High Court Kerala High Court

Rajeev vs State Of Kerala on 11 January, 2011

Kerala High Court
Rajeev vs State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 94 of 2011()



1. RAJEEV
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/01/2011

 O R D E R
                         V. RAMKUMAR, J.
                      = = = = = = = = = = = =
                       Crl.R.P.No.94 of 2011
                     = == = = = = = = = = = ==
             Dated this the 11th day of January, 2011

                            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.959/2003 on

the file of the J.F.C.M-II, Ernakulam for offences punishable

under Sections 323 and 294(b) IPC, challenges the conviction

entered and the sentence passed against him for offences

punishable under Sections323 and 294(b) IPC .

2. The case of the prosecution can be summarised as

follows:

On 7.2.2003 at 8.15 pm while PW1 was on

service in his bus bearing registration No.KL7

AK 157 at the Cheranellur-Edappally level

cross, the accused on account of his previous

enmity towards PW1 assaulted him and also

abused him in filthy language. The accused

has thereby committed the offences punishable

under Sections 323 and 294(b) IPC.

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 case. The prosecution altogether examined 4

Crl.R.P.No.94/2011 -:2:-

witnesses as P.Ws 1 to 4 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 23.06.2009 found the revision petitioner guilty of the

offences punishable under Sections 323 and 294(b) IPC and

sentenced him to undergo simple imprisonment for one year

under section 323 IPC and for six months under Section 294(b)

IPC. On appeal preferred by the revision petitioner before the

Addl.Sessions Court (Adhoc-II), Ernakulam, the lower appellate

court as per judgment dated 13.08.2010 acquitted the revision

petitioner of the offence punishable under Section 294(b) IPC

but confirmed the conviction entered against the revision

petitioner for the offence under Section 323 and reduced the

sentence of imprisonment to one month and directed him to pay

Crl.R.P.No.94/2011 -:3:-

a fine of `1,000/-(Rupees one thousand only). 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, for the conviction under Section 323

IPC, the two days’ imprisonment already undergone by the

petitioner will suffice, besides a sum of `5,000/- (Rupees five

Crl.R.P.No.94/2011 -:4:-

thousand only) to PWI/ injured as compensation under Section

357(3) Cr.P.C The petitioner is given one month’s time to

deposit the compensation, failing which he shall undergo default

sentence by way of simple imprisonment for three months.

The petitioner shall be released from prison forthwith

unless his continued detention is found necessary in connection

with any other case against him. His release shall, however, be

subject to his liability to pay the compensation as above.

Dated this the 11th day of January, 2011.

V.Ramkumar, Judge.

sj