High Court Kerala High Court

Madhu vs State Of Kerala on 11 August, 2010

Kerala High Court
Madhu vs State Of Kerala on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 428 of 2002()


1. MADHU, S/O.MADHAVAN BHATTATHIRI,
                      ...  Petitioner
2. SUNIL, S/O.MADHU, KANMANI BHAVAN,
3. ANIL, S/O.MADHU, KANMANI BHAVAN,
4. PRAVEEN @ KANNAN, KANMANI BHAVAN,

                        Vs



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

                For Petitioner  :SRI.GOVIND K.BHARATHAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :11/08/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
              Crl.R.P.No.428 of 2002
            --------------------------

                       ORDER

First petitioner is the father and the other

petitioners his children. They were convicted and

sentenced for the offence under Section 3(1) of

Prevention of Damage to Public Property Act

(hereinafter referred to as ‘the PDPP Act’) and

Sections 447 and 427 of Indian Penal Code by

Judicial First Class Magistrate, Vaikom in C.C.No.

356 of 1993. The prosecution case was that on

9.11.1991 at about 11.30 a.m, in furtherance of

the common intention, petitioners trespassed into

the property belonging to the Government and under

the control of the Medical Officer, Talayolaparamba

Public Health Centre comprised in Sy.No.210/3 of

Vadayar Village, demolished the eastern compound

wall and formed a road on the south-east portion of

the compound and thereby caused mischief to the

extent of Rs.3,000/- to the Government property and

CRRP 428/02 2

committed the offences.

2. PW1 the Chief Medical Officer, lodged

Ext.P1 complaint before the Sub Inspector of Police

on 19.12.1991 and Crime 699/91 of Vaikom police

station was registered under Ext.P3 FIR. PW6, the

Investigating Officer, prepared Ext.P4 scene

mahazar and obtained Ext.P2 report from PW2, the

Village Officer. Though the case was registered as

against the first petitioner and others, by Ext.P6

report names of the other accused were also

incorporated. After completing the investigation,

charge was laid, which was taken cognizance by the

learned Magistrate. Petitioners pleaded not guilty.

The prosecution examined six witnesses and marked

six exhibits. Petitioners did not adduce any

evidence. Learned Magistrate on the evidence of PWs

1, 2 and 6, though the other witnesses turned

hostile, convicted the petitioners and sentenced

them to rigorous imprisonment for three years for

the offence under Section 3(1) of the PDPP Act and

CRRP 428/02 3

for one month for the offence under Section 447.

No separate sentence was passed for the offence

under Section 427 of Indian Penal Code. Though

petitioners challenged the conviction and sentence

before the learned Sessions Court, Kottayam in

Crl.A.No.14/1997, learned Additional Sessions Judge

on re-appreciation of evidence confirmed the

conviction and sentence and dismissed the appeal.

It is challenged in the revision.

3. Learned counsel appearing for the

petitioners and learned Public Prosecutor were

heard.

4. Though PWs 3, 4 and 5 were examined to

corroborate the evidence of PW1, they turned

hostile. PW2 the Village Officer who submitted

Ext.P2 report on the request of the Investigating

Officer has no personal knowledge with regard to

the incident that took place on 9.11.1991. Hence

the only evidence is that of PW1 to prove the

incident. The question is how far the evidence of

CRRP 428/02 4

PW1 is credible and reliable.

5. Though the incident alleged to have taken

place on 9.11.1991, Ext.P1 complaint was filed only

on 19.12.1991. In Ext.P1, PW1 has alleged that he

witnessed the incident apart from the staff of the

hospital. PW1 had given only the name of the first

petitioner and described the others as his “son and

others”. Even though petitioners 2 to 4 are the

sons of the first petitioner, he did not specify

the name of the son, to identify the person. The

names of petitioners 2 to 4 were incorporated based

on Ext.P6 report submitted on 20.12.1991. When

Ext.P1 complaint was filed more than one month

after the incident, if PW1 had known petitioners 2

to 4 at that time, in the ordinary course he would

have definitely stated about the names of all the

petitioners and would not have alleged that the

offence was committed by the first petitioner, his

son and others. Others mentioned therein cannot be

the other sons of the first petitioner as otherwise

CRRP 428/02 5

it would have been stated that the petitioner and

his sons. Even when PW1 was examined, he has not

specifically identified any of petitioners 2 to 4,

as the persons who was named as the son of the

first petitioner in Ext.P1 FI statement. If that

be so, based on the evidence of PW1, it cannot be

safely held that petitioners 2 to 4 committed the

offences. Hence, conviction of petitioners 2 to 4

cannot be sustained.

7. But, the case as against the first

petitioner stands on a different footing. If the

evidence of PW1 is credible and reliable as against

the first petitioner, the conviction warrants no

interference. The fact that the compound wall of

the hospital was demolished and a new road was cut

opened through the hospital compound is proved by

the evidence of PW1. It is also corroborated by

Exhibit P2 report submitted by PW2, the Village

Officer, as well as the evidence of PW6, the

Investigating Officer, who inspected the property

CRRP 428/02 6

and prepared Exhibit P4 scene mahazar on

20.12.1991. I have scanned the evidence of PW1 and

find no reason to disbelieve his evidence, which

was accepted by the trial court as well as by the

appellate court. Evidence of PW1 establishes that

first petitioner was one among the persons who cut

opened a road through the hospital compound after

demolishing a portion of the eastern compound wall.

In such circumstances, conviction of the first

petitioner for the offences under Sections 447 and

427 of Indian Penal Code and Section 3(1) of PDPP

Act is perfectly legal and warrants no

interference.

8. Then the only question is regarding the

sentence. Section 3(1) of PDPP Act provides a

sentence of imprisonment for a term, which may

extend to five years and fine. Though a minimum

sentence of six months is provided for an offence

under Section 3(2), no minimum sentence is provided

for the offence under Section 3(1) of PDPP Act.

CRRP 428/02 7

Learned Magistrate awarded rigorous imprisonment

for three months for the offence under Section 3(1)

of PDPP Act. The incident was in 1991. First

petitioner was then aged about sixty years. It was

about two decades back. Considering the entire

facts and circumstances of the case, interest of

justice will be met, if the sentence is modified to

imprisonment till rising of court and a fine of

Rs.5,000/- and in default, simple imprisonment for

one month for the offence under Section 3(1) of

PDPP Act. Learned Magistrate awarded simple

imprisonment for one month for the offence under

Section 447 of Indian Penal Code. Considering the

entire facts and circumstances of the case,

interest of justice will be met, if the sentence is

modified to the maximum fine provided for an

offence under Section 447 of Indian Penal Code.

Learned Magistrate has not awarded separate

sentence for the offence under Section 427 of

Indian Penal Code, which was not challenged by the

CRRP 428/02 8

State. In such circumstances, in a revision, filed

by the accused, no sentence could be awarded for

the offence under Section 427 of Indian Penal Code,

when no sentence was awarded by the trial court.

Revision is allowed in part. Conviction of

petitioners 2 to 4/accused 2 to 4 in C.C.No.

356/1993, as confirmed by Additional Sessions Judge

in Crl.A.No.14/1997 is set aside. They are found

not guilty of the offences. They are acquitted.

Conviction of the first petitioner for the offences

under Sections 447 and 427 of Indian Penal Code and

Section 3(1) of PDPP Act is confirmed. Sentence is

modified. In supersession of the sentence awarded

by the Magistrate and confirmed by the Additional

Sessions Judge, first petitioner/first accused is

sentenced to imprisonment till rising of court and

a fine of Rs.5,000/- (Rupees Five thousand only)

and in default, simple imprisonment for one month

for the offence under Section 3(1) of PDPP Act. He

is also sentenced to a fine of Rs.500/-(Rupees Five

CRRP 428/02 9

hundred only) and in default, simple imprisonment

for fifteen days for the offence under Section 447

of Indian Penal Code. First petitioner is directed

to appear before Judicial First Class Magistrate,

Vaikom on 07.09.2010. The Magistrate is directed to

execute the sentence.




11th August, 2010     (M.Sasidharan Nambiar, Judge)

tkv/vps

CRRP 428/02    10




                M.Sasidharan Nambiar, J.

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

                 Crl.R.P.No.428 of 2002

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

                          ORDER



                     11th August, 2010