High Court Kerala High Court

Rajendran vs State Of Kerala on 8 April, 2010

Kerala High Court
Rajendran vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1194 of 2010()


1. RAJENDRAN, SON OF RAGHAVA PANICKER
                      ...  Petitioner
2. RAJASEKHARA PANICKER,
3. RAGHAVA PANICKER, S/O.GOVINDA PANICKER

                        Vs



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

                For Petitioner  :SRI.R.AZAD BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2010

 O R D E R
                     V. RAMKUMAR, J.
               ===================
                 Crl.R.P. No. 1194 of 2010
               ===================
          Dated this the 8th day of April, 2010.

                            O R D E R

In this revision filed under Section 397 read with Sec. 401

Cr.P.C. the revision petitioners who were the accused in C.C.

No.1080 of 2005 on the file of the Judicial First Class Magistrate-

I, Alappuzha for offences punishable under Sections 447, 341,

323 and 324 r/w Section 34 IPC challenge the conviction entered

and the sentence passed against them concurrently by the courts

below for the aforementioned offences.

2. The case of the prosecution can be summarised as

follows:

On 05.07.2005, at 9 p.m., in Ward No. 8 of Mararikulam

South Panchayath, accused Nos. 1 to 4 out of their previous

enemity towards PW1, criminally trespassed into the courtyard of

Chakkanattu house and A1 wrongfully restrained PW1 and

grabbed his cloth for 2-3 minutes and A2 and A3 grabbed PW1

and pushed him down and A4 struck him with a stick on his right

shoulders below the right elbow and below the left knee whereby

Crl.R.P. No. 1194/2010 -:2:-

PW1 sustained hurt. The accused have thereby committed the

aforementioned offences.

3. On the accused pleading not guilty to the charge

framed against them by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 8

witnesses as P.Ws 1 to 8 and got marked 6 documents as Exts.

P1 to P6.

4. After the close of the prosecution evidence, the

accused were questioned under Sec. 313 (1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against them

in the evidence for the prosecution. They denied those

circumstances and maintained their innocence. They did not

adduce any defence evidence when called upon to do so.

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

dated 17.03.2009 found the revision petitioners guilty of the

offences, but instead of pronouncing sentence on them at once,

they were released on probation for a period of one year under

Section 4 of the Probation of Offenders Act, 1958 with a direction

Crl.R.P. No. 1194/2010 -:3:-

that each of the revision petitioners shall pay a sum of Rs.1000/-

(Rupees one thousand only) to PW1 by way of compensation

under Section 5 of the Probation of Offenders Act. Aggrieved by

the said judgment, the revision petitioners filed an appeal before

the Sessions Court, Alappuzha as Crl. Appeal No. 177 of 2009.

As per judgment dated 08.01.2010, the learned Additional

Sessions Judge, Fast Track-II, Alappuzha dismissed the appeal

confirming the conviction entered and the release of the revision

petitioners on probation with the direction to pay compensation.

It is the said judgment which is assailed in this revision.

6. Even though the learned counsel appearing for the

revision petitioners assailed on various grounds the conviction

entered against the revision petitioners, 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. Since the revision petitioners were released on probation

given by the trial court, they cannot be heard to say that the

Crl.R.P. No. 1194/2010 -:4:-

conviction recorded against them causes stigma to them. In the

light of Section 12 of the Probation of Offenders Act, 1958, there

will be no disqualification attaching to the said conviction. The

order for compensation under Section 5 of the Probation of

Offenders Act was also fully justified, having regard to the fact

that the revision petitioners had voluntarily caused hurt to PW1,

the injured. I, therefore, do not find any good ground to

interfere with the order for probation or the order for

compensation.

This revision is accordingly dismissed. The revision

petitioners are given one month’s time from today to deposit the

compensation amount and for executing the bond before the trial

court.

Dated this the 8th day of April, 2010.

V.RAMKUMAR, JUDGE.

rv

Crl.R.P. No. 1194/2010 -:5:-