High Court Kerala High Court

Ravi @ Kocha Ravi vs State Of Kerala on 7 July, 2009

Kerala High Court
Ravi @ Kocha Ravi vs State Of Kerala on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2172 of 2009()


1. RAVI @ KOCHA RAVI, 34 YEARS,
                      ...  Petitioner
2. THIMOTHY, 38 YEARS,

                        Vs



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

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/07/2009

 O R D E R
                        M.N. KRISHNAN, J.
                 = = = = = = = = = = = = = = =
                   Crl.R.P. NO. 2172     OF 2009
                 = = = = = = = = = = = = = = =
            Dated this the 7th day of July, 2009.

                         J U D G M E N T

This revision is preferred against the confirmation of

conviction and sentence passed by the Sessions Judge,

Thrissur in a S.394 IPC offence. In turn the said appeal was

preferred against the conviction and sentence passed by the

Chief Judicial Magistrate Court, Thrissur in C.C.184/98. The

brief facts necessary are stated as follows.

2. It is the case of the complainant that while he was

proceeding to the bus-stand after taking a cup of tea from the

Jaya Hotel in Swaraj Round of Thrissur town the accused two

in numbers followed him and demanded money and when he

refused to pay the amount one person shut his mouth and the

other person attempted to take money from the pocket which

he resisted successfully but the accused hit him on the

forehead with a stone resulting in injuries to him. The

learned counsel for the appellant would contend that except

Crl.A. 2172 OF 2009
-2-

for the version of PW1 all other independent witnesses had

turned hostile and therefore it is not at all safe to rely upon

the evidence of PW1 to arrive at a conviction. Just because a

person is interested in giving evidence in a case, it shall not be

discarded especially when he is the victim. Bu when such an

evidence is adduced and the conviction is to be based on the

said evidence the law cautions that the said evidence should

be meticulously scrutinized to find out whether it is intrinsically

reliable and inherently probable. If that test is satisfied then

the uncorroborated evidence tendered by a victim can be used

for conviction in a criminal case. With this in mind I had

meticulously gone through the evidence of PW1. PW1 in clear

crystal categorical terms had stated that he is acquainted with

the accused who had attacked him and that how the incident

had taken place. He had clearly deposed that while he was

returning after a work with respect to a construction of a

building and after disbursing the workers he proceeded to

hotel Jaya for taking a cup of tea and thereafter he was

proceeding to the bus stand and it was at that time the

Crl.A. 2172 OF 2009
-3-

accused who are well acquainted with him followed him and

demanded money and when such demand was resisted he was

attacked and he sustained injuries. I find his evidence is not

shattered in the cross examination.

3. The learned counsel points out that the identity is

not proper and there is no evidence to show that there was

light. Both the Courts below had applied their mind to this

question. The identity does not loom large for the reason that

immediately after reaching the hospital when he was

questioned by the concerned he had given the names of these

two accused and he had also clearly explained in his evidence

that they were familiar to him. So identity is proper.

4. So far as the light is concerned, the incident had

taken place in the heart of Thrissur town namely Swaraj round

where there is light through out night and one cannot expect

the Thrissur town to be dark at 8.15 p.m. unless there is a

power failure. So this argument also cannot be accepted. So

I find the evidence of PW1 is proper, correct and acceptable.

It is also to be remembered that the Court sitting in the

Crl.A. 2172 OF 2009
-4-

revisional jurisdiction can interfere with the concurrent findings

of the Court below on facts only if there is a total mis

appreciation of the evidence by a perverse approach. But here

the approach is proper and correct and so there cannot be any

doubt regarding the acceptability of the evidence of PW1. For

attracting the offence u/s 394 IPC, namely robbery, there

need not be actual theft, in the process of theft when there is

injury inflicted it will amount to robbery. It is also proved in

this case. Therefore I sustain the conviction u/s 394 IPC.

5. Now, turning to the question of sentence. Though

the charge is u/s 394 IPC, namely robbery, the incident itself

speaks that the attempt was to take some money from the

pocket of this person that too by persons who are familiar with

him. So I feel in the circumstances some leniency can be

shown and therefore I reduce the sentence to one of three

months imprisonment.

In the result the Crl.Revision is disposed of as follows.

(1) The finding of guilt u/s 394 IPC is confirmed.

(2) The sentence is modified and the accused are

Crl.A. 2172 OF 2009
-5-

sentenced to undergo rigorous imprisonment for a period of

three months.

(3) They are entitled to set off as contemplated u/s 428

Cr.P.C.

(4) The lower Court shall execute the sentence.

M.N. KRISHNAN, JUDGE.

ul/-

Crl.A. 2172 OF 2009
-6-

M.N. KRISHNAN, J.

= = = = = = = = = =
Crl.R.P. No. 2172 OF 2009
= = = = = = = = = = =

J U D G M E N T

7th July, 2009