High Court Kerala High Court

Pailikutty vs The Forest Range Officer on 19 July, 2007

Kerala High Court
Pailikutty vs The Forest Range Officer on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2591 of 2007(D)


1. PAILIKUTTY, S/O KOCHUDEVASSY,
                      ...  Petitioner
2. KOCHAPPAN, S/O KOCHU DEVASSY,

                        Vs



1. THE FOREST RANGE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/07/2007

 O R D E R
                           V. RAMKUMAR, J.

               ````````````````````````````````````````````````````
                    Crl. R.P. No. 2591 OF 2007 D
               ````````````````````````````````````````````````````
                Dated this the 19th day of July, 2007

                                 O R D E R

The revision petitioners, who are accused Nos.1 and 2

in C.C. No.1268/02 on the file of the JFCM, Chalakudy, challenge

the conviction entered and the sentence passed concurrently

against them by the courts below for an offence punishable under

section 27(1)(e)(iv) of the Kerala Forest Act.

2. The case of the prosecution is as follows:-

On 2.5.1997, the three accused persons had trespassed

upon the government reserve forest in the Pariyaram reserve

forest armed with rifles, etc. and attempted to hunt wild animals

using the unlicensed country made guns and thereby committed

an offence punishable under section 27(1)(e)(iv) of the Kerala

Forest Act.

3. On the accused pleading not guilty to the charge

framed against them by the court below for the aforementioned

offence, the prosecution altogether examined four witnesses as

PWs 1 to 4 and got marked two documents as Exhibits P1 and P2

and four material objects as MO1 guns( two in number), MO2

Crl.R.P.No.2591/07
: 2 :

shoulder bag and MO3 knife.

4. After the close of the prosecution evidence, the

accused were questioned under section 313(1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against them

in the evidence for the prosecution. They denied those

circumstances and maintained their innocence. The learned

Magistrate, after trial, as per judgment dated 14.1.2005 convicted

the accused of the aforesaid offence and each of them was

sentenced to undergo imprisonment for one year and to pay a fine

of Rs.1,000/-(Rupees one thousand only) and on default to pay

the fine, to suffer simple imprisonment for three months. On

appeal preferred by the revision petitioners as Crl. Appeal

No.113/2005 before the Additional Sessions Court, Fast Track-II

(Adhoc), Thrissur, the same was dismissed as per judgment dated

7.6.2007. Hence this revision.

5. The learned counsel for the revision petitioners

assailed the conviction recorded against the revision petitioners

contenting, inter alia, that the accused were not arrested from the

spot and that their identification by PWs 1 and 2 cannot be

accepted.

Crl.R.P.No.2591/07
: 3 :

6. Both these aspects have been considered by the

courts below, who have recorded the conviction after an

evaluation of the oral and documentary evidence in the case.

Eventhough on seeing PWs 1 and 2 at close quarters, the

accused fled from the spot abandoning the guns, etc., PWs 1 and

2 had sufficient exposure to the revision petitioners at the scene of

crime enabling them to correctly identify them from the dock. I,

therefore, do not find any good ground to interfere with the

conviction entered.

7. Now, coming to the question of adequacy or otherwise

of the sentence imposed on the revision petitioners, what has

been imposed is only the mandatory minimum which does not call

for any interference.

This revision is accordingly dismissed.

(V. RAMKUMAR, JUDGE)
aks