High Court Kerala High Court

P.Shahul Hameed vs State Of Kerala Represented By on 3 June, 2009

Kerala High Court
P.Shahul Hameed vs State Of Kerala Represented By on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.L.P..No. 372 of 2009()


1. P.SHAHUL HAMEED, 47 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. SUBRAMANIAN @ BALAN,

3. ABDUL RIYAS, AGED 37 YEARS,

4. RAMAKRISHNAN, S/O.KANDAN,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/06/2009

 O R D E R
                        M.N. KRISHNAN, J.
                     ---------------------------
                    CRL.L.P.NO.372 OF 2009
                     ------------------------------
                Dated this the 3rd day of June, 2009

                              O R D E R

This petition is filed for leave against the order of acquittal

passed by the JFCM, Ottapalam in C.C.No.7/1997. The accused

were charge sheeted for the offences under Sections 323,324

and 326 read with Section 34 of the I.P.C and after the

conclusion of the trial, originally the trial court convicted them

and the matter was taken in appeal and in appeal the

conviction and sentence was set aside and the matter was

remitted for further trial and disposal. Thereafter, the trial

was conducted and it had ended in acquittal of the accused.

It is against that decision, the appeal is preferred. The trump

card or the material document on the basis of which the

prosecution case has gone against the present complainant

is Ext.B1 and the evidence of DW3. It is the case that the

complainant had gone to the Paris lodge at Shornur to

meet Usman and get back an amount of Rs.25,000/= which he

had borrowed. While they were talking, it is alleged that

2
CRL.L.P.NO.372/09

Usman received a phone call and while he was conversing

the accused made a hue and cry and disturbed the talk,

which the defaco complainant did not like. Thereafter when

objection was raised he was fisted, taken to a corner and

stabbed with a knife and resulted in sustainment of the

injuries.

2. On the contra, the defence appears to be that there

was a phone call and while the defacto complainant was

talking, there was some disturbance and being annoyed with

the same, he came and attacked one of the accused with a

knife by stabbing him on the chest resulting in injuries to that

person and there was an altercation between the accused and

the complainant for getting the knife and in that process the

complainant had sustained some injuries. The matter has been

very elaborately considered by the learned Magistrate and the

learned Magistrate on the basis of Ext.B1 and also the evidence

available, arrived at a decision that the probability of the

defacto complainant being the aggressor cannot be ruled out

and that the injuries sustained could be on account of the

3
CRL.L.P.NO.372/09

subsequent altercation that ensured between the complainant

and the accused. Ext.B1 was the First Information Statement

given by the accused in Crime No.191/1996. It was recorded

by the Head Constable. In that, it has been stated that when

the accused created an unpleasant scene, PW1 himself was

talking over phone was denied. The suggestion of the learned

counsel was that PW1 was irritated by the noise, had abused

the accused and had taken a knife from the hip and stabbed.

The medical evidence also would reveal that the 4th

accused had sustained stab injuries on the chest and it has

been proved by the doctor, who had treated him. The 4th

accused had an incised wound, 2 c.m in length, on the left side

of the chest. According to DW2- the doctor, the said injury

could be inflicted by way of stab with a knife. It was

submitted that several persons were available in front of the

Paris lodge at the time of the incident, but nobody except

the defacto complainant has been examined in this case. So,

the trial court considered the over all evidence in the matter

and came to the conclusion that it cannot be ruled out that

4
CRL.L.P.NO.372/09

PW1 might have been the aggressor and further that the

injuries sustained by him should have been caused as a result

of the altercation that ensued thereafter. It is not arrived at

on a misappropriation of evidence but on the materials which

will create a suspicion in the mind of any reasonable man.

Therefore, I do not find any ground to give special leave in

this matter and therefore, Crl.L.P is dismissed.

M.N. KRISHNAN, JUDGE

cl

5
CRL.L.P.NO.372/09

6
CRL.L.P.NO.372/09