High Court Kerala High Court

Mani Madavalappil vs C.I.Of Police on 21 December, 2006

Kerala High Court
Mani Madavalappil vs C.I.Of Police on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4477 of 2006()



1. MANI MADAVALAPPIL
                      ...  Petitioner

                        Vs

1. C.I.OF POLICE, NILESHWAR
                       ...       Respondent

                For Petitioner  :SRI.M.SANTHOSHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :21/12/2006

 O R D E R
                                      K. HEMA, J.


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

                               Crl.R.P. No.4477  of 2006

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

                    Dated this  21st day of December, 2006.


                                      ORDER

Will an appeal filed against the conviction and sentence,

which includes fine also, abate on death of appellant, if no legal heir

obtains leave of court to continue appeal? This short question is to be

answered in this revision.

2. This revision is filed by the son of the deceased accused.

The accused was convicted and sentenced by learned Assistant Sessions

Judge for offence under section 354 of the Indian Penal Code to undergo

rigorous imprisonment for a period of 2 years and to pay a fine of

Rs.30,000/- and in default of payment of fine, to suffer simple

imprisonment for a period of four months. It was also ordered that, on

payment of fine by the accused, Rs.25,000/- shall be paid to PW8, the

victim.

3. The deceased-accused was originally charge-sheeted for offence

under section 511 of 376 and 377 of Indian Penal Code on the allegation

that such offences were committed against PW8. After trial, on an analysis

of the evidence adduced in the case, the trial court found the accused

guilty of offence under section 354 of IPC and convicted and sentenced

him under the said section. An appeal was filed before Sessions Court

against the conviction and sentence. On a representation made that

[Crl.R.P.4477/06] 2

appellant expired on 26.6.2005, as evidenced by the death certificate

also, learned Additional Sessions Judge held that the appeal abated.

4. Learned counsel appearing for the revision petitioner,

submitted that the appeal does not abate in this case, in view of

section 394(2) of the Code of Criminal Procedure (‘the Code’ for

short). It was strongly contended that the court is bound to dispose

of appeal on merit and not dismiss the appeal as abated. A reading of

section 394 shows that every appeal filed under section 377 or 378

shall finally abate on the death of the accused, except an appeal from

a sentence of fine.

5. Learned Public Prosecutor, however, argued that by

virtue of sub-section (2) of section 394, if appellant dies during

pendency of appeal, if the near relative or relatives of the appellant

do not apply to appellate court for leave to continue the appeal

within 30 days of the death of the appellant, the appeal shall abate

unless leave is granted by court to continue appeal. The proviso to

sub-section (2) of section 394 reveals that where an appeal is filed

against conviction and sentence of imprisonment and the appellant

dies during the pendency of the appeal any of his near relatives may,

within 30 days of the death of the appellant, apply to the appellate

court for leave to continue the appeal; and if leave is granted, the

appeal shall not abate. Therefore, it may apparently appear that

unless application is filed by the near relatives and leave is granted

as stipulated in the proviso, the appeal shall abate, it is argued.

6. To appreciate the contention raised, it is necessary to

read section 394 of the Code. I shall extract section 394 of the Code

as hereunder:

[Crl.R.P.4477/06] 3

“394. Abatement of appeals.–

(1) Every appeal under section 377 or

section 378 shall finally abte on the death of

the accused.

                                (2)     Every   other   appeal     under

                this   Chapter   (except   an   appeal     from   a

                sentence   of   fine)   shall   finally   bate     on     the

                death of the appellant.


                                Provided    that  where the  appeal

                is   against   a   conviction   and   sentence     of

death or of imprisonment, and the appellant

dies during the pendency of the appeal, any

of his near relatives, may, within thirty

days of the death of the appellant, apply to

the Appellate Court for leave to continue the

appeal; and if leave is granted, the appeal

shall not abate.”

7. A close reading of the proviso to sub-section (2) of

section 394 shows that the said provision applies only in cases where

the sentence is of imprisonment alone. It is only in cases in which

the sentence imposed is of imprisonment alone that the appeal shall

finally abate on the death of the appellant in the absence of the near

relatives of the appellant availing of the benefit under the proviso to

section 394(2). However, in cases where there is sentence of fine,

appeal shall not abate on death of appellant whether the near

relatives apply for leave to continue appeal or not. The proviso to

section 394(2) applies only in cases where there is sentence of

imprisonment alone. If the sentence is of fine or the sentence is of

imprisonment and fine, appeal shall not abate on the death of

appellant, even if the near relatives do not apply for leave under the

proviso to section 394(2) of the Code. Therefore, the appellate court

[Crl.R.P.4477/06] 4

is bound to dispose of on merit appeals filed against sentence of fine.

Such appeals shall not abate on death of appellant, irrespective of

whether the legal heirs apply for leave or not under the proviso to

section 394(2). The order passed by lower appellate court that the

appeal abated on the death of appellant is therefore, unsustainable,

since sentence imposed in this case includes fine also.

8. I gain support from the dictum laid down in the

decision reported in State of Andhra Pradesh v. Narasimha

Kumar [2006 (3) KLT 505], which was cited by learned counsel for

petitioner. The relevant portion from the said decision can be

extracted herein:

” It t is true that an appeal from a composite

order of sentence is ordinarily directed against

both the substantive imprisonment and the fine.

But, such an appeal does not for that reason cease

to be an appeal from a sentence of fine. It is

something more not less than an appeal from a

sentence of fine only and it is significant that the

parenthetical clause of S.431 does not contain the

word “only”. . . . . . . . . . . . . Whether or not the

sentence of fine is combined with any other

sentence can make no difference to the application

of that principle.”

9. On going through the dictum laid down in the said decision,

it is clear that only in cases where there is an appeal from

imprisonment alone that the appeal will stand finally abated. In cases

where fine is imposed, appeal will not abate on the death of

appellant.

10. It was pointed out that this revision is filed by son of the

appellant and no application is filed by him for grant of leave to

[Crl.R.P.4477/06] 5

continue the proceedings. Learned counsel appearing for revision

petitioner, submitted that this court can exercise power under

section 397 of the Code suo motu, to correct an illegality. Hence, I

make it clear that I have exercised only the suo motu power under

section 397 of the Code, since the illegality pointed out by

appellant’s son is a glaring one and it deserves to be corrected by

exercising revisional powers. However, this will not stand in the

way of revision petitioner approaching lower appellate court to seek

appropriate order to continue the appeal, if so advised. Whether such

application is filed or not, the appeal shall be disposed of by the

lower appellate court, only on merit.

In the result, the order under challenge is set aside. The lower

appellate court is directed to take the appeal on file and dispose of the

same, in accordance with law.

This revision is allowed.

Sd/-

K. HEMA, JUDGE.

Krs.