.A.1566/2005. 9

infact one of alibi and that he had examined three witnesses in that

regard, learned Public Prosecutor stressed that the accused had not

succeeded in establishing the plea of alibi. That is a strong

circumstance which goes against the accused. The claim of the

accused is that he was nowhere at the place of the incident and it

was Sijo who had done the mischief. Learned Public Prosecutor

pointed out that his plea of alibi was put forward for the first time

at the time of being questioned under Section 313 Cr.P.C.. There

was no suggestion regarding the defence set up by him to any of

the prosecution witnesses at all. True,, P.W.12 has chosen to

betray the prosecution and has chosen to support the accused. But

a close reading of the evidence shows that his evidence is not

worthy of credit. Learned Public Prosecutor pointed out that one

cannot omit to note that the incident has taken place in broad day

light in a public road and it is inconceivable that anyone could

have been falsely implicated. Learned Public Prosecutor also

Crl.A.1566/2005. 10

pointed out that the reasons given for falsely implicating the

accused are too feeble. According to the accused, he had spoken

ill about the deceased in a Panchayat election. It was after

considering all these aspects, the court below has come to the

conclusion that the offence had been established. The learned

Public Prosecutor pointed out that no grounds are made out to

interfere with the conviction and sentence awarded by the court

below.

10. One of the principal witness for the prosecution is

P.W.1. He, as already noticed, is related to the deceased. He

would say that on the date of the incident he was on his way to

purchase vegetables from the market. On the way, he was joined

by his sister. While going along the bridge, they happened to hear

a sound from behind. They turned round. They saw the accused

repeatedly stabbing the deceased. He would depose that P.W.12

wrested the weapon from the hands of the accused. P.W.1 claims

Crl.A.1566/2005. 11

to have rushed to the aid of the deceased. The deceased was

removed to the hospital in a jeep. As soon as they reached the

hospital, Doctor pronounced him dead. He would then depose that

he had then gone to the police station and laid Ext.P1 First

Information Statement.

11. P.W.2 is an eye wintess to the incident. So also

P.W.3. They are husband and wife. They run a tea shop. The tea

shop is situated in Arekkar Junction. They open the tea shop at 6

a.m.. The date of the incident was a Sunday. On that day also the

tea shop was open. P.W.2 would say that on that day at about 10

-10.30 a.m. deceased Baby had come along with his child to the tea

shop and had food from there. He waited for his wife to return

from the Church. While so, these witnesses would depose that the

accused came near the tea shop and there was an exchange of

words between them regrading the money to be paid to the

accused. P.W.2 would say that as the accused was leaving the

Crl.A.1566/2005. 12

place, the deceased challenged him. Infuriated, according to this

witness, the accused took out a knife from the big shopper bag he

was carrying and stabbed the deceased. The incident happened

near the Kuttampuzha bridge. He says that he and his wife, namely

P.W.3 came out of their tea shop and they saw the accused

repeatedly stabbing the deceased. Seeing the incident, the child of

the deceased cried and ran out. The child was taken inside the

shop by P.W.3. As soon as she entered the tea shop she became

unconscious. By that time, people had gathered at the spot and

P.W.12 had wrested the knife from the accused. A jeep was

brought and the deceased was removed to the hospital. The

accused managed to escape. He later came to know that the

injured was no more.

12. P.W.3, as already stated, is the wife of P.W.2. She

also speaks about the incident. She too speaks about P.W.12

having wrested the knife from the hands of the accused. She took

Crl.A.1566/2005. 13

the child of Baby (deceased) inside the tea shop and she became

unconscious soon thereafter. She speaks about the quarrel between

the deceased and the accused with reference to the money to be

paid for having purchased meat on the previous day.

13. P.W.4 runs a stationary shop. He says that the

accused happened to pass by his shop and when he asked about the

quarrel between the deceased and the accused on the previous day,

the accused told him that the deceased had given a complaint

against him to the police and that he would do away with him.

Soon thereafter this witness claims that he heard a loud noise from

near the bridge and when he reached the spot he found P.W.12

wresting the knife from the accused. He would depose that the

deceased was removed to the hospital.

14. P.W.5 says that hearing the noise when he reached

the spot, he found the deceased lying there with the stab injuries.

He along with others removed the deceased to the hospital.

Crl.A.1566/2005. 14

15. P.W.6 too says about having seen P.W.12 wresting

knife from the accused and the deceased being taken to the

hospital. He would also depose that he saw the accused running

away from the place.

16. P.W.7, the witness speaks about the quarrel on the

previous day of the incident between the accused and the deceased.

He would say that he heard the accused threatening the deceased.

17. These are the main items of evidence. It is not in

dispute that Baby died due to stab injuries. This would be clear

from the evidence of P.W.10 and Ext.P6 postmortem certificate.

P.W.10 has categorically stated that the death was caused due to

injury No.4, which was on the chest of the deceased. He speaks

about the other injuries also found on the body of the deceased. He

is of the opinion that injury No.4 could have been caused by using

M.O.1.

Crl.A.1566/2005. 15

18. Before going into the other questions, one

contention raised by the learned counsel for the appellant may be

noticed. It was contended that the weapon of the nature like M.O.1

could not have been caused the injuries made mention of in Ext.P6

certificate taken by P.W.10. According to learned counsel, the

weapon has a slight hook at the tip and that could not cause the

nature of injuries said to have been inflicted on the deceased.

19. There is no merit in the contention of the learned

counsel for the appellant. The Doctor has given details regarding

the injuries and also the fact that those injuries could have been

caused by a weapon like M.O.1. He was subjected to extensive

cross examination, but he stood his ground and reiterated that the

injuries could be caused by a weapon like M.O.1. In fact there was

no suggestion to the doctor that any other weapon had been used.

The Forensic Surgeon has given detailed explanation regarding the

injuries and how it could have been caused with M.O.1 weapon.

Crl.A.1566/2005. 16

20. There may be some substance in the contention

raised by the learned counsel for the appellant that P.W.1 was not

at the place of occurrence at the relevant time. His evidence had

already been referred to. When one recalls the evidence of P.Ws. 2

and 3, they say about Baby, the deceased, having come to the tea

shop with his child. One shall not forget the fact that P.W.1 is

closely related to the deceased. The child was aged only about two

and a half years. After the accused had quarreled with the

deceased and was about to leave the place, he was challenged by

the deceased and thereafter the unfortunate incident took place.

The defence has a case that P.W.1 came at a much later stage in

fact at the time of removing the deceased to the hospital, and that

he was nowhere at the scene of occurrence at the relevant time.

21. Going by the evidence of P.W.1, he happened to

meet his sister Philomina and they were walking along the bridge

that then the unfortunate incident occurred. They happened to see

Crl.A.1566/2005. 17

the accused stabbing the deceased and they rushed to the aid of the

deceased. P.Ws. 2 and 3 had categorically stated that seeing the

attack on his father the child ran out crying ‘Papa Papa’.

Obviously, if P.W.1 and his sister were present at the place, they

could not have omitted to notice the child. P.W.1 does not say

anything about the presence of the child at all. The further

evidence of P.Ws. 2 and 3 are to the effect that the child was taken

back to the tea shop by P.W.3 and soon thereafter P.W.3 became

unconscious. Even assuming that P.W.1 was immediately

concerned with rescuing the victim, and taking him to the hospital,

his sister could not have omitted to take care of the child. This

glaring omission in the evidence of P.W.1 cause some doubt about

his presence at the place of the incident at the relevant time.

22. There is yet another glaring aspect. P.W.1 claims

to have rushed to the aid of the victim. At that time, even

according to this witness, the victim was bleeding profusely. He

Crl.A.1566/2005. 18

claims to have carried the deceased to the autorickshaw along with

two others and he also claims that his clothes were drenched in

blood. It is rather strange to note that his clothes were not seized

by the investigating officer for the reasons best known to them. It

is also interesting to note that going by the evidence of P.W.1, after

taking the victim to the hospital, when they were told that the

victim is no more, P.W.1 claims to have directly gone to the police

station. If as a matter of fact, what P.W.1 says is true, obviously

his clothes would have been seized by the police. However, even

going by the defence version, he joined the others at the time when

the victim was being taken to the hospital. That appears to be more

probable. It cannot be said that the evidence of P.W.1 is above

board. His claim that he had actually seen the stabbing of the

victim by the accused is open to doubt.

23. However, the evidence of P.Ws. 2 and 3 stand on a

different footing. They are two independent and natural witnesses.

Crl.A.1566/2005. 19

Of course there are some inconsistencies and minor contradictions

in their evidence. But they are of trivial in nature.

24. In the decision reported in Kulesh Mondal v. State

of West Bengal (AIR 2007 SC 3228), it was held as follows:

“To the same effect is the decision in State of

Punjab v. Jagir Singh (IR 1973 SC 2407) and Lehna v.

State of Haryana (2002 (3) SCC 76). As observed by

this court in State of Rajasthan v. Smt.Kalki and Anr.

(AIR 1981 SC 1390), normal discrepancies in evidence

are those which are due to normal errors of

observation, normal errors of memory due to lapse of

time, due to mental disposition such as shock ad horror

at the time of occurrence and those are always there,

however, honest and truthful a witness may be.

Material discrepancies are those which are not normal,

and not expected of a normal person. Courts have to

label the category to which a discrepancy may be

categorized. While normal discrepancies do not

corrode the credibility of a party’s case, material

discrepancies do so. These aspects were highlighted in

Crl.A.1566/2005. 20

Krishna Mochi and Ors. v. State of Bihar etc (JT 2002

(4) SC 186).”

25. In the decision reported in Ramappa Halappa

Pujar v. State of Karnataka ((2009) 1 SCC (Crl) 250) it was

observed that when the witnesses deposed after several years of the

incident, it is only natural that minor inconsistencies and

contradictions creep into their evidence. But unless they are

shown to be material and unless they affect the prosecution, they

cannot be given undue importance.

26. It may be that the witnesses, when they depose after

a long time may omit to speak about the minor details and there

may be some inconsistencies and contradictions in their evidence.

But these inconsistencies and contradictions by themselves are

insufficient to make them unworthy of credit. Irrelevant details

which do not in any way affect the credibility of the witnesses

cannot be labelled as omissions and contradictions.

Crl.A.1566/2005. 21

27. It is the quality of the evidence one has to look at

and not the quantity. Unless there are compelling circumstances, it

may not be possible to reject the evidence of a witness based on

minor contradictions and inconsistencies. The witnesses cannot be

expected to retain photographic memory of the incident and

moreover the power of reception, retention and reproduction

varies from person to person. The attempt is to see if there is a ring

of truth in the evidence and whether there is any reason to falsely

implicate the accused.

28. One cannot omit to note that P.Ws. 2 and 3 are

natural witnesses. It is not disputed that they were running the tea

shop very near to the place of incident. Of course, there is a

suggestion that they could not have seen the incident from the tea

shop. But evidence shows that they could have seen the incident

and also that they had come out hearing the sounds. Reliance

placed on the scene plan is not of much consequence. It is in tune

Crl.A.1566/2005. 22

with the mahazar prepared by the investigating officer and it does

not suffer from any infirmities as pointed out by the learned

counsel for the appellant. It is significant to notice that there is no

suggestion to the witnesses who supported the prosecution case

that it was not the accused who had committed the act, but Sijo.

No suggestion is made to them as to why they should falsely

implicate the accused. The story given at the time of questioning

under Section 313 Cr.P.C. is clearly an after thought and has no

substance at all.

29. There is nothing to indicate that even assuming that

the evidence of P.W.1 is not fully acceptable, P.Ws. 2 to 7 had any

reason to speak against the accused. They are natural witnesses.

Of course the defence has a case that Korakkal family terrorise the

area and all people are afraid of them. If that be true, the accused

would not have got persons to speak in his favour. The above

claim is too fragile. There is no basis for it at all.

Crl.A.1566/2005. 23

30. The argument that the knife, namely, M.O. 1 could

not have caused the injuries found on the body of Baby had already

been adverted to. It is found that the injury shown in the inquest

report and the postmortem report differ and that causes suspicion

about the case. One must remember here that the inquest is

prepared by a police officer, while autopsy is conducted by an

experienced Forensic Surgeon. Merely because the injuries

mentioned in these two reports do not tally, it does not mean that

the prosecution case has to fail.

31. One cannot remain blind to the defence set up,

which is a plea of alibi. It is well settled that when a plea of alibi is

raised, the burden is on the accused to prove the same. (See the

decisions reported in Brijlala Pd. Sinha v. State of Bihar (AIR

1998 SC 2443) and Akbar Sheikh v. State of W.B. ( (2009) 7

SCC 415).

Crl.A.1566/2005. 24

32. Apart from that, the case set up by D.Ws. 1 to 3 is

only developed at the stage of being questioned under Section 313

Cr.P.C., and therefore their evidence is unconvincing also. D.W.1

has stated that the actual stabbing was done by Sijo. He also

speaks about the role played by P.W.12. One may not forget the

fact that P.W.12 also supports the accused in this regard to the

extent that he had wrested the knife from Sijo. It is clear from a

reading of the evidences of D.W.1 that he had cooked up a story to

help the accused.

33. D.W.2 would say that on the relevant day his

vehicle was hired by the accused to transport pine apple. He lends

his vehicle for hire. If that be true, the vehicle should have a trip

sheet and it will indicate the true state of affairs. The defence has

not chosen to have the trip sheet produced to establish his claim.

Therefore the evidences of these witnesses are of no purpose.

34. D.W.3 gives an entirely different story.

Crl.A.1566/2005. 25

35. As already noticed, the case put forward by these

witnesses are not even suggested to the prosecution witnesses.

36. It may be noticed that going by the records, Ext.P1

FIS was drawn up by about 2.30 p.m. and Ext.P2 inquest report

was drawn up by 3.45 p.m. on the date of incident itself. Both

Ext.P1 and Ext.P2 report were produced before the court on

26.2.2001, that is the next day of the incident. It is significant to

notice that the inquest report contains the crime number also.

There is no suggestion either to P.W.15 or to P.W.16 that the first

information statement and the inquest report were later drawn up

and ante-dated and ante-timed. One may recall that the incident

took place at about 12.45 p.m. on 25.2.2001. Therefore these two

crucial documents came into existence soon after the incident. It

cannot be believed that within such a short span the police could

manipulate, fabricate or concoct a story so as to falsely implicate

the accused. Apart from the above fact, it is too difficult to believe

Crl.A.1566/2005. 26

that in an incident which happened in broad day light in a

significant place of the locality, the police would have ventured

and agreed to falsely implicate a person.

37. The court below has considered the evidence in

great detail and has found the defence case to be untenable. On a

consideration of the materials before it, the court below came to the

conclusion that the prosecution has succeeded in establishing the

case beyond reasonable doubt.

38. It was finally contended that after the initial

quarrel, the accused had left the place and the deceased had

followed him and exhorted him. It was sought to be made out that

it was the deceased who was the aggressor.

39. The above attempt is baseless. Even assuming that

the deceased might have provoked the accused, the fact is that the

deceased carried no weapons with him. The number of injuries

inflicted on the deceased, weapon used, the nature of injuries

Crl.A.1566/2005. 27

inflicted and the manner in which they were inflicted and the fatal

effect of the injuries produced would deprive of the accused of any

benefit of doubt.

The court below is perfectly justified in coming to the

conclusion that the prosecution has proved the case against the

accused. The result is that this appeal is without merits and it is

liable to be dismissed. We do so confirming the conviction and

sentence passed by the court below.

K. Balakrishnan Nair,
Judge

P. Bhavadasan,
Judge
sb.