High Court Kerala High Court

Sakeer vs Sub Inspector Of Police on 31 October, 2007

Kerala High Court
Sakeer vs Sub Inspector Of Police on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1086 of 2002()


1. SAKEER, S/O. KUTTIALI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :31/10/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ---------------------------------------------
                      Crl.R.P.No.1086 of 2002
                  ---------------------------------------------
                Dated this the 31st day of October, 2007



                                O R D E R

The revision petitioner stands convicted for the offences

under Sections 341 and 352 IPC and sentenced, as modified by

the appellate court, to undergo simple imprisonment for one

month and to pay a fine of Rs.500/- and in default, to undergo

simple imprisonment for one month under Section 341 IPC and

also to undergo simple imprisonment for one month and to pay a

fine of Rs.500/- and in default, to undergo simple imprisonment

for one month for the offence under Section 352 IPC.

2. The prosecution case is that on 27.9.1995 at about

4.30 p.m. the revision petitioner/accused wrongfully restrained

PW1, a house wife, and abused and spitted on her body.

3. The evidence adduced in the matter consisted of the

testimony of PWs’ 1 to 7 and Exts. P1 to P3.

4. PW1 is the defacto complainant. PW2 her husband

was along with her at the time of incident. PW3 is a person who

has witnessed the incident. All the above witnesses have testified

CRRP1086/2002 2

in support of the prosecution version. It was brought out that

the incident has taken place when PW1 was going to her house

along with her husband and the child. PW1 had filed a complaint

before the police as the accused had sent her certain letters

with illicit motives and that the accused was enraged on

account of the complaint filed by her. The version of PW1 is that

he shouted at her that he will see that her desire to institute

cases is finished and spitted on her body. The evidence of

PWs’ 1 to 3 corroborates that no contradictions with their

previous statement has been brought out. In the circumstances

and in view of the concurrent findings of the court below, I find

no reason to interfere in the findings that the accused is guilty of

the offences alleged. The conviction is confirmed.

5. Counsel for the revision petitioner has pleaded for

leniency. It is pointed out that more than a decade has elapsed

since the commencement of the proceedings and that he has

been facing the prosecution so far. The counsel has sought for

avoiding the term of imprisonment. In the circumstances and in

view of the long pendency of the matter, I find that the sentence

of imprisonment is to be avoided and hence with respect to the

CRRP1086/2002 3

offence under Section 352 IPC, the sentence is modified to

imprisonment till the rising of the court and to pay a

compensation of Rs.10,000/- to PW1 and in default, to undergo

simple imprisonment for six months. No separate sentence is

awarded for the offence under Section 341 IPC. The revision

petitioner/accused is granted three months’ time to remit the

amount of compensation. He shall appear before the Judicial

First Class Magistrate Court, Malappuram on 31.1.2008 to

receive sentence.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl