High Court Kerala High Court

Krishnankutty @ Kokko Krishnan vs State Of Kerala – Represented By … on 12 December, 2006

Kerala High Court
Krishnankutty @ Kokko Krishnan vs State Of Kerala – Represented By … on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 330 of 2005()


1. KRISHNANKUTTY @ KOKKO KRISHNAN,
                      ...  Petitioner
2. SURENDRAN @ PETTI SUREN,

                        Vs



1. STATE OF KERALA - REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :12/12/2006

 O R D E R
            J.B.KOSHY & K.PADMANABHAN NAIR, JJ.

                        -------------------------------

                    CRL.APPEAL.NO.330 OF 2005 ()

                      -----------------------------------

         Dated this the  12th day of  December, 2006


                                J U D G M E N T

PADMANABHAN NAIR, J.

Accused 1 and 2 in S.C.No.202/2002 on the file of the

Additional Sessions Judge (Fast Track Court-I),

Thiruvananthapuram are the appellants. They have filed this

appeal challenging the conviction and sentence imposed on

them under Sections 302 and 201 read with Section 34 of the

Indian Penal Code. Sessions Judge found appellants guilty of

offences punishable under Section 302 read with 34 of I.P.C.,

convicted and sentenced to undergo imprisonment for life and

to pay a fine of Rs.25,000/- each. In default of payment of fine

they were directed to undergo rigorous imprisonment for two

years each. They were also found guilty of the offences

punishable under Section 201 read with 34 of I.P.C., convicted

and sentenced to undergo rigorous imprisonment for two years

each and to pay a fine of Rs.5,000/- each. In default of

CRL.APPEAL.NO.330 OF 2005 ()

2

payment of fine they were directed to undergo rigorous

imprisonment for three months each.

2. Prosecution case is as follows: Deceased Raveendran

as well as five accused involved in this case were persons who

were eking their livelihood by distilling of illicit arrack.

Deceased Raveendran used to commit theft of wash stored in

tanks by accused. They became inimical and formed

themselves into an unlawful assembly at about 5.30 p.m. on

29.10.1998 armed with deadly weapons like fire wood at river

purampokku on western side of a rubber estate belonging to

one Sulochana. On that day A2 to A4 were engaged in the

process of manufacturing illicit liquor. Deceased came there

before 2 p.m. A2 to A4 asked him to sit there and he was given

food. At about 5.30 p.m. the 1st appellant who was the 1st

accused came there. He questioned A2 to A4 why the

deceased who committed theft of wash was allowed to sit

there. Deceased uttered obscene words against A1. A1 beat

Raveendran with a piece of fire wood which was a weapon of

CRL.APPEAL.NO.330 OF 2005 ()

3

dangerous nature. Raveendran fell down and became

unconscious. Accused called him. But he did not respond.

They were under the impression that Raveendran had passed

away. They concealed his dead body in the nearby bushes and

informed A5. On the next day at about 12 noon all accused

together tied both hands and legs of Raveendran to a trunk of

tree which was submerged at the bottom of Karamana river.

Raveendran died due to drowning.

3. PW1, son of deceased Raveendran gave Ext.P1

F.I.Statement before PW29, Head Constable of the Aryanad

police station at about 11.30 a.m. on 9.11.1998. He stated that

Raveendran was missing from 29.10.1998 at 8.30 a.m.

onwards. Based on Ext.P1 F.I.Statement PW29 registered

Ext.P1(a) F.I.R. as Crime No.313/98 under the caption “man

missing”. Subsequently investigation was taken over by

PW30, Assistant Sub Inspector. He questioned witnesses and

took their statements. Thereafter investigation was taken over

by PW32, Circle Inspector of Police on 8.3.1999. He questioned

CRL.APPEAL.NO.330 OF 2005 ()

4

witnesses. On 17.3.1999 he arrested all accused from the

house of A5. They confessed on having committed the offence.

Based on the information furnished by A2 that fire wood used

by A1 for beating Raveendran was thrown by him in a rubber

estate, a search was conducted and MO3 firewood was seized

under Ext.P18 seizure mahazar. Further case of prosecution

was that A1 and A5 confessed for having taken the dead body

of Raveendran and trying same to the trunk of a tree which

was sub merged at bottom of river. The tree trunk could not

be seized. In the meanwhile, one Surendran Nair gave Ext.P22

F.I.statement before Sub Inspector of Police, Aryanad Police

station, at 8 p.m. On 4.3.1999. It was stated that he saw a

deadbody of a person floating in the Karamana river. Based on

Ext.P22 Statement Ext.P22 (a) F.I.R. was registered. The

deadbody was taken out of water. On 5.3.1999 PW2 conducted

inquest on the deadbody. Thereafter PW18 doctor conducted

post mortem examination and issued Ext.P12 Post Mortem

certificate. Superimposition technique was adopted. A part of

investigation was conducted by PW32 and PW33.

CRL.APPEAL.NO.330 OF 2005 ()

5

Investigation was completed by PW36, Assistant

Superintendent of Police. PW34 filed the final report. The

accused were arrested and subsequently released on bail.

The learned Magistrate committed the case to the court of

Sessions after observing formalities. Learned Sessions Judge

made over this case to Additional Sessions Judge for trial.

When the appellant and other accused appeared before the

learned Sessions Judge, charges under Sections 143, 147, 148,

201 and 302 read with 149 of I.P.C. were framed after hearing

both sides. Charges were read over and explained to accused.

They pleaded not guilty.

4. On the side of the prosecution, PWs.1 to 36 were

examined, Exts.P1 to P27 proved and marked and MOs.1 to 7

identified. After the prosecution evidence was over, accused

were questioned under Section 313 of the Criminal Procedure

Code. They denied all allegations levelled against them. Since

no grounds were made out to acquit accused under Section

232 of Cr.P.C., they were called upon to enter on into their

CRL.APPEAL.NO.330 OF 2005 ()

6

defence. DW1 was examined and Exts.D1 to D5 series proved

and marked. When the case was posted for defense evidence,

a report was submitted by the counsel for the 3rd accused

stating that 3rd accused died on 8.11.2004. The police after

verification submitted that A3 died on 8.11.2004. So charges

against A3 abated. Learned Sessions Judge found A1 and A2

guilty of the offence punishable under Sections 302 and 201

read with Section 34 of the I.P.C. All accused were found not

guilty of the offences under Section 143, 147, 148 and 149 and

acquitted.

5. Heard Sri.M.Rajagopalan Nair counsel for the

appellants and Sri.K.C.Santhosh Kumar, Public Prosecutor.

6. The learned counsel appearing for the appellants has

argued that there is absolutely no evidence to support the

findings of the court below that appellants are guilty of the

offences punishable under Section 302 and 201 of I.P.C. read

with 34 of I.P.C. It is argued that there is no convincing

CRL.APPEAL.NO.330 OF 2005 ()

7

evidence to show that Raveendran died at 5.30 p.m. on

29.10.1998. It is argued that even according to the

prosecution, Raveendran died not because of any injuries

sustained by him but because of drowning. It is argued that in

absence of any material to hold that the appellants applied

force to keep the body of Raveendran under water so as to

cause suffocation the appellants cannot be convicted for the

offence punishable under Section 302. It is argued that even

accepting the entire prosecution case as such no offence

under Section 302 of I.P.C. is made out in this case. It is

pointed out that the prosecution case was when deceased

came to the place of occurrence A1 and A5 were not there.

The other accused gave deceased food and while Raveendran

was taking food A1 came there. A1 questioned accused nos.2

to 4 why they served food to a person who was steeling their

wash. The deceased called A1 names. A1 took out a fire

wood lying there and beat Raveendran. A1 to A4 tried to wake

him up. There was no respondence. Accused assumed that

Raveendran passed away. They concealed the deadbody

CRL.APPEAL.NO.330 OF 2005 ()

8

among the bush and on the next day tied the same to the trunk

of submerged timber piece. He fell unconscious. It is also

argued that there is no evidence to hold that deceased was last

seen in the company of the accused. It is argued that it is a

case which the prosecution attempted to prove by direct

evidence. It is argued that if the prosecution wanted to prove

the guilty of accused by adducing direct evidence thereafter

the accused cannot be convicted relying on circumstantial

evidence. Prosecution case is that deceased Raveendran told

his family members that he was going for manual labour left his

house at about 8.30 a.m. on 29.10.1998. Ext.P1 F.I.statement

was recorded at 11.30 a.m. on 9.11.1998. In Ext.P1 also it was

stated that deceased left the house at 8.30 a.m. on 29.10.1998

stating that he is going to do manual labour. On 4.3.1999 the

deadbody was found floating in the Karamana river. The

deadbody was completely decomposed and beyond

recognition. A crime was registered under the caption “man

missing”. Ext.P2 inquest was conducted on 5.3.1999. The son

of the deceased identified dead body as that of Raveendran.

CRL.APPEAL.NO.330 OF 2005 ()

9

Thereafter post mortem examination was conducted. Ext.P12

is the post mortem certificate. The following injuries were

noted by PW18, in Ext.P12 post mortem certificate. PW18

proved the post mortem certificate also. The following were

the findings:

“Body was that of an adult male in a state of

advanced decomposition. Both forearms, hands and

feet were missing without any infiltration of blood

around. The available portion measured 157 cm in

length and 46 kgm in weight. Head, both arms and

legs were completely skeletonised with adipocere

formation on the trunk and thighs. Eyeballs were

softened, glabella and superciliary ridges were

prominent. Frontonasal junction was distinct with

rounded orbital margins. The zygoma and mastoid

processes were prominent with deep digastric grooves.

The chin was square in shape with everted angles. The

ental formula was as follows:-

    -- 17  16  15   --  --  --  --    |  --  --  --   24  25   26   27  28

    38 37 36  35 34 33 32 31 | 41 42 43 44  45   --     47  48




The teeth showed moderate periodontosis with

brownish stains on the inner aspect and were loose.

The sockets of left upper central incisor and that of first

molar on left lower quadrant were completely

resorbed. The other empty sockets showed

postmortem loss of teeth. The sagittal and coronal

sutures fused completely internally but externally their

fusion was not complete. Xiphisternum fused with the

CRL.APPEAL.NO.330 OF 2005 ()

10

body and manubrium has not fused. A few black hairs

3 – 4 cm in length were present on the public region

and were loose. External genitalia was missing and the

surrounding tissues did not show any infiltration of

blood. The pelvic cavity was deep with narrow inlet

and outlet. The curvature of sacrum was uniform and

greater sciatic notch and subpubic angle were acute

(Body was not kept in cold room).

Antemorem injuries to soft tissues if any, could

not be detected due to decomposition changes. No

injury was noted to the available bones.

The skull was intact and the brain was in a

liquified stage having passages including hyoid bone

were missing. The air passages contained fine sand

articles in the major divisions with decomposition of its

mucosa. The chest cavities contained 30ml of thick,

brownish fluid on each side. Lungs were dark, soft and

pulpy. Stomach was empty without any peculiar smell,

mucosa decomposed. All other internal organs were in

an advanced state of decomposition. Viscera and long

bone (as requested by the investigating officer) have

been preserved and sent for chemical analysis. Tissue

bits and water sample were also forwarded to the

Chemical examiner’s Laboratory for doing diatom test.

Tooth Nos.(31) and (41) were subjected to Gustafson’s

technique of age determination and the age could be

471 5 years. The skull and mandible have been

forwarded to the Forensic Science Laboratory for

superimposition technique as requested by the

investigating officer.”

PW18 opined that death might have occurred between three

weeks and three months prior to the date of the post mortem

CRL.APPEAL.NO.330 OF 2005 ()

11

examination. Cause of death was stated as drowning.

Prosecution case was that the victim was missing from

29.10.1998 onwards. Identity of the deadbody as that of

Raveendran was satisfactorily established by Superimposition.

Ext.P15 and P16 series are prints and negatives of the photos

taken after superimposition. From the medical evidence alone

it is not possible to held that it was a case of homicide.

7. There is no eye witness to the entire incident.

According to prosecution, PW3 had seen a part of incident and

PWs.7 and 8 saw deceased in the company of accused and

that will show that it was the accused who murdered

Raveendran. PW7 deposed that at about 2 p.m. on

29.10.1998 he along with his uncle Chellan and Ratheesh went

to forest for cutting timber for repairing house. On their way

back he saw deceased and four persons sitting together.

Chellan asked them whether it was possible to give him some

arrack. They did not say anything. According to him, the

persons found there was A1 to A4. Admittedly A5 was not

CRL.APPEAL.NO.330 OF 2005 ()

12

there at that time. Raveendran and acused were chatting and

appeared to be in cordial terms. During cross examination he

had admitted that he was questioned by police about six

months after death of Raveendran. Evidence shows that he

was not capable of speaking about various months in

Malayalam or English calender. According to him he along with

others were walking along the opposite side of the river when

accused and deceased were sitting. Width of the river at that

place was more than 30 metres. PW7 further stated that on

the next day itself he told the wife and children of Raveendran

that he saw Raveendran in the company of accused. But he

had not inform the police. It is also very pertinent that Ext.P1

F.I.Statement was given by the son of the deceased only on

9.11.1998 and on that day he did not say anything about the

information given to him by PW7.

8. According to the prosecution PWs.7 and 8 came

together. PW8 also deposed that he had seen deceased along

with the company of accused Nos.1 to 4. He saw the deceased

CRL.APPEAL.NO.330 OF 2005 ()

13

on 29.9. but he did not remember the year. He also deposed

that he had seen four persons. He also deposed that on the

third day he informed wife and children of missing person

about the fact that he had seen Raveendran in the company of

A1 to A4. According to him he was questioned by police about

two months after date of occurrence and again questioned

after a lapse of about three months. But on 5.3.1994 the police

had no information regarding the story spoken to by PWs.7 and

8. PW7 had admitted that his eye sight was very poor. He

admitted that he went to forest for committing theft of timber

and normally he will not go to forest for committing theft

during day time. He admitted that the names of the accused

were told by him as requested by the children of deceased.

He had admitted that on the previous day of his examination

he came to court along with son of deceased and Aryanad

Police tutored him. When he was cross examined with

permission he was unable to read the date looking into

calender or time shown in the clock fixed on the wall of the

court hall as his eye sight was poor. So no reliance can be

CRL.APPEAL.NO.330 OF 2005 ()

14

placed on the evidence of PWs.7 and 8. We disbelieve their

evidence. Even if their evidence is accepted the same is not

sufficient to convict the appellants. According to PWs.7 and 8

they saw deceased and A1 to A4 sitting together at 2 p.m. PW3

deposed that he had seen deceased alive at 5.30 p.m. on

that day. PW3 deposed that he had seen the deceased along

with accused Nos.1 to 4 at about 5.30 p.m. on 29.10.1998.

PW3 was attending the call of nature. He heard somebody

calling names and looked towards the direction from where

sound came. Then he saw accused and deceased on the

opposite side of river. He deposed that A1 bet Raveendran

and he fell down. PW3 also deposed that others asked

Raveendran to get up. But he did not get up. So PW3

suspected some foul play and left the place immediately.

According to him all the five accused were there. During cross

examination he had admitted that the Circle Inspector

conducted search in his property and questioned him. But he

did not disclose anything about the incident which he had seen

to anybody including Circle Inspector of Police. PW3 had

CRL.APPEAL.NO.330 OF 2005 ()

15

deposed that there was a rumor that deceased was kept away

by his family members. He deposed that he was called to the

police station. At that time one police constable by name

Basukutty asked him to divulge any information he knows

about the missing man. So he went to the Circle Inspector

and gave the details. He had admitted that the Circle Inspector

asked him to say the names of five accused. Evidence of PW3

shows that distance between the place of occurrence and the

place where he was standing was more than 50 metres. During

cross examination he deposed that he was going to another

place to seek the assistance of one Narayanan for retrieving

timber from river. But he did not state that fact to the police.

He had also admitted that normally it was not necessary for

him to go to that place and he happened to be there only

because he was passing through that place. The details given

by PW3 about the person whom he wanted to meet shows that

he was not speaking truth. Evidence of PW3 appears to be

highly artificial especially his conduct in not disclosing the

names of the assailants to the relatives of deceased or to the

CRL.APPEAL.NO.330 OF 2005 ()

16

police immediately after the incident. So no reliance can be

placed on the evidence of PW3 also. It is not possible to hold

that deceased was seen last in the company of accused by

PW3 at about 5.30 p.m. on 29.10.1998. It is not possible to

convict the appellants based on the uncorroborated testimony

of PW3 alone.

9. Apart from the evidence of PW3 the only other piece of

evidence relied on by the prosecution is the recovery of MO3

firewood. Prosecution case was that it was A1 who bet

deceased with MO3. But the same was recovered in pursuance

of the information furnished by 2nd accused. Ownership of

concealment was also proved. Learned Public Prosecutor has

argued that even assuming that recovery of MO3 cannot be

considered as a recovery contemplated under Section 27 of the

Evidence Act the fact that accused pointed out the place to

police from where MO3 was recovered is a relevant fact

admissible under Section 8 of the Evidence Act. The seizure of

MO3 alone is not sufficient to convict the accused. So finding

CRL.APPEAL.NO.330 OF 2005 ()

17

of learned Sessions Judge that appellants are guilty of the

offences under Sections 302 and 201 read with 34 of the Indian

Penal Code are unsustainable and liable to be set aside. We

do so.

In the result the Crl.Appeal is allowed. Conviction and

sentence imposed on the appellants under Sections 302 and

201 of the Indian Penal Code are hereby set aside. They are

found not guilty of those offences and acquitted. Fine, if any,

paid by them shall be refunded. They shall be released from

jail forthwith if their continued detention is not required in

connection with any other case.

J.B.KOSHY, JUDGE

K.PADMANABHAN NAIR, JUDGE

prp

J.B.KOSHY & K.PADMANABHAN NAIR, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

17th November, 2006