High Court Kerala High Court

Krishnan vs State Of Kerala on 11 July, 2007

Kerala High Court
Krishnan vs State Of Kerala on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 156 of 1998()



1. KRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/07/2007

 O R D E R
                       K.R.UDAYABHANU, J
                   ------------------------------------------
                       Crl.R.P.No.156 of 1998
                  ------------------------------------------
              Dated this the 11th day of July, 2007



                                O R D E R

The revision petitioner is the first accused in C.C.No.235/92

in the court of JFCM, Chittoor with respect to the offence under

Section 379 read with 34 IPC. The prosecution case is that on

5.3.1992, at about 2.30 a.m., the accused in furtherance of the

common intention committed theft of 480 mtrs. of L.T. line

aluminum wire valued at Rs.4,512/- from the electric post.

2. The accused was found guilty and sentenced to

undergo S.I., for one year. Only A1 has pursued the matter in

appeal and in the revision.

3. The contention of the revision petitioner is that the

person from whom Section 27 recovery was effected has not

been examined; so also is the witness who attested the seizure

mahazar. i.e., Ext. P3. I find that the above contention has no

merits as PW11, the Sub Inspector who effected the recovery has

testified as to the fact of recovery. The person from whose

possession recovery was effected and the witness to the mahazar

CRRP156/98 Page numbers

were cited as witnesses but could not be examined. The fact that

the above persons could not be examined is no reason to hold

that the evidence of PW11 is not sufficient to prove the recovery.

There is no case that the version of PW11 is vitiated by any

infirmities. In the circumstances, I find no reasons to interfere

in the concurrent findings of the courts below that the accused is

guilty of the offences alleged.

4. Counsel for the revision petitioner has pleaded for

leniency pointing out that the incident has taken place in the

year 1992 and that 15 years have elapsed since the

commencement of the criminal proceedings. It is submitted that

the accused is right now aged 58 years. In the circumstances

and considering the long delay, the sentence is modified to pay a

fine of Rs.5,000/- and in default, to undergo simple imprisonment

for six months.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,
JUDGE
csl