Supreme Court of India

Muthupandi And Ors vs State By Public Prosecutor on 6 February, 2008

Supreme Court of India
Muthupandi And Ors vs State By Public Prosecutor on 6 February, 2008
Bench: B.N. Agrawal, G.S. Singhvi
           CASE NO.:
Appeal (crl.)  275 of 2007

PETITIONER:
Muthupandi and Ors.

RESPONDENT:
State by Public Prosecutor

DATE OF JUDGMENT: 06/02/2008

BENCH:
B.N. AGRAWAL & G.S. SINGHVI

JUDGMENT:

JUDGMENT
O R D E R

Heard learned counsel for the parties.

The appellants were tried and, by judgment rendered by the Trial Court,
they were acquitted of the charges. On appeal being preferred by the State of Tamil
Nadu, the High Court reversed the order of acquittal and convicted the appellants
under Section 302/149 of the Indian Penal Code [hereinafter referred to as I.P.C.]
and sentenced them to undergo imprisonment for life. They have been further
convicted under Section 148 I.P.C. and sentenced to undergo rigorous imprisonment
for a period of two years. The sentences, however, have been ordered to run
concurrently. Hence, this appeal.

The conviction of the appellants is based upon the evidences of two eye-
witnesses, namely, Poolpandi [P.W.1] and Marriammal [P.W.2]. We have been taken
through the evidence of these two witnesses and we find that they have consistently
supported the prosecution case and their evidence is corroborated by medical
evidence. In our view,
…2/-

– 2 –

as the order of acquittal suffered from the vice of perversity, the High Court was quite
justified in reversing the same. In view of these facts, we do not find any ground to
interfere with the impugned order.

The appeal, accordingly, fails and the same is dismissed.