High Court Kerala High Court

S.Mariappan vs The Officer-In-Charge on 16 November, 2010

Kerala High Court
S.Mariappan vs The Officer-In-Charge on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1472 of 2008()


1. S.MARIAPPAN, C.P.NO.4569,
                      ...  Petitioner

                        Vs



1. THE OFFICER-IN-CHARGE,
                       ...       Respondent

                For Petitioner  :SRI.LIJU.M.P(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/11/2010

 O R D E R
                         K.HEMA, J.

           ----------------------------------------------
                 Crl.Appeal No.1472 of 2008
           ----------------------------------------------
                 Dated 16th November, 2010.

                         J U D G M E N T

This appeal arises from conviction and sentence

passed against the appellant under Sections 457 and 397 of the

Indian Penal Code to undergo seven years rigorous imprisonment

and to pay a fine of Rs.10,000/- under Section 397 of the Indian

Penal Code and in default to undergo simple imprisonment for two

years. He was also sentenced to undergo 10 years imprisonment

and to pay a fine of Rs.25,000/- under Section 457 and in default

to undergo simple imprisonment for three years more. The fine, if

realised, was ordered to be paid as compensation to PW1.

2. According to prosecution, accused, 9 in number,

with the intention to commit robbery, committed house breaking

by night into the house of PW1 on 12.9.1990 at about 1 O’ clock

by breaking open the front door of the house by hitting with a

stone. PW1 was attacked by beating with an iron rod and also by

stabbing with knife. The accused removed the gold ornaments

Crl.A. NO. 1472/08 2

from PW2 and robbed various other gold ornaments kept in the

house in the show case and also inside a table. Two watches and

a clock were also stolen, and the articles were worth a total

amount of Rs.66,500/-

3. The appellant is charge sheeted as first accused by

the police. The case against other accused were split up. No co-

accused was tried along with appellant. The prosecution

examined PW1 to PW7, marked Exts.P1 to P7 series and MO1

series and MO2. The accused did not adduce any evidence, but

pleaded innocence.

4. The trial court, on an analysis of the evidence on

record found that PW1 and PW2 identified accused and from their

evidence, it is revealed that appellant being a member of the

dacoits, having committed house breaking into the house of PW1,

and having committed dacoity, together with co-accused forming

a group of more than 5, and he having used deadly weapon and

caused injuries to PW1, he is guilty of offence of dacoity and also

having committed house breaking by night.

5. The appellant was undefended. Sri.M.P.Liju was

appointed as State Brief. Learned defence counsel argued that as

Crl.A. NO. 1472/08 3

per the letter sent from the jail, appellant was in custody from

1990 onwards and he was implicated falsely and without any

basis, in this case. It is also argued that as per the remand report,

it will appear that appellant was in custody of the Tamil Nadu

police and he has not committed the alleged offence. He is

implicated on suspicion and without any materials and no

recovery was effected through appellant. The appellant was

produced in court from the jail for the purpose of trial and he was

identified by PW1 and PW2 in court after 16 years of the incident

and such identification cannot be acted upon, in the absence of

their identification at least during the investigation before the

police or in test identification parade, it cannot be accepted.

6. Learned Public Prosecutor submitted that PW1 and

PW2 correctly identified appellant in court and there is no reason

to reject their evidence. It is also submitted that appellant’s

involvement was revealed, when accused 5 and 7 were arrested

by the Tamil Nadu police and they made a confession to the Tamil

Nadu police. A1 was implicated in the light of the confession

statement made by A5 and A7 to the Tamil Nadu police.

7. On hearing both sides and on going through the

Crl.A. NO. 1472/08 4

evidence in detail, I find that there is nothing on record to show

under what circumstances, appellant was implicated as first

accused in this case. Though accused nos.5 and 7 were arrested

in this case, the Investigating Officer has no case that they made

any confession to him personally revealing the involvement of

first accused in the crime. According to him, 5th and 7th accused

made confession to the Tamil Nadu police and that was what he

“understood”. It is not clear why and on what basis, PW5, the

Investigating Officer arrayed appellant as first accused, in the

absence of any material before him, at least as a confession

statement made by the 5th and 7th accused to him personally. He

has no case he had taken a copy of the alleged confession made

to Tamil Nadu police to satisfy himself that appellant was

implicated.

8. In this context, it is also relevant to note that PW5

admitted that first accused was not even arrested. The reason for

non-arrest for non-arrest is not stated. Thus, appellant was not

even questioned by Investigating Officer to confirm his

involvement in the offence. No attempt was also made to recover

any stolen article or other material objects in this case through

Crl.A. NO. 1472/08 5

first accused. To confirm the involvement of first accused, there

must be some evidence before the court. Having allegedly

robbed money, ornaments and various other articles, it is

probable that appellant may be in possession of any of the

material objects or he may be able to give some information

regarding such articles which were robbed. But evidence is silent

about any investigation being made to connect appellant with the

crime.

9. As per the evidence of PW5 himself, appellant was

not shown to any of the witness for the purpose of identification.

So, under what circumstances Investigating Officers confirmed

that appellant was involved in this case is not known. Though

PW1 and PW2 would identify appellant in court, such identification

was made after 16 years of incident, for the first time in court

only. As per the evidence of PW5, appellant was not caused to be

identified during investigation. In this context, learned Public

Prosecutor submitted that PW1 and PW2 had sufficient time to

identify the appellant at the scene since he spent a lot of time in

the house.

10. But a perusal of evidence of PW1 and PW2 shows

Crl.A. NO. 1472/08 6

that they had shown over-anxiety to implicate appellant in this

case. Though prosecution has no case that the appellant had

beaten PW1 with an iron rod, PW1 and PW2 deposed in court that

the appellant beat PW1 with iron rod. This case is totally

inconsistent with the prosecution case. PW1 and PW2 developed

a new case after 16 years of the incident to implicate the

appellant with the crime. Neither in the final report submitted by

the police or in the charge framed by the court, an allegation is

made that appellant had beaten PW1 with iron rod.

11. Since PW1 and PW2 put forward a new case while

examined in court after 16 years of the incident, it is essential

that their evidence is assessed and evaluated with greater care

and caution. PW1 and PW2 themselves have no case that they

identified appellant before the police. The Investigating Officers

also have no case that appellant was caused to be identified by

PW1 and PW2. In fact, PW5 stated that appellant was not even

arrested. As per the evidence, no recovery was also effected from

appellant to connect him with the crime. PW2 deposed in court

that it was appellant who attacked PW1 to the maximum when

compared to other accused.

Crl.A. NO. 1472/08 7

12. But, according to the prosecution, it was second

accused, who had beaten with the iron rod and the other person

who had inflicted injury on PW1 is the 4th accused and not the

appellant who is first accused. There is no case for prosecution

that appellant attacked PW1 by using any weapon. Even in the

charge, framed by court, there is no such allegation. The trial

court failed to note all these facts but the appellant was convicted

only on the basis of the evidence of PW1 and PW2 from which the

trial court drew conclusion that appellant was present at the

scene etc. I do not find it safe to act upon the evidence of PW1

and PW2 and hence appellant cannot be convicted based on the

sole testimony of PW1 and PW2 for the alleged offences. It would

appear that only because the appellant was present in court, PW1

and PW2 have identified him and shown over anxiety to implicate

him with the crime.

13. According to PW1 and PW2, there was a scar on

the appellant’s leg and it was the identification mark which helped

them to identify appellant in court. But, neither PW1 nor PW2

have such case before the police. Taking all these facts into

consideration, I find that the conviction and sentence passed

Crl.A. NO. 1472/08 8

against the appellant on the sole basis of the evidence of PW1

and PW2 cannot be sustained. Prosecution has failed to prove its

case against appellant.

14. In the result, the following order is passed :

(i) The conviction and sentence passed against the

appellant are set aside.

(ii) The appellant is found not guilty of offences under

Section 457 and 397 of the Indian Penal Code and he

is acquitted of the said offences.

(iii) The appellant is set at liberty forthwith and he shall be

released, if his detention is not required in connection

with any other case.

(iv) The release order shall be issued forthwith.

This appeal is allowed.

K.HEMA, JUDGE.

tgs