High Court Kerala High Court

Paul Varghese vs State Of Kerala on 20 February, 2009

Kerala High Court
Paul Varghese vs State Of Kerala on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1031 of 2002()


1. PAUL VARGHESE, SPO.VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.M.CHATHUKUTTY NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/02/2009

 O R D E R
                          V. RAMKUMAR, J.
                       `````````````````
                    Crl.R.P. No. 1031 of 2002
                       `````````````````
                        Dated: 20-02-2009

                              O R D E R

In this revision filed under Sec. 397 read with Sec. 401 Cr.P.C.

the petitioner who was the sole accused in C.C. No. 40 of 1996 on

the file of the J.F.C.M., Palai for an offence punishable under

Section 397 I.P.C. challenges the conviction entered and the

sentence passed concurrently against him for the said offence.

2. The case of the prosecution can be summarised as

follows:

On 23-7-1995 at about 7.30 a.m. the accused committed

thect of a Hero Honda Motor Cycle bearing Reg. No. K.L.5/D 2666

belonging to P.W.6 and which was used by P.W.1. The theft was

from the road on the southern side of Kuravilangad Forane Church.

The vehicle was valued at Rs. 34,000/-. The accused has thereby

committed an offence punishable under Sec. 379 I.P.C.

3. On the accused pleading not guilty to the charge framed

against him by the trial court for the aforementioned offences, the

prosecution was permitted to adduce evidence in support of its

Crl.R.P. No. 1031 of 2002 -:2:-

case. The prosecution altogether examined 6 witnesses as P.Ws 1

to 6 and got marked 5 documents as Exts. P1 to P5.

4. After the close of the prosecution evidence, the accused

was questioned under Sec. 313 (1)(b) Cr.P.C. with regard to the

incriminating circumstances appearing against him in the evidence

for the prosecution. He denied those circumstances and maintained

his innocence. He did not adduce any defence evidence when called

upon to do so.

5. The learned Magistrate, after trial, as per judgment

dated 10-3-1998 found the revision petitioner guilty of the

offences punishable under Sections 379 I.P.C. and sentenced him to

undergo simple imprisonment for four months. On appeal

preferred by the revision petitioner before the Sessions Court as

Crl.Appeal No. 59 of 1999 the learned Addl. Sessions Judge as per

judgment dated, 29th June 2002 dismissed the appeal confirming

the conviction entered and the sentence passed against the revision

petitioner. Hence, this Revision.

6. Eventhough the learned counsel appearing for the

revision petitioner assailed on various grounds the conviction

entered against the revision petitioner, in as much as the conviction

Crl.R.P. No. 1031 of 2002 -:3:-

has been recorded by the courts below concurrently after a careful

evaluation of the oral and documentary evidence in the case, this

Court sitting in revision will be loathe to interfere with the said

conviction which is accordingly confirmed.

7. What now survives for consideration is the question as

to whether the benevolent provisions of the Probation of

Offenders’ Act, 1958 are liable to be extended to the petitioner or

whether the sentence imposed on the revision petitioner should be

confirmed or modified. This Court called for a report from the

District Probation Officer, Movvattupuzha. The District Probation

Officer, Moovattupuzha in his report has stated that the petitioner

was aged below 19 years on the date of occurrence, that there is

no previous conviction against the petitioner, that he is amenable

to discipline, that and particularly that he is removing, he has

studied up to pre-degree and later had attended a course on

automobile engineering , hotel management without completing

the same but he had passed a course on Computer Graphics and

Designing and is at present employed at Printers Offset Press,

Kolenchery as Computer Graphic Designer getting a monthly salary

of Rs. 4500/- per month.

Crl.R.P. No. 1031 of 2002 -:4:-

8. The learned counsel appearing for the revision

petitioner submitted that he is desirous of going abroad since one

of his eleder brothers is employed at Abudabi. This fact is made

mention of in the report of the Probation Officer. Under these

circumstance, I am inclined to direct the release of the petitioner on

probation by invoking the provision under Sec. 4 (1) of the

Probation of Offenders’ Act. The petitioner shall be released on

probation for a petiod of one year under Sec. 4 (1) of the Probation

of Offenders Act. He shall appear before the trial court on 13-3-

2009 for executing the bond. The learned Magistrate shall ensure

that the bond executed by the petitioner does not prevent him from

going abroad in search of employment as aforesaid.

In the result, this Revision is disposed of as above.

Dated this the 20th day of Feb.2009.

V.Ramkumar, Judge.

Crl.R.P. No. 1031 of 2002 -:5:-

ani.

V. RAMKUMAR, J.

““““““““`
Crl.R.P. No. 1031 of 2002
““““““““`
Dated: 20-02-2009

O R D E R