High Court Kerala High Court

Madampalli Mammootty vs State Of Kerala on 20 February, 2007

Kerala High Court
Madampalli Mammootty vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 573 of 2005()


1. MADAMPALLI MAMMOOTTY, S/O.MOOSA,
                      ...  Petitioner
2. KADAR MAJEED, S/O.ABDULLA,
3. O.C.ABDULLA @ OSSAM ABDULLA,
4. CHEENAMBADAN AZEEZ, S/O.ABDULLA,
5. MAKKI ABDULLA, S/O.MOIDU,

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :20/02/2007

 O R D E R

K.Thankappan, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Crl. A. No. 573 of 2005

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 20th day of February, 2007

JUDMENT

The accused Nos. 1,2,13,14 and 15 in S.C. 25 of 1997 on the file of

the Court of the Additional Sessions Judge (Adhoc)-I, Wayanad, Kalpetta are

the appellants. The appellants and 11 other accused faced trial for the

offences punishable under sections 143, 147, 148, 452, 323, 120B, 307 read

with section 149 IPC. Brief facts of the prosecution case against the

appellants and other accused is as follows:- On 19th September, 1993 there

was a communal clash at Kundala in Mananthavady between the Bharathya

Janata Party and Muslim League. Enraged at this, the appellants and other

accused persons, who entered into a criminal conspiracy to murder PW1

and PW2 Gopu, the supporters of Bharathya Janatha Party, armed with

deadly weapons like chopper, iron rod etc., formed themselves into an

unlawful assembly at 1 A.M. on 20-9-1993 and reached the house of PW1

and when PW1 opened the door, the appellants and other accused persons

trespassed into the house of PW1, appellants 1 and 2 inflicted cut injuries

with a chopper on PW1, the 9th accused beat PW1 with an iron rod and the

other accused persons beat and kicked PW1 and thereby caused grievous

injuries to PW1 and thereby attempted to kill PW1. On the above allegation

Crl.A.573/2005 2

the appellants and other accused persons have been committed the

offence punishable under section 143, 147, 148, 452, 323, 120(b), 307

read with section 149 IPC. To prove the case against the appellants and

other accused, PW1 to PW17 were examined and Exts.P1 to P13 were

marked. MO1 to MO6 were also marked. When the appellants were

questioned under section 313 of Cr.P.C., they denied the allegation and

stated that they were innocent. Relying on the evidence adduced by the

prosecution both, oral and documentary, the trial court found that the

appellants guilty under sections 143, 147, 148, 452, 323, 307 read with

section 149 IPC and they were convicted thereunder and sentenced to

undergo rigorous imprisonment for two years each and to pay a fine of

Rs.51,000/- each and in default to undergo simple imprisonment for three

months each under section 147 read with 149 IPC. Though the

appellants were found guilty under section 143 and 147 read with section

149, section 147 being a higher offence involving all these ingredients,

no separate sentence was awarded under section 143 IPC as per section

71 IPC. They were sentenced to undergo rigorous imprisonment for two

years each and to pay a fine of Rs.20,000/- each and in default to undergo

simple imprisonment for four months each under section 148 read with

section 149 IPC. They were also sentenced to undergo rigorous

Crl.A.573/2005 3

imprisonment for five years each and to pay a fine of Rs.25,000/- each

and in default to undergo simple imprisonment for six months under

section 452 read with section 149 IPC. The trial court found that the

appellants were found guilty under sections 323 and 307 read with

section 149 IPC and they were sentenced only for higher offence under

section 307 IPC to undergo rigorous imprisonment for 10 years each and

to pay a fine of Rs.1,00,000/- each and if the fine amount of

Rs.1,00,000/- was realized, that would be given to PW1 towards the

pain and suffering. Challenging the conviction and sentence ordered

against the appellants, the appeal is filed.

2. The learned counsel for the appellants has taken the following

contentions to challenge the impugned judgment. Firstly, the learned

counsel contended that the trial court has committed serious error in

relying on the evidence tendered by the prosecution witnesses to enter a

finding against the appellants, as the evidence tendered by the witnesses

are mutually contradictory and inconsistent. Secondly, it is contended

that the trial court had committed serious error in finding the appellants

guilty under sections 143, 147, 148, 452, 323, 307 read with section 149

IPC, as the witnesses failed to identify the appellants as the persons who

Crl.A.573/2005 4

had participated in the commission of the offences. Thirdly, it is

contended that the trial court had committed serious error in convicting

the appellants under section 307 IPC, as there was no medical evidence

to prove that the appellants had committed the above acts in prosecution

of their common object to commit murder as alleged by the prosecution.

Finally, the learned counsel contended that the sentence awarded against

the appellants are excessive.

3. As per the prosecution case, the motive to commit the

offence by the appellants and other accused is the common object of

committing the murder of PW1 on account of political enmity. The

prosecution mainly relies on the evidence of PW1 injured, PW3

Mohanan, PW4 Francis, PW5 wife of PW1 and PW6 daughter of PW1.

All these witnesses were examined as occurrence witnesses to the

prosecution. PW1, PW3 to PW6 were examined as eye witnesses to the

occurrence. PW3, PW4, PW7 and PW8 were not supporting the

prosecution case and hence they were declared as hostile to the

prosecution. PW9 was examined to prove Ext.P3 mahazar. He

identified MO1 and MO2. PW10 and PW11 were also examined to

prove Ext.P4 recovery mahazar, under which certain material objects

were recovered

Crl.A.573/2005 5

4. PW, the injured, stated that on the date of the incident he

along with his wife was sleeping at the room on the western side of the

middle room and at about 12- 12.30, they heard some one knocking at

the door. He came to the central room and switched on the light to kolai.

He saw three – four persons who were known to him, the appellants, and

in total there were about 10 – 12 persons. He further stated that when he

opened the door, 1st appellant inflicted a cut on his left shoulder, in

which he sustained injuries, and the 2nd appellant inflicted another cut

on his head and on that cut his ear also wounded and ear hanged.

Thereafter shouting ” “2nd appellant pushed him to the

courtyard. Then two or three persons beaten and kicked him with iron

rod and coffee stick. PW1 specifically stated that appellants 1 and 2

inflicted cut on his body. He identified 2nd appellant,5th appellant, 1st

appellant, 3rd appellant and 4th appellant. He also identified the material

objects.

5. PW2, son of PW1, stated that his father sustained injury on

19-9-1991. On that day he was not in the house and he was in his wife’s

residence. He stated that his father had disclosed that the appellants

Crl.A.573/2005 6

and others came to the house in the night and his father was called out

and when he came out of the house, 1st appellant inflicted a cut, then

followed by Majeed inflicted a cut on his head and pushed him to the

courtyard shouting ”

“PW5, wife of PW1, stated

that at about 12 O’ Clock they heard some one knocking on the door and

after switching on light, PW1 went to the varandha. She and her

daughter accompanied PW1 stood at the door of the varandha. Then 2nd

appellant requested to open the door. She stated that they saw some

people outside. Among them she identified appellants 1 and 2. She

further stated that ”

.

.

.”

6. PW6, daughter of PW1, had given evidence in support of the

evidence of PW1 and PW5. She identified appellants 1 and 2. She stated

as follows:-

.

Crl.A.573/2005 7

.

.

.

,

.

.

.

.

.

.

.

.

.”

The trial court after considering the evidence came to the conclusion that

in the light of evidence of all eye witnesses and injured it is clearly came

in evidence that the incident of inflicting two cut injuries by sharp

edged weapon took place while PW1 was opening the varandha’s door

opening to courtyard and after inflicted cut injuries PW1 was pushed to

the courtyard and beaten indiscriminately using iron rod and coffee stick.

7. Question to be decided in this appeal is whether the prosecution

has succeeded in proving the entire case against the appellants?

8. The allegation is that due to communal clash at Kundala

Crl.A.573/2005 8

between the Bharathiya Janata Party and Muslim League, during night

of 19-9-1993, some persons came to the house of PW1, tapped at the

door. The 2nd appellant told PW1 to open the door and while opening the

door the accused rushed inside shouting to kill him and 1st appellant

inflicted a cut on the shoulder of PW1 and 2nd appellant inflicted cut

injury on his head which cut his ear to a hanging stage and he was

pushed to the courtyard and there the was beaten with iron rode and stick

and he sustained injuries.

9. If so, question to be decided is whether the appellants and

others have got any common object in attacking PW1 and whether they

entered into any conspiracy to attack PW1?

10. The prime motive as alleged by the prosecution for the offence

committed by the accused was due to political clash between the

political parties. If that be so, the common object was to attack PW2,

the son of PW1 who belongs to B.J.P. The evidence of PW1, PW4 and

PW5 would not show that the persons who assembled, including the

appellants, have got any common object to attack PW1. In the above

circumstances, this Court is of the view that the prosecution has

Crl.A.573/2005 9

miserably failed to prove the common object to attack PW1. It has come

out in evidence that when the accused came to the house of PW1, they

asked whether PW2 was there. Hence, it is clear that the accused

reached the house with common intention of attacking PW2. But on

finding that PW2 was not there, appellants 1 and 2 attacked PW1.

Further, even if the evidence of PW1, PW3, PW5, PW6 is accepted,

there is no evidence to show that the appellants committed house

trespass. Hence, the prosecution failed to prove that the appellants have

committed house trespass.

11. As per the medical evidence adduced by the prosecution, there

were two injuries on the body of PW1. Following are the injuries noted

by PW12 doctor:-

1. An incised wound 6 x 4 x 2 cm. On the left side of the

scalpula.

2. An incised wound 6 x 4 cm. Bone deep on the left side of the

scalp. It is curved in nature.

There is no evidence adduced by the prosecution to prove that the

injuries sustained by PW1 are likely to cause death. With regard to that

aspect, PW12 doctor was silent regrading the nature of injuries. He

Crl.A.573/2005 10

stated that except injury 1 and 2 noted in Ext.P5 certificate, no other

injuries were noted by him. Hence, this Court is of the view that the 2nd

injury is in grievous in nature and the injury can be caused as alleged.

The evidence of PW1, PW3 and PW5 would show that appellants 1 and

2 attacked PW1. In this context, the evidence of PW16 and 17 are also

important. According to them, they recovered MO3 and MO3(a) on the

basis of the information given by appellants 1 and 2. Hence, this Court

is of the view that appellants 1 and 2 are responsible for causing injuries

on PW1.

12. On analyzing the entire evidence this Court finds that

appellants 1 and 2 are found guilty of the offences punishable under

section 324 read with section 34 IPC and they are convicted thereunder.

The evidence of PW12 doctor would show that except injury Nos.1 and

2 noted in Ext.P5 wound certificate, no other injuries were noted by the

doctor at the time of examination. Hence, the prosecution has not

succeeded in proving the offences alleged against appellants 3 to 5

beyond reasonable doubt. Accordingly, they are not found guilty of the

offences as alleged by the prosecution. Therefore, the conviction and

sentence awarded against the appellants 3 to 5 are set aside and they are

acquitted.

Crl.A.573/2005 11

13. In the above circumstances, sentence of simple imprisonment

for one month each to appellants 1 and 2 and a fine of Rs.15,000/-

each under section 324 read with section 34 IPC will meet the ends of

justice. Hence, appellants 1 and 2 are sentenced to undergo simple

imprisonment for one month and to pay fine of Rs.15,000/- each and in

default to undergo simple imprisonment for six months each under

section 428 Cr.PC.

The appeal is partly allowed.

K. Thankappan,

Judge.

Crl.A.573/2005    12





                          K. Thankappan,J.

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

                         Crl.A. No. 573/2005

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





                                Judgment

                                20-2-2007