High Court Kerala High Court

Rajan vs State Of Kerala on 11 April, 2008

Kerala High Court
Rajan vs State Of Kerala on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1289 of 2008()


1. RAJAN, S/O.NANU, KUNDARAKUNNEL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.REJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/04/2008

 O R D E R
                           V. RAMKUMAR, J.
                         `````````````````
                       Crl.R.P. No. 1289 of 2008
                         `````````````````
                           Dated: 11-04-2008

                               O R D E R

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

the petitioner who is the accused in C.C. No. 280 of 2005 on the file

of the J.F.C.M.I, Kottayam for offences punishable under Sections

323 and 325 I.P.C. challenges the conviction entered and the

sentence passed against him for offences punishable under Sections

323 and 325 I.P.C.

2. The case of the prosecution can be summarised as

follows:

On 7-3-2005 at about 12.45 p.m. at Chappamattom the accused

out of his enmity towards P.W.1 stopped the mini lorry bearing Reg.

No. KL-5-E/1371 driven by P.W.1 and after pulling him out of the lorry

beat him on his left cheek with bare hand and twisted his left hand

resulting in dislocation of the left hand at the shoulder. The accused

has thereby committed offences punishable under Sections 323 and

325 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

Crl.R.P. No. 1289 of 2008 -:2:-

prosecution was permitted to adduce evidence in support of its case.

The prosecution altogether examined 7 witnesses as P.Ws 1 to 7 and

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

16-09-2006 found the revision petitioner guilty of the offences

punishable under Sections 323 and 325 I.P.C. and sentenced him to

simple imprisonment for three months and one year respectively with

a direction that the sentences shall run concurrently. The revision

petitioner was also directed to pay a sum of Rs. 2,500/- to P.W.1 as

compensation under Sec. 357 (3) Cr.P.C.

6. On appeal preferred by the revision petitioner before the

Sessions Court the lower appellate court as per judgment dated 1-3-

2008 confirmed the conviction but modified the sentence directing

the revision petitioner to pay a fine of Rs. 1,000/- and on default to

pay the fine to undergo simple imprisonment for 15 days under Sec.

Crl.R.P. No. 1289 of 2008 -:3:-

323 and to undergo simple imprisonment for three months and to pay

fine of Rs. 2,500/- and on default to pay the fine to suffer simple

imprisonment for 15 days under Sec. 325 I.P.C. A sum of Rs. 3,000/-

from out of fine was directed to be paid to P.W.1 by way of

compensation under Sec. 357 (1) Cr.P.C. 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 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

regarding the adequacy or otherwise of the sentence imposed on the

revision petitioner. Having regard to the facts and circumstances of the

case, I do not think that the revision petitioner deserves penal

servitude by way of incarceration for the said conviction. I am of the

view that interests of justice will be adequately met by imposing a

sentence to be passed hereinafter. Accordingly, the sentence

imposed on the revision petitioner under Sec. 325 I.P.C. is set aside

and instead he is sentenced to imprisonment till the rising of the court

Crl.R.P. No. 1289 of 2008 -:4:-

and to pay compensation of Rs. 4,000/- to P.W.1 under Sec. 3657 (3)

Cr.P.C. The sentence under Sec. 323 I.P.C. is not interfered with. The

fine as well as compensation shall be deposited before the trial court

within 45 days from today failing which the revision petitioner shall

undergo a default sentence of simple imprisonment for one month

under Sec. 325 I.P.C. and simple imprisonment for 15 days under Sec.

323 I.P.C.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Sd/-V.Ramkumar, Judge.

/true copy/

ani.