High Court Kerala High Court

Raju vs State Of Kerala on 9 June, 2008

Kerala High Court
Raju vs State Of Kerala on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1817 of 2008()



1. RAJU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/06/2008

 O R D E R
                       V. RAMKUMAR, J.
                  - - - - - - - - - - - - - - - - -
                CRL.R.P. No. 1817 of 2008
                   - - - - - - - - - - - - - - - -
           Dated this the 9th day of June 2008

                            O R D E R

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

Cr.P.C. the petitioners, who are the accused in C.C.

No.772/2001 on the file of the J.F.C.M, Sasthamcotta for

offences punishable under Sections 323, 324 and 326 read

with section 34 IPC, challenge the conviction entered and

the sentence passed against them for offences punishable

under Sections 324 and 326 IPC.

2. The case of the prosecution can be summarised

as follows:

PW1, the de facto complainant is the owner of a granite

quarry situated adjacent to the residence of the accused

persons. On 20.9.2001, the accused obstructed the blasting

of rocks from that quarry. Aggrieved by the obstruction

caused by the accused, PW1 had preferred a petition before

the local police. Getting irritated by the conduct of PW1, on

CRL.R.P. No.1817/2008 -:2:-

20.9.2001 at about 7.15 p.m., the 4 accused persons, in

prosecution of their common intention, voluntarily caused

grievous hurt to PW1, when he went over to the quarry for

discharging excess water. A1 beat PW1 on his forehead with

an iron road causing an injury with profuse bleeding and also

fracture of skull. A2 and A3 hit him on the back of his chest,

shoulder and right forearm with MO2 twig of Anjili tree. The

accused persons 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 9 witnesses as PWs. 1 to 9 and got

marked 9 documents as Exts. P1 to P9 and two material

objects as MOs.1 and 2.

4. After the close of the prosecution evidence, the

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

with regard to the incriminating circumstances appearing

CRL.R.P. No.1817/2008 -:3:-

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 31.5.2007 found the revision petitioners

guilty of the offences punishable under Sections 324 and

326 IPC and sentenced each of them to rigorous

imprisonment for one year and to pay a fine of Rs.5,000/-

and on default to pay the fine directed them to suffer simple

imprisonment for two months under Section 326 IPC and

rigorous imprisonment for six months under Section 324 IPC

with a direction that the sentences shall run concurrently.

On appeal preferred by the revision petitioners before the

Sessions Court, Kollam, the lower appellate court

confirmed the conviction entered and dismissed the appeal,

as per judgment dated 19.2.2008. Hence, this revision.

6. Even though the learned counsel appearing for

the revision petitioners assailed on various grounds the

CRL.R.P. No.1817/2008 -:4:-

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. Accordingly, the sentence imposed on each of the

revision petitioners is set aside and for their conviction

under Section 326 IPC, each of them is sentenced to

imprisonment till rising of court and to pay a compensation

of Rs.5,000/- each to PW1 by way of compensation under

Section 357(3) Cr.P.C. On default to pay the compensation,

the defaulting accused shall undergo simple imprisonment

for three months. For their conviction under Section 324

IPC, each of them is sentenced to pay a fine of Rs.5,000/-

failing which the defaulting accused shall suffer simple

imprisonment for two months. The compensation as well as

the fine amount shall be deposited within two months from

today, failing which the defaulting accused shall undergo the

CRL.R.P. No.1817/2008 -:5:-

default sentence, as indicated above.

In the result, this revision is disposed of confirming the

conviction entered but modifying the sentence imposed as

above.

V.RAMKUMAR, JUDGE

css/