Omana vs State Of Kerala on 30 January, 2007

0
53
Kerala High Court
Omana vs State Of Kerala on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 173 of 1999()



1. OMANA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :SRI.N.UNNIKRISHNAN

The Hon'ble MRS. Justice K.HEMA

 Dated :30/01/2007

 O R D E R
                               K. HEMA, J.
                  --------------------------------------
                      CRL. R.P. No.173 OF 1999
                  ---------------------------------------
            Dated this the 30th day of January, 2007.

                                O R D E R

The revision petitioner was convicted and sentenced to undergo

simple imprisonment for one month and to pay a fine of Rs.4,500/- in

default of payment of fine to undergo simple imprisonment for six months

under Section 326 of Indian Penal Code. She was also convicted and

sentenced under Section 323 of I.P.C to pay a fine of Rs.500/- in default of

payment of fine to undergo simple imprisonment for one month. The entire

fine amount was directed to be paid to PW1 as compensation, if recovered,

under Section 357(1) of the Code of Criminal Procedure. The said conviction

and sentence are challenged in this revision.

2. According to the prosecution, on 14.12.1991 at about 8.30 a.m

PW1 went to purchase milk from the tea shop conducted by PW2. The

petitioner was taking tea from the tea shop and on seeing PW1, she rushed

to her and asked her whether she would go for cinema with her husband

and stating this she beat her on the left cheek. PW1 sat down while the

accused took a glass, broke the same and inflicted injury on the eyebrow of

the left eye of PW1 by hitting with the said weapon. PW1 sustained a

bleeding injury. PW3 her son and others rushed to the scene from their

house. She was taken to the hospital and examined by PW7 who issued

Exhibit P3, wound certificate. She was referred to PW5, an eye specialist,

CRL. R.P.173/1999 2

who treated PW1 and the case sheet is Exhibit P1. PW1 was also treated by

PW6 at Opthalmic hospital, Thiruvananthapuram who proved Exhibit P2

certificate.

3. According to the prosecution, no case was registered on the basis

of the statement given by PW1 to the police and hence she gave a complaint

to the Circle Inspector. Even thereafter there was no response and hence

she was forced to file a private complaint.

4. To prove the prosecution case, PWs 1 to 7 were examined and

Exhibits P1 to P3 were marked. On the side of the accused, DW1 was

examined.

5. On an analysis of the evidence adduced by both sides, the trial

court found that the prosecution established that the incident occurred as

alleged by the prosecution. Though there was some discrepancies in the

evidence regarding the place of occurrence, the nature of injury, the

weapon used, delay etc., those were treated as not fatal to the prosecution.

It was found that PW1 lost her eyesight because of the injury sustained

consequent to the attack made by the accused on PW1 with a glass. It was

found that PW1 was beaten with hand by the accused. The lower appellate

court concurred with the finding of the trial court that the discrepancies are

not fatal to the prosecution.

6. On an analysis of the evidence in detail and on a reading of the

judgment of both the courts, I do not find any reason to interfere with the

concurrent findings of fact. A revisional court can interfere with findings of

CRL. R.P.173/1999 3

facts only if the findings are perverse. No perversity, illegality or

impropriety can be noted in the concurrent findings entered into by both the

courts.

7. Learned counsel appearing for the revision petitioner vehemently

contended that there is discrepancy in the place of occurrence. While both

the courts admit that there is some discrepancy in the evidence of PWs 1 to

3, the injured and the eye witnesses, regarding the exact spot at which the

incident occurred, both the courts found that those discrepancies are not

material. According to learned counsel appearing for the revision petitioner,

place of occurrence is of vital importance as far as a criminal case is

concerned and the discrepancy cannot be treated as minor or light.

8. It is true that the place of occurrence in a criminal case is of great

significance and there must be consistency with respect to the place of

occurrence in the evidence. But, as the records reveal, this is not a case

where there is complete shifting of place as per the evidence adduced in

this case. The complaint and the evidence given by witnesses would

disclose that, as per the prosecution case the incident occurred in and

around the shop of PW2. PW1 had gone to fetch milk and the accused had

come to take tea. The difference in the evidence regarding the exact spot

with reference to the distance from a particular point cannot therefore be

said to be material as held by the courts below. It is only if there is

substantial material difference in the place of occurrence that the court can

take serious note of it. In this case, the evidence of PWs 1 to 3 or the

CRL. R.P.173/1999 4

evidence adduced by the prosecution through other witnesses will not cast

any reasonable doubt in respect of the fact that an incident as alleged had

taken place, in and around the tea shop of PW2.

9. Learned counsel appearing for the revision petitioner also

submitted that the presence of PW3 is doubtful. He pointed out that, in the

complaint PW1 has no case that PW3 had come to the tea shop along with

her. But, in the evidence PW1 stated that PW3 had also accompanied her

to the tea shop while she had gone to buy milk. It is needless to say that

the evidence given in the court is the substantive evidence and any

previous statement made by a witness can be used only for corroborating or

contradicting the evidence. But, no attempt was made by the defence to

bring out through the evidence of PW1 regarding the alleged contradiction

in the evidence of PW1 and the statement made by her in the complaint. It

can also be noted that PW1 has a definite case in the complaint itself that

PW3 was a witness to the occurrence. Though the fact that PW3 had

accompanied her has not been specifically stated in the complaint, that

mere omission may not be fatal, unless she has been given an opportunity

to explain the alleged omission in the complaint, which may amount to a

contradiction, if any. In the above circumstances, the alleged omission in

the complaint regarding the presence of PW3 along with PW1 is of no

significance.

10. Learned counsel appearing for the revision petitioner also argued

that there is discrepancy with respect to and contradiction with respect to

CRL. R.P.173/1999 5

the manner in which PW1 was attacked. That is, in relation to the exact

spot from where she was attacked. It was also pointed out that while PW1

stated that she was beaten with a glass, PW2 has given evidence that she

was beaten with a broken glass. But, here again PW1 was not confronted

with her earlier statement in the complaint regarding the manner in which

the glass was used in the attack.

11. It was also argued that there is delay in filing the complaint and

this is also fatal to the prosecution case. It has come out from the

evidence, particularly that of PW7 and Exhibit P3, that PW1 was referred to

the hospital by the police. It is seen recorded in Exhibit P3 that she was

referred by a Head Constable. Therefore, this is not a case where the

complainant did not make any allegation at the earliest point of time to the

police. It has also to be noted that, she made an allegation at the earliest

point of time to the doctor also, as revealed from the evidence of PW7 and

Exhibit P3, the alleged cause of injury was beating with glass. Therefore, it

is not a new case which has been developed by PW1 at a belated stage for

the mere sake of filing a complaint. There is nothing to doubt the veracity

of the prosecution case by the alleged delay in filing the complaint. PW1

had a definite case that the police did not take any action in spite of the fact

that she had sustained injury and she was referred to the doctor and hence

it is only natural that she would wait until a private complaint is filed, since

remedies with the police exhaust.

CRL. R.P.173/1999 6

12. Learned counsel appearing for the revision petitioner also

attacked the medical evidence. It was argued that, as per the medical

evidence given by PW7, PW1 had no injury on the eye. PW7 admitted in

cross examination that there was no injury to the eye, but the injury was

lacerated injury on the eyebrow. From this evidence it was argued that the

loss of her sight cannot be connected to the injury sustained in the alleged

incident. It is true that PW7 did not specifically state that there was an

injury to the eye. But, he admitted that PW1 was referred to an eye

hospital. If there was no injury affecting the eye, there is no reason why

PW1 should be referred to an eye specialist for management and treatment.

13. If it was only an ordinary laceration of an eyebrow, PW7 who was

working as a Civil Surgeon in the Govt. Taluk Hospital would have been able

to manage the injury and there was absolutely no necessity to refer the

patient to an eye specialist. This circumstance of referring the patient to an

eye specialist itself is sufficient to conclude that PW1 had suffered an injury

to the eye which needed special care by the specialist. It can be seen from

the evidence of PW5 that he was working in the same hospital during the

relevant time and that PW1 was referred to him on the very next day. He

also stated that PW1 continued treatment as an inpatient in the same

department and thereafter she was referred to Opthalmic hospital,

Thiruvananthapuram on 01.01.1992. PW1 was treated as an inpatient in

the opthalmic department in the same hospital since the very next day of

the incident as referred to by PW7 himself who stated that she had no injury

CRL. R.P.173/1999 7

to the eye. In the above circumstances, I find that in the light of the

medical evidence and the circumstance of referring PW1 to opthalmic

department for specialist’s treatment, the argument advanced that there

was no injury to the eye as consequent to the attack made is not

acceptable. On going through both the judgments, I find that the courts

below have not committed any illegality or impropriety in the findings

entered. The findings do not suffer from any perversity and no interference

is called for.

Learned counsel appearing for the revision petitioner submitted that

interference may be made in respect of the sentence. On going through the

sentence imposed, I find that the sentence of simple imprisonment for one

month and pay a fine of Rs.4,500/- under Section 326 I.P.C in a case where

there is medical evidence to show that the injured lost her eyesight at the

age of 40 years is too low and is not proportionate to the gravity of offence.

The sentence imposed for offence under Section 323 I.P.C is also only a fine

of Rs.500/-. According to me, undeserved leniency has already been shown

in this case. Hence, I do not find any reason to interfere with the sentence

imposed in this case.

This revision petition is dismissed.

K. HEMA, JUDGE.

smp

LEAVE A REPLY

Please enter your comment!
Please enter your name here