High Court Kerala High Court

Kunjappy vs State Of Kerala on 1 July, 2008

Kerala High Court
Kunjappy vs State Of Kerala on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1805 of 2008()


1. KUNJAPPY, S/O.THOMAS, KONATTU
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2008

 O R D E R
                         V.RAMKUMAR, J.
           ======================================
                    CRL.R.P. NO. 1805 OF 2008
           ======================================
                  Dated this the Ist day of July 2008

                               ORDER

The accused in C.C.104/1996 on the file of the JFCM II,

Kottarakkara is the revision petitioner.

2. The case of the prosecution can be summarised as

follows:

On 3.10.1995 at about 10.30 p.m. the accused with the

intention of committing theft of valuables from the house of PW1

bearing building No.IV/483 in Pooyappally village criminally

trespassed into the residential house of PW1 after breaking open

the door and committed theft of a gold ring weighing 800 mgs.

kept in a ladies bag, a cuticura powder tin, two sarees and an

Ajanta wall clock.

3. On the accused pleading not guilty to the charge framed

against him by the trial court for the aforementioned offences,

the prosecution was permitted to adduce evidence in support of

its case. The prosecution altogether examined 10 witnesses as

PWs. 1 to 10 and got marked 3 documents as Exts. P1 to P3

CRRP 1805/2008 2

and 4 material objects as MOs.1 to 4.

4. After the close of the prosecution evidence, the

accused was questioned under Section 313 (1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against him

in the evidence for the prosecution. He denied those

circumstances and maintained his innocence.

5. The learned Magistrate, after trial, as per judgment

dated 9/3/2001 found the revision petitioner guilty of the

offences and sentenced him to rigorous imprisonment for three

years under section 457 IPC and rigorous imprisonment for one

year under Section 461 IPC and rigorous imprisonment for three

years and to pay a fine of Rs.5,000/- and on default, to suffer

simple imprisonment for six months under Section 380 IPC. On

appeal preferred by the revision petitioner as Crl.Appeal

No.60/2001 before the Sessions Court, Kollam, the second

additional sessions judge, Kollam, as per judgment dated

18/1/2008, dismissed the appeal confirming the conviction

entered and the sentence passed. Hence, this Revision.

6. Learned counsel appearing for the revision petitioner

CRRP 1805/2008 3

made the following submissions before me in support of the

revision:-

Even though the occurrence took place on 3.10.1995,

recovery was affected only on 16.10.1995 after a lapse of nearly

13 days. PW1 who claimed to have lost the material objects in

question would state that she had lodged a complaint before the

police on the very next day. But no such complaint is

forthcoming. The FIR was registered only after the arrest of the

accused and recovery of the properties. The gold ring which was

seized from the revision petitioner at the time of his arrest is not

MO1 gold ring but another ring and the weight of the two rings

did not tally. These circumstances have been overlooked by the

courts below while recording the conviction against the revision

petitioner.

7. I am afraid that I cannot agree with the above

submissions. PWs.1 and 2 are a mother and a daughter who are

the inmates of the house in question where the theft took palce.

Since PW2, the daughter was taken to the hospital by her mother

PW1, on 3.10.1995, they returned from the hospital only on the

CRRP 1805/2008 4

next day morning i.e. 4.10.1994. When they reached their

house, they found the door broke open and the wall clock, a tin

of Cuticura powder, 8 sarees and a gold ring weighing 800 mg.

belonging to the child of PW2 kept in a ladies bag in the almirah

on the western room of the house were missing. Since PW1

entertained a suspicion that it was the revision petitioner who is a

neighboring resident who must have committed the theft, she

informed the police. Even though the complaint lodged by PW1

before the Pooyappally Police Station was not summoned or

marked, the fact remains that the police came to the spot and

prepared Ext.P1 scene mahazar. During the course of

investigation, the revision petitioner was arrested on 16.10.1995

by PW10, the Circle Inspector of Police, Perinthalmanna under

suspicious circumstances. The accused was at that time

attempting to sell MO2 Ajanta clock and was also having a gold

ring in his possession and he was not able to satisfactorily

account for his possession of the same. PW1, therefore registered

a case against him under Section 41(1)(d) Cr.P.C. Based on

Ext.P3(a) confession made by the revision petitioner, the

CRRP 1805/2008 5

investigating officer recovered MO1 a gold ring from PW4, the

jeweller who also supported the case of the prosecution when

examined before the trial court. PW10 registered a case against

him under Section 41(1)(d) Cr.P.C. MO3 Cuticura powder tin and

MO4 series consisting of two series were also seized at the

instance of the revision petitioner. Both PWs.1 and 2 have

identified MOs.1 to 4 as the properties which were stolen from

their house. The uncanny knack of women to identify their

personal belongings is an attribute which has been taken note of

by the apex court. Both the courts below had no doubt in

appreciating the evidence of the prosecution witnesses,

particularly PWs. 1 and 2. With regard to the difference in the

weight of MO1 gold ring and gold ring which was seized at the

time of his arrest, the courts below have taken note of the

evidence to hold that MO1 was not the gold ring which was

actually found at the time of the arrest of the accused and

therefore both those rings cannot have the same identity. MO1

gold ring was actually seized on the strength of the confession

made by the accused as per Ext.P3(a). The conviction recorded

CRRP 1805/2008 6

by the courts below after a careful evaluation of the oral and

documentary evidence in the case does not call for any

interference by this court and is accordingly confirmed.

9. With regard to the sentence imposed on the revision

petitioner also, it cannot be said that the same is

disproportionately harsh or excessive.

10. The learned PP, on instructions, submitted that the

petitioner was involved in three other crimes of which he has

been convicted in one case and acquitted in two cases. Such

being the antecedents of the petitioner, penal servitude by way

of incarceration alone can serve as sufficient deterrence to such

daring offenders. I do not find any good ground to interfere with

the conviction entered and the sentence passed against the

revision petitioner.

This revision is accordingly dismissed.





Dated this the Ist day of July, 2008


                                                V.RAMKUMAR,
                                                  JUDGE

CRRP 1805/2008    7

css/