High Court Kerala High Court

K.P.Sunil vs State Of Kerala on 12 July, 2007

Kerala High Court
K.P.Sunil vs State Of Kerala on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 376 of 2000()



1. K.P.SUNIL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.V.V.RAJA

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

 Dated :12/07/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ----------------------------------------
                     Crl.A.No.376 of 2000
                  ----------------------------------------
                Dated this the 12th day of July, 2007



                              JUDGMENT

The appellant is the complainant in C.C.No.200/93 in the

court of Judicial First Class Magistrate, Nourth Paravur with

respect to the offences under Sections 451, 323, 321 and 506(ii)

IPC.

2. The case of the complainant is that on 25.11.1992 at

11 p.m., the accused committed house trespass by entering into

the varandah of his house and took him out and manhandled and

threatened.

3. The evidence adduced in the matter consisted the

testimony of PWs’ 1 to 3 and Exts. P1 and P2. DW1, the Circle

Inspector, investigated the case when the complaint filed was

forwarded to the police was examined at the instance of the

defence; and got marked Exts. D1 to D5. The trial court noted a

number of contradictions in the evidence of PW1 in contrast to his

complaint filed. It is noted that he had stated that he was fisted

on both his cheeks by the accused when he was taken to the

CRA376/2000 Page numbers

police jeep and at near the jeep. But he emphatically denied the

same when he was examined and stated that he was fisted before

taking to the jeep. His version that he was subjected to criminal

intimidation is not mentioned in the complaint. It was also noted

that according to him he had swelling on the face. The same is

the version of PW2, the mother of PW1 also. But PW2, the doctor,

who issued Ext. P2 wound certificate has testified that there was

no external injuries and there was only complaint of pain. He has

also mentioned that complaint of pain can be pretended. With

respect to the earlier private complaint filed the Police has filed a

refer report. i.e., Ext. P5 which has been proved by PW1, the

Circle Inspector of Police, who has deposed that the complaint

was filed as the complainant was aggrieved on account of the fact

that he was taken by the police in the night and taken to various

places. It is the defence version that he was taken by the police to

detect the accused involved in a case of clash between RSS and

Marxist workers and in which one person sustained cut injuries. It

is also noted that no independent witnesses have been examined.

In the circumstances, I find that the conclusion arrived at by the

CRA376/2000 Page numbers

court below is a possible one. Hence, in appeal, against acquittal

this court is not entitled to interfere, in the light of the findings of

the court below.

Hence, the appeal is dismissed.

K.R.UDAYABHANU,
JUDGE

csl