High Court Kerala High Court

Rafeek vs State Of Kerala on 20 June, 2008

Kerala High Court
Rafeek vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2013 of 2008()



1. RAFEEK
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/06/2008

 O R D E R
                          V.RAMKUMAR, J.
            ======================================
                      CRL.R.P. NO.2013 OF 2008
            ======================================
                  Dated this the 20th day of June 2008

                                ORDER

Petitioners, who are accused Nos.2, 3 and 7 in

S.C.No.29/2003 on the file of the Additional Sessions Judge, Fast

Track Court III (Adhoc), Manjeri for offences punishable under

Sections 143, 147, 148, 341, 104, 120B, 212 and 302 read with

Section 149 IPC, challenge the order dated 28.4.2008 passed by

the trial court holding that the case was not one which could be

considered as having no evidence so as to enable the court to

pass an order of acquittal under Section 232 Cr.P.C. as against

A2, A3 and A7.

2. The learned counsel appearing for the revision petitioners

submitted that there is absolutely no evidence against the

revision petitioners and therefore the revision petitioners should

have been acquitted under Section 232 Cr.P.C.

3. Originally there were 15 accused persons. In the year

2004 the court below after trial found A1 to A8 guilty and

acquitted A9 to A15. In Crl. Appeals 2005 and 2017 of 2004 filed

CRRP 2013/2008 2

by A1 to A8 before this Court, as per common judgment dated

26.3.2007 this court set aside the conviction of A1 to A8 and

remanded the case to the court below for fresh examination of

the said accused persons under Section 313(1)(b) Cr.P.C. as it

was found that the earlier examination of the accused under

Section 313 Cr.P.C. was defective. After the remit the trial court

examined A1 to A8 afresh. It was thereafter that the case was

heard under Section 232 Cr.P.C. The learned trial judge who had

a holistic view of the entire evidence before him was not satisfied

that this is a case of no evidence so as to record an order of

acquittal under Section 232 Cr.P.C. He has, therefore, decided to

cross over to Section 233 Cr.P.C. by calling upon the accused to

enter on their defence and to adduce any evidence which they

might have in support thereof. It cannot be said that the above

view taken by the trial judge is wrong. No doubt, the question as

to whether there is any incriminating evidence against the

petitioners is a matter which will have to be considered after the

conclusion of the trial. Petitioners, as in the case of the other

accused persons, can be found guilty only for any overt act

committed by any member of the unlawful assembly in case the

CRRP 2013/2008 3

petitioners are also found to be members of the unlawful

assembly and they shared the common object. These are all

matters to be considered after trial. Since I do not find any

ground to interfere with the discretion exercised by the trial

judge, this revision is dismissed without any observation on the

merits of the case.

Dated this the 20th day of June 2008

V.RAMKUMAR, JUDGE

css/