High Court Kerala High Court

Kumaran vs State Of Kerala on 19 March, 2008

Kerala High Court
Kumaran vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 420 of 2008()


1. KUMARAN, S/O. MURUKESAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/03/2008

 O R D E R

V. Ramkumar, J.

………………………………….
Crl.R.P. 420 of 2008
…………………………………….

Dated: 19-03-2008

Order

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the revision petitioner who was the first accused in C.C.

27 of 2007 on the file of J.F.C.M. I, Kozhikode for offences

punishable under Sections 454, 380 and 461 I.P.C. challenges

the conviction enetered and the sentence passed against him for

those offences.

2. What has been unravelled by the oral and

documentary evidence adduced by the prosecution is the

following:-

The place of occurrence is the residential house of the

brother of P.W.1 situated at Vengeri amsom of Kozhikode Taluk.

The said house is by the side of Kannadikal road near Kakkodi

bridge. Aneeshkumar the brother of P.W.1 was working abroad

and his wife is residing in her tarvad house. Hence the said

house kept locked. There were household articles including

Crl.R.P. 420 of 2008 -:2:-

T.V.and Fridge inside the house. P.W.1 is residing at Edakkad.

In the afternoon of 5-12-2006 P.W.1 came to the house of his

brother. After opening the gate when he entered the courtyard

he found some of the household articles including lamps kept in

a bag outside the house. Getting suspicious he tried to enter the

house through the back door. At that time four persons ran out

of the house. With the help of the local people they were able to

catch three out of 4 people who had escaped. The police were

called and the three accused persons were handed over to the

police. Mos 1 to 4 in MO5 plastic bag are the articles which

were found in the courtyard. It was P.W.1 who gave the first

information to the police. P.W.2 is a local resident residing on

the rear of the house in question. He deposed that he could see

A3 there and the others were subsequently caught . P.W.3 is

the wife of Aneeshkumar who is the brother of P.W.1. She was

informed by P.W.1 about the theft and she rushed to the scene

of occurrence. She identified Mos 1 to 4 as her belongings.

P.W.5 is a witness to Ext.P5 scene mahazar. P.W.6 is the

investigating officer who recorded Ext.P1 F.I. statement from the

Chevayoor Polcie Station.

Crl.R.P. 420 of 2008 -:3:-

3. Thus, all the three accused persons including the

revision petitioner/first accused were there inside the house

when P.W.1 reached there and Mos 1 to 4 were also kept outside

the house. The evidence clearly shows that the accused had

broken open the back door of the house and had also forced open

the receptacle inside the house to remove Mos 1 to 4. After

removing those properties from the house when they were about

to decamp with the properties that they were virtually caught

red handed by P.W.1 and others. The conviction was right

entered against the revision petitioner and the same is

accordingly confirmed.

4. What now survives for consideration is as to the

legality or otherwise of the sentence imposed on the revision

petitioner. The learned counsel for the revision petitioner

submitted that the revision petitioner/first accused was a first

offender and he did not deserve any punishment by way of

imprisonment. The learned Public Prosecutor after getting

instructions confirmed the fact that the revision petitioner is not

involved in any other crime. But that can hardly be a

circumstance to exempt the revision petitioner from

Crl.R.P. 420 of 2008 -:4:-

imprisonment. The occurrence shows that it was committed in

broad daylight. It was after breaking open the rear door of the

house that the accused persons gained their entry into the house

and removed the brazz plate, steel tap series and oil lamp from

the house. However, having regard to the fact that the

revision petitioner is a first offender, I am of the view that he

does not deserve rigorous imprisonment for three years under

Sec. 454 I.P.C. Accordingly, the sentence imposed on the

revision petitioner under Sec. 454 is reduced to rigorous

imprisonment for two years. In all other respects the sentence

imposed on the revision petitioner is confirmed. Accordingly,

confirming the conviction recorded against the revision petitioner,

the sentence imposed on him under Sec. 454 is reduced to two

years instead of three years. In all other respects the sentence

imposed by the Court below, is confirmed as above.

In the result, this Revision Petition is disposed of .

V. Ramkumar, Judge

ani/