High Court Kerala High Court

Pathari Hamsa @ Theli vs The Circle Inspector Of Police on 24 June, 2009

Kerala High Court
Pathari Hamsa @ Theli vs The Circle Inspector Of Police on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1975 of 2003()


1. PATHARI HAMSA @ THELI,
                      ...  Petitioner
2. ABBAS, S/O. HASSANKUTTY,

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

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

 Dated :24/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                 Crl. Appeal NO. 1975 OF 2003
                = = = = = = = = = = = = = = =
           Dated this the 24th day of June, 2009.

                       J U D G M E N T

This appeal is preferred against the conviction and

sentence passed in S.C.30/00 of the Addl. Sessions Judge,

Adhoc, Fast Track Court-I, Manjeri. The accused two in

number were charge sheeted for offences u/Ss.341, 323, 304

r/w S.34 IPC and they were convicted u/Ss. 341 and 323 IPC

and sentenced to undergo imprisonment for one year u/s 323

and one month u/s 341. They were also directed to pay a fine

of Rs.1,000/- each u/s 323 and Rs.500/- each u/s 341 IPC.

Set off was also allowed. It is the against that decision the

accused has come up in appeal. It is the case of the

prosecution that on 18.8.98 the accused together wrongfully

restrained one Abdul Razak pressed him against a goods auto

rickshaw beaten him and fisted him and kicked him resulting

in injuries to him and when PW10 came to the rescue he was

also beaten which resulted in the sustainment of injuries to

Crl.A. 1975 OF 2003
-2-

them and they were removed to the hospital immediately.

Unfortunately on the very same evening the said Abdul Razak

died and therefore the police registered cases u/Ss.341, 323

and 304 IPC. The trial court on an elaborate consideration of

the materials found that evidence is not sufficient to attract

S.304 IPC and therefore did not find them guilty under that

Section but it found the accused guilty u/Ss. 323 and 341 IPC.

2. The learned counsel for the appellant very strongly

contends before me that the evidence of PW10 and PW11

when read with the evidence of PW1 and other materials

would show that the case of the prosecution is not proved and

therefore the accused should be acquitted. Ext.P4 is the First

Information Statement. It has set the law in motion. It is

given by PW10 at 10.30 p.m. on 18.8.98. It is his case that at

6.45 p.m. on 18.8.98 he had seen the accused inflicting the

blows, kicks and fisting on Abdul Razak and when he wenn to

the spot he was also beaten with a stick used for firewood and

thereafter also was beaten with the hands. It is also his

version that the auto rickshaw driver Mohandas and Haridas

Crl.A. 1975 OF 2003
-3-

etc. came to the spot and on seeing them the accused left the

place of incident. Later Abdul Razak died and according to him

there was a dispute between the said Razak and A1 on

account of misplacement of a watch in the auto rickshaw and

that was given to one Harris by the deceased. According to

PW10, Abdul Razak had told him that A2 always used to

threaten him with dare consequences. PW1 is the Doctor who

had examined the said Abdul Razak as well as PW10. A

perusal of the wound certificates, Exts.P1 and P2 would reveal

that Abdul Razak had sustained a small abrasion of 1 c.m. on

the root of the right toe and he had no other external injury.

Ext.P2 would reveal that PW10 has an abrasion of about .5 x.5

cm on the right side of the neck. PW1, the Doctor had

deposed that these witnesses had told him that who had

attacked them and that the injuries noted are simple in

nature. A perusal of Exts.P1 and P2 would reveal that the

name of the accused are stated before the Doctor by the

respective injured. I am conscious that such a statement is

not a conclusive proof of the persons involved in an incident.

Crl.A. 1975 OF 2003
-4-

It is in this back ground one has to refer to the evidence of

PW10 and PW11. So far as the offence u/s 304 is concerned it

is true that Abdul Razak died but his cause of death as

revealed from the postmortem report is of a choronial

thrombosis and a questioning the Deputy Superintendent of

Police would show that he has not directed his investigation in

that direction whether even the family members knew about

his ailment regarding the heart. Since there is no finding of

guilt u/s 304, this Court cannot consider it at all and so one

has to confine its discussion on the evidence available for the

purpose of finding out whether S.323 and 341 IPC had been

established or not.

3. PW10 is one of the injured who had given Ext.P4.

He had deposed before Court that on 18.8.98 when he was

coming back from the hotel after taking some tea he saw the

accused taking Razak to the goods auto rickshaw and beating

him and kicking him. When he interfered, as per Ext.P4

statement, he was beaten with a stick and later was beaten

with hands. But there is a clear statement in Ext.P4 as well as

Crl.A. 1975 OF 2003
-5-

in the oral evidence of PW10 that the accused had beaten both

Abdul Razak and him. He also mentioned the name of PW11,

Mohandas in Ext.P4 statement itself. The learned counsel

brought my attention to the contradictions in the evidence of

PW10. It is to the effect that before the Doctor as well as in

Ext.P4 his version is that he had been beaten with a stick. But

when it comes to the question of evidence he would say that

he was only beaten with his hands. There was an attempt to

point out this contradiction in 161 statement but unfortunately

it is not seen marked and therefore it cannot be used but at

any rate it has to be stated that it is a clear version of PW10

that the accused had beaten him and Abdul Razak. It has to

be remembered that Ext.P4 statement was given at 10.30

p.m. when much time has not been lapsed after the death of

Abdul Razak and therefore one can understand the situation or

the state of mind of a person. It cannot be considered as a

material contradiction so as to affect the veracity of his

version because he very clearly spells out from the time he

had seen the attack till he was injured and later hospitalised.

Crl.A. 1975 OF 2003
-6-

PW11, Mohandas is an auto rickshaw driver by profession and

he had deposed before Court that he had seen both the

accused inflicting blows on PW10 and the deceased Abdul

Razak. He is not in a position to say the manner in which they

were beaten but he is sure about the fact that they were

beaten by the accused. When there is a commotion in an area

and people attack one cannot precisely point out the exact

mode of attack or that what all weapons were used for attack.

If one gives such a version, to my conscience I feel it is a

matter of unnatural one. Here the evidence of PW11 is natural

and it appears to be probable and acceptable. The learned

counsel had brought my attention to the evidence of DW1 who

was cited as witnesses by the prosecution but was examined

as a defence witness. That itself will show what has been the

attitude of this witness. His evidence is lacking confidence and

not acceptable. So from the evidence of PW10 and 11 coupled

with the medical evidence available I have absolutely no

hesitation to hold that the accused had restrained both Abdul

Razak and PW10 and thereafter had beaten them thereby

Crl.A. 1975 OF 2003
-7-

attracting the offences u/Ss.341 and 323 IPC. Therefore the

said finding does not call for any interference.

4. Now turning to the question of sentence. It is true

that the injuries noted are absolutely minor in nature and they

are only superficial abrasions and it is proved by doctors

evidence as well and therefore I feel the Court below was little

harsh on imposing the maximum penalty provided by the

statute. It is unfortunate that Abdul Razak died but the cause

of his death was heart attack which reveals that he had

cardiac problem with restrictive blood supply and that has

resulted in his death. Nobody knew that he was a heart

patient even including the family members. Therefore it

should not be taken as a guide to impose punishment on these

two persons. Therefore I feel interest of justice can be met by

awarding lesser punishment. It is seen that both of them had

been apprehended on 19.8.98 and they were released on bail

on 9.9.98. They were under the bars for a period of 20 days. I

think sentence of imprisonment need not be further elongated

and this will be sufficient so far as the imprisonment portion is

Crl.A. 1975 OF 2003
-8-

concerned. But I feel the maximum fine of Rs.1,000/- each

u/Ss.323 and Rs.500/- each u/s 341 can be imposed on the

accused. So the sentence is modified accordingly. In the

result the Crl.A is disposed of as follows.

(1) The finding of guilt u/s 232 and 341 IPC r/w S.34 are

confirmed.

(2) The sentence is modified and the sentence of

imprisonment is reduced to the period already undergone and

they are further directed to pay a fine of Rs.1,000/- each u/s

323 and Rs.500/- each u/s 341 IPC.

(3) If they do not pay the fine on or before 31.8.09 the

Court shall take steps for realisation of the amount and as a

default sentence they shall undergo one month’s imprisonment

each.

M.N. KRISHNAN, JUDGE.

ul/-