High Court Kerala High Court

Michael vs State on 15 October, 2009

Kerala High Court
Michael vs State on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 758 of 2001()



1. MICHAEL
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.G.GOPALAKRISHNAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :15/10/2009

 O R D E R
                             P.Q.BARKATH ALI, J.
                         - - - - - - - - - - - - - - - - - - - - -
                             Crl.R.P.No. 758 OF 2001
                     - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 15th day of October , 2009

                                       ORDER

The revision petitioner is the first accused in C.C.No.200/1992 of

Judicial First Class Magistrate Court II, Nedumangadu and appellant in

Crl. Appeal No.280/1995 of Sessions Court, Thiruvananthapuram. He

was convicted under Sections 324, 341 read with Section 34 of IPC and

Section 27 of Arms Act and sentenced to undergo rigorous

imprisonment for six months under Section 324 of IPC , simple

imprisonment for one month under Section 341 of IPC and rigorous

imprisonment for three months under Section 27 of Arms Act. The

accused 3 and 4 were found not guilty and acquitted by the trial court.

The lower appellate court confirmed the conviction and sentence of the

revision petitioner. The first accused has now comp up in revision

challenging his conviction and sentence.

2. The case of prosecution as shaped in evidence before the

trial court is that the revision petitioner along with three others with the

Crl.R.P.No.758/0 Page numbers

common intension of causing hurt to PW1, the injured, attacked him

with a sword stick on January 26, 1992 at about 6.10 p.m. and inflicted

injuries described in Ext.P6 wound certificate on him.

3. The accused persons on appearance before the trial court

pleaded not guilty to a charge under Sections 324, 341 of IPC and

Section 27 of Arms Act. PWs 1 to 6 were examined and Exts.P1 to P6

and MO1 were marked. When questioned under Section 313 Cr.P.C.,

the accused denied the entire incident. No defence evidence was

adduced.

4. The trial court on an appreciation of evidence found the

first accused guilty of the offences punishable under Sections 324, 341

read with Section 34 of IPC and Section 27 of Arms Act and convicted

him thereunder and sentenced him as aforesaid. The trial court

acquitted accused 3 and 4 and refiled the case against accused No.2 as

he was absconding. The lower appellate court confirmed the

conviction and sentence of the first accused/revision petitioner. Now

the first accused has come up in revision challenging his conviction

and sentence.

Crl.R.P.No.758/0 Page numbers

5. The following points arise for consideration :

1) Whether the conviction of the revision

petitioner under Sections 324, 341 read with Section

34 of IPC and Section 27 of Arms Act by the trial

court which is confirmed in appeal can be sustained ?

                 2)    Whether    the    sentenced   imposed    is

           excessive or unduly harsh ?

6. PWs 1 to 6 were examined and Exts.P1 to P6 and MO1

was produced on the side of the prosecution before the trial court.

PW3 is the defacto complainant and the injured. He testified in terms

of the prosecution case. I have gone through the evidence of PW3. No

serious discrepancies were brought out during cross examination to

discredit his evidence.

7. Counsel for the revision petitioner argued that the

uncorroborated version of PW3 cannot be accepted as he has testified

falsely due to political rivalry . I find no substance in the above

submission made by the counsel for the revision petitioner. Merely

because there was political rivalry between the accused persons and

Crl.R.P.No.758/0 Page numbers

PW3, his evidence cannot be brushed aside. The trial court as well as

the lower appellate court has chosen to believe his evidence. I find no

reason to come to a different conclusion. Further his evidence is

supported by medical evidence. PW 6, the doctor who examined him

found corresponding injuries on the body of PW3. PWs 2 and 3, the

independent witnesses turned hostile and did not support the

prosecution. PW4 is the attester to scene mahazer. PW5 is the S.I. of

Police who conducted investigation and laid the charge before the trial

court.

8. As regards the charge under Section 27 of the Arms Act, it is

brought to my notice by the learned counsel for the revision petitioner

that a separate notification is necessary to show that the arms used for

committing the offence come within the purview of prohibited arms as

defined under section 2(1)(c) of the Arms Act and as provided under

Rule 3, Schedule I of the Arms Rules. It is admitted by the learned

Public Prosecutor that no such notification was issued in this case. The

above question was considered by the Apex Court in Subhash

Ramkumar Bind @ Vakil and another V. State of Maharashtra (2003)1

Crl.R.P.No.758/0 Page numbers

SCC 506 and held that without the issuance of a notification, which

stands as a requirement of the statute, question of conviction under

Section 27(3) of the Arms Act would not arise. Therefore, no charge

under section 27 of the Arms Act will lie against the revision

petitioner/1st accused. Hence, the conviction and sentence imposed

against him under Section 27 of the Arms Act has to be set aside.

9. As regards the sentence imposed by the trial court under

Sections 324, 341 read with Section 34 IPC, the revision petitioner/1st

accused was sentenced to undergo rigorous imprisonment for six

months under Section 324 IPC and simple imprisonment for one month

under Section 341 IPC. The injuries sustained by PW3 are 5 cms. long

incised muscle deep wound over the left supra spintous area over the

scapula, 2 cms. long incised muscle deep wound on the anterior aspect

of palm at the root of little finger on right side and 2 cms. diameter

contusion on the right frontal area, as seen from Ext.P6, the wound

certificate. It shows that PW3 sustained only very simple injuries.

Taking into consideration all these facts and also the fact that the

incident occurred on January 26, 1992, i.e., about 18 years ago, I feel

Crl.R.P.No.758/0 Page numbers

that a sentence of fine of Rs.3,000/- under section 324 IPC and

Rs.500/- under section 341 IPC would meet the ends of justice.

10. In the result, the revision petition is allowed in part. The

conviction of the revision petitioner/1st accused under Sections 324 and

341 rendered by the trial court, which was confirmed in appeal by the

lower appellate court is upheld. The sentence imposed by the trial

court, which is confirmed in appeal is set aside. The revision petitioner

is sentenced to pay fine of Rs.3,000/-, in default to undergo simple

imprisonment of three months under section 324 IPC and to pay fine of

Rs.500/-, in default to undergo simple imprisonment for one month

under section 341 IPC. The conviction and sentence under Section 27

of the Arms Act are set aside and the revision petitioner is acquitted of

the said charge. If the fine amount is realized, the same shall be paid to

PW3 as compensation as provided under Section 357(1) of the Code of

Criminal Procedure. Two months’ time is granted to the revision

petitioner to pay the fine amount. His bail bonds are cancelled.




                                        P.Q. BARKATH ALI, JUDGE
sv/mn

Crl.R.P.No.758/0    Page numbers