High Court Kerala High Court

Outhen Purayil Celayudhan vs Gopinathan on 12 August, 2010

Kerala High Court
Outhen Purayil Celayudhan vs Gopinathan on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 178 of 2004()


1. OUTHEN PURAYIL CELAYUDHAN,
                      ...  Petitioner

                        Vs



1. GOPINATHAN,
                       ...       Respondent

2. PRADEEP KUMAR,

3. SHASI,

4. STATE OF KERALA,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.R.SUDHISH

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/08/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
              CRL.R.P.NO.178 OF 2004
           ---------------------------------------------
            Dated 12th            August, 2010


                          O R D E R

De facto complainant in C.C.188/2000

on the file of Judicial First Class

Magistrate-V, Kozhikode filed this revision

challenging the acquittal of respondents 1

to 3 for the offences under Sections 447

and 427 read with Section 34 of Indian

Penal Code under Section 255(1) of Code of

Criminal Procedure. Prosecution case is

that at about 12 mid night of 15/12/1999,

respondents 1 to 3 trespassed into the

property of PW1 in survey No.246/11 of

Naduvattom village and demolished the

compound wall for the purpose of widening

the pathway and caused a damage of

CRRP 178/04 2

Rs.8,000/- and committed the offences.

Respondents 1 to 3 pleaded not guilty.

Prosecution examined ten witnesses and marked

three exhibits and identified Mos.1 and 2. On

the side of accused DW1 was examined and Ext.D1

was marked. Learned Magistrate on the

evidence found that the prosecution case cannot

be believed as according to Pws.2 to 4 the eye

witnesses, first respondent along with

respondents 2 and 3 demolished the compound

wall and evidence of DW1 the doctor shows that

first respondent was admitted as an inpatient

in the hospital on that night and therefore,

evidence of Pws.2 to 4 cannot be relied on.

Argument of the learned counsel appearing for

the petitioner is that Ext.D1 is a fabricated

document and learned Magistrate should not have

relied on Ext.D1 and accepted the alibi. It was

argued that even if first respondent was

CRRP 178/04 3

admitted as inpatient, he could be present at

the scene of occurrence and therefore, learned

Magistrate was not justified in acquitting

respondents 1 to 3.

2. Incident was allegedly at 12 mid

night on 15/12/1999. Ext.P1 FI statement of PW1

was recorded on 16/12/1999 at 10.30 a.m.

Evidence of PW1 with Ext.P1 shows that PW1 got

the information from PW2, when PW2 intimated

PW1 over phone on the early morning of

16/12/1999. Prosecution case depends on the

trustworthiness and credibility of Pws.2 to 4

who claim to have witnessed the incident. PW2

is an autorickshaw driver. According to the

evidence of PW2 while he was proceeding along

the road, he found the three accused

demolishing the compound wall and on the next

day morning he intimated the fact to PW1. If

PW2 is to be believed, he found the first

CRRP 178/04 4

respondent demolishing the compound wall and

respondents 2 and 3 removing stones from the

scene. If in fact PW2 had witnessed the

incident and had thought it necessary to inform

PW1 in the early morning, he would have

definitely informed PW1 immediately on seeing

the incident. On going through the evidence of

PW2 I find his evidence not trustworthy.

3. Evidence of PW3 is that he

witnessed the incident and watched the scene

for some time and went back. His evidence shows

that he has a grievance that accused had

demolished his compound wall also. It cannot be

believed that PW3 would be watching the

incident at 12 midnight, when had not given any

reason for coming out of the house to see the

incident. He has no case that he heard the

sound and came out and witnessed the act of

demolishing the compound wall. So also, if PW3

CRRP 178/04 5

had witnessed the act of demolishing the

compound wall of PW1 and that too for widening

the pathway he would have definitely expected

demolition of his compound wall also and if so,

he would not have kept quiet and allowed

demolition of his compound wall. It is

therefore clear that PW3 is not deposing the

truth.

4. PW4 claimed that hearing the sound

he came out along with his father and found the

three accused demolishing the compound wall.

When version of PW2 is that accused was having

only crow bar, evidence of PW3 is that two of

the accused were having pick-axe and the other

was having a crow bar. According to PW4 also

accused were having pick axe, with which they

demolished the compound wall. From the evidence

of PW4 it is clear that he also did not witness

the incident.

CRRP 178/04 6

5. Added to this, evidence of DW1

establish that first accused was admitted as an

inpatient in the hospital on the same night at

8.30 p.m and was discharged only on the next

day. Though it was argued that Ext.D1 is a

forged record, when DW1 the doctor was examined

there was no such case. DW1 was cross examined

only with regard to the identity of the patient

shown in Ext.D1 and not that no patient as

stated in Ext.D1 was admitted or that the said

patient was not in the hospital on that night

or till he was discharged on the next day. DW1

deposed that he had known first respondent even

earlier and therefore, he could identify the

patient treated shown in Ext.D1 as the first

respondent. Evidence of DW1 is trustworthy.

6. In such circumstances, on the

evidence learned Magistrate was justified in

holding that first respondent would not have

CRRP 178/04 7

been there in the scene of occurrence

demolishing the compound wall as he was treated

as an inpatient. If the case against the first

respondent is disbelieved the entire case

against other accused also cannot be believed.

In any event, on appreciating the entire

evidence, the view taken by the learned

Magistrate is perfectly a possible view. Hence

the order of acquittal is legal and warrants no

interference.

Revision fails and it is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.