High Court Kerala High Court

Kunnath Baby @ Esthappan vs State Of Kerala on 17 July, 2007

Kerala High Court
Kunnath Baby @ Esthappan vs State Of Kerala on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 876 of 2007()


1. KUNNATH BABY @ ESTHAPPAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :K.SANIL KUMAR[STATE BRIEF]

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :17/07/2007

 O R D E R
                           K. THANKAPPAN, J.
                     ------------------------------------------
                       CRL.A.NO.876 OF 2007- D
                     ------------------------------------------
                 Dated this the 17th day of July, 2007.

                                 JUDGMENT

The sole accused in S.C.No.1548/2005 on the file of the Special

Judge, Thalassery is the appellant. The appellant faced trial for

the offences punishable under Sections 376, 379 and 3(1)of SC/ST

(Prevention of Atrocities Act), 1989. The prosecution case against the

appellant was that on 27.6.1999 at 5 p.m while PW4 was returning

from the house of her sister, the appellant stopped her at the way

and he caught hold of her from behind and committed rape on her.

The further case of the prosecution was that the appellant had stolen

an amount of Rs.500/= which PW4 kept in her dress. PW4 belongs

to SC/ST community. The appellant had committed the offences

against PW4 punishable under Section 3 of the SC/ST (Prevention of

Atrocities) Act also. To prove the case against the appellant,

prosecution examined Pws 1 to 12 and produced Exts.P1 to P16.

MOs 1 to 3 were also produced. After closing the prosecution

evidence, the appellant was questioned under Section 313 of the Code

of Criminal procedure. Denying the prosecution allegation, the

appellant had stated that he is innocent. Further he had stated before

CRL.A.NO.876/2007 2

the court that he had consumed alcohol from PW4 and paid Rs.100/=.

As the balance of Rs.40/= has not been returned, there ensued a

quarrel between PW4 and himself and because of this, the case

was foisted against him by Pws 1, 5 and the father of PW4. Exts.D1

and D2 were also marked on the side of defence. However, after

considering the entire evidence, the trial court found the appellant

guilty under Section 511 of 376 and he was convicted thereunder and

sentenced to undergo R.I for 4 years and to pay compensation of

Rs.25,000/=and in default of payment of the compensation, to

undergo S.I for a term of three months more. The above judgment

of the trial court is assailed in this appeal.

2. Since the appeal is filed through the jail authorities and the

appellant is not having a counsel of his own choice to argue the case, a

member from the State brief panel has been appointed to argue the

case for and on behalf of the appellant. This Court heard the learned

counsel appearing for the appellant and also the Public Prosecutor

appearing for the State. The learned counsel appearing for the

appellant had taken the following contentions for challenging the

judgment of the trial court. Firstly it is contended that the trial court

CRL.A.NO.876/2007 3

committed a serious error in finding the appellant guilty under Section

511 of Section 376 only on the basis of the evidence of PW4 as there

was no supporting evidence or corroborative evidence to prove the

case against the appellant. Secondly, it is contended that even if the

evidence of PW4 is accepted as the evidence of a prosecutrix, the

finding of the trial court that the appellant had committed an offence

punishable under Section 511 of 376 is not justifiable. Finally it is

contended that as the prosecution case set up against the appellant

for the offence punishable under Section 379 is not proved on the

basis of the evidence adduced by PW4 and on the basis of the

infirmity in the evidence of the investigating officers, the case

against the appellant is also not justifiable. Lastly it is contended

that the punishment awarded against the appellant is excessive.

3. The trial court relied on the evidence of Pws 1 and 4 to prove

the charge against the appellant. As per the evidence of PW4 it is

seen that she was gone to the house of her sister early morning on

the day of the incident and she was returned from the house of her

sister in the evening . When she reached the shop of Subash, the

appellant was seen there and on seeing PW4, the appellant went

CRL.A.NO.876/2007 4

ahead along the way which PW4 also has to go. This witness has

further stated that when she went along the way she had seen that

the appellant was waiting on a rock and when she reached near the

appellant she was perplexed. But the appellant told her to proceed

and she need not be afraid of him and hence, PW4 passed the

accused, immediately the appellant caught hold of her from

behind and lift up the nighty and under skirt from behind and he

appellant committed rape on PW4. PW4 has further stated that the

appellant committed rape on her body from behind for ten minutes

and thereafter she was left free. She had narrated the way in which

the appellant committed rape on her. She had further stated that

she lost Rs.500/= in the midst of the incident and she believed

that the amount was taken by the appellant. Further evidence of

this witness was to the effect that after releasing her by the

appellant she went to the house of PW1 and reported the matter and

PW1 had told her that he would compromise the matter after

having a talk with the appellant. So she waited. Thereafter she

waited up to 6.7.1999 and it was found that PW1 had not

intervened in the matter and had not compromised the matter, she

went to the Kudiyanmala Police Station and filed Ext.P4 statement

CRL.A.NO.876/2007 5

before the police. On the basis of which, a crime was registered

against the appellant. This witness has further stated that as

directed by the police she has gone to the hospital and she was

examined by PW9 on 6.7.1999. This witness has further stated that

she had reported the matter to PW5 also who helped her to file a

complaint before the police.

4. The evidence of PW1 was accepted by the trial court as

corroborative evidence of PW4. The trial court considered the

evidence of PW9 the Assistant Surgeon of the Disitrict Hospital,

Kannur who examined PW4 on 6.7.1999. PW9 had stated that she

had examined PW4 on 6.7.1999 and had issued Ext.P8 medical

certificate. According to this witness, she had not noted any stain

of blood or semen. No grass or hair. No abrasions or contusions of

face, back of shoulders, arms or things of PW4. But this witness

has also stated that there was no general body injury on the

external genitalia. Though there was an injury noted, which was a

heeling injury having 3 to 7 days of age. This witness has also

proved in Ext.P9 chemical report the dresses worn by PW4 at the

time of the incident. As per Ext.P9 report it was reported that none of

CRL.A.NO.876/2007 6

the dresses alleged to have worn by PW4 at the time of the incident

contained semen or spermotozoa and hence the prosecution failed

to prove that the appellant raped PW4. However, considering

the evidence adduced by the prosecution, the trial court found that

the evidence of PW4 and PW9 postulates a case of attempt of rape by

the appellant on PW4. The trial court also relied on the evidence of

PW1 to find that the he helped PW4 for reporting the assault made

on PW4 by the appellant on the day of the incident to the police.

The other witnesses examined by the prosecution are only formal

witnesses and PW10 is the investigating officer, who conducted

investigation of the case and seized material objects on preparing

certain mahazers. All these mahazares were attested by Pws 5, 6

and 7. Though these witnesses had stated before the court that

they have seen some amounts were recovered from one Gopi- PW8,

that evidence was not accepted by the trial court. Relying on the

evidence of Pws 1, 4 and 9 the trial court found the appellant guilty

of an offence punishable under Section 511 of 376. The question to

be decided in this appeal is whether the judgment of the trial court is

justifiable or not. In this context it has to be noted that even in Ext.P4

statement given by PW4 before the police she had a case that the

CRL.A.NO.876/2007 7

appellant committed rape on her in a standing position and from

behind. When she was examined before the court she had narrated

the way in which the appellant committed rape on her. According to

her, she was made bent of her body by the appellant and after

removing her skirt and nighty the appellant committed rape on her

from behind the body. In this context, the evidence of PW9 is

relevant. When PW9 was cross examined, she had stated that it was

not possible to have a sexual intercourse from behind without the

consent of a victim. This witness though had stated that she was

not in a position to say whether rape was committed or not on PW4

but, the evidence of Pws 4 and 9 were accepted by the trial court to

find that the appellant had attempted to commit rape on PW4. In

this context, it has to be noted that as per the evidence of PW4

when she was going along the pathway, the appellant was waiting on

a rock and when she reached the appellant she was in a perplexed

move and thereupon the appellant asked her to pass through and

at that time immediately the appellant caught hold of her from

behind and attempted to commit rape. In this context, the trial

court correctly analysed the evidence of PW9 and came to a

conclusion that there was no evidence for rape but the question is

CRL.A.NO.876/2007 8

that what was the actual offence committed by the appellant against

PW4. In this context PW4 had stated to PW1 that the appellant

waylaid her and assaulted her. The learned trial judge though

considered this aspect in paragraph 37 of the judgment to the effect

that version of PW4 with regard to the narration of the commission

of rape was embellishment , the trial court without considering the

above aspect of the evidence of PW4 came to the conclusion that

there was an attempt for committing rape by the appellant. But on

analysing the evidence of PW4 and PW9, it can be seen that the

appellant had committed only an offence punishable under Section

354 of I.P.C as the appellant molested PW4 and had outraged the

modesty of PW4. If so the finding of the trial court that the

appellant had committed the offence punishable under Section 511 of

376 is not justifiable and it has to be set aside.

5. In the above circumstances, on taking the entire evidence

adduced by the prosecution, this Court is of the view that the

finding of the trial court that the appellant had committed an

offence punishable under Section 511 of 376 is not justifiable and

that finding is set aside. Instead it is found that the appellant

CRL.A.NO.876/2007 9

had committed an offence punishable under Section 354 of I.P.C.

Admittedly, PW4 was a woman of 33 years at the time of the

incident and she is having three children and her husband was

also away from her more than six years. In the above

circumstances, the version given by PW4 regarding the attempt

made by the appellant for the commission of the offence punishable

under Section 376 is not justifiable. However, this Court finds that

the appellant had committed an offence punishable under Section

354 of I.P.C. Accordingly, the appellant is found guilty under

Section 354 and convicted thereunder and sentenced to undergo

R.I for two years. It is also ordered to pay compensation of

Rs.10,000/= under Section 457(3) of the Code of Criminal

Procedure to PW4. If the compensation is not paid as aforesaid,

the appellant shall undergo S.I for a further period of three

months.

Accordingly, the appeal is allowed in part

K. THANKAPPAN, JUDGE.

cl

CRL.A.NO.876/2007 10

K. THANKAPPAN, J.

CRL.A.NO.876 OF 2007

JUDGMENT

CRL.A.NO.876/2007 11

17th July, 2007.