High Court Kerala High Court

Salam @ Salavudeen vs The State Of Kerala on 4 November, 2009

Kerala High Court
Salam @ Salavudeen vs The State Of Kerala on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 68 of 2006(A)


1. SALAM @ SALAVUDEEN, S/O.SULEIMAN RAWTHER
                      ...  Petitioner

                        Vs



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

                For Petitioner  :ADV.SHAHNA KARTHIKEYAN(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :04/11/2009

 O R D E R
     K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                  ------------------------------
                   CRL.APPEAL NO.68/2006
                  ------------------------------

             Dated this, the 4th day of November, 2009


                          JUDGMENT

Balakrishnan Nair, J.

The appellant was the accused in S.C.No.312/2005 on the

file of the Additional District & Sessions Judge (Ad hoc), Fast

Track Court – II, Pathanamthitta.

2. The prosecution case in brief is as follows:

The appellant was the husband of deceased Prasanna. They fell

in love and started living as husband and wife, after executing

Ext.P17 registered marriage agreement. Since they belonged to

two religions, Prasanna’s family was not happy with the

marriage. Two female children were born to them. Thereafter,

the parents of Prasanna were co-operating with them. The

appellant was in the habit of drinking liquor and physically

abusing Prasanna. He was always pressing her for selling the

property in her name. Because of the incessant harassment,

she was staying with her parents. PW2 is her father and PW4

Crl.Appeal No.68/2006

– 2 –

is her mother. On 2.9.2002 at about 4.30 p.m., Prasanna and

her elder daughter PW3 came rushing to the hall of the house of

PW2 on the eastern side. The appellant brandishing a knife,

chased Prasanna and inflicted an injury on her neck. It was

followed by other stabs also. PW2 intervened to save his

daughter. He was also stabbed several times by the appellant.

He fell down. PW3, the daughter of the appellant was watching

this horrific scene from behind a door. She and her

grandmother PW4 cried out. The appellant ran away on seeing

PW4. Hearing their cries, the neighbours, including PW6 rushed

to the scene. They took the injured to the Government

Hospital, Adoor. Prasanna was pronounced dead and PW2 was

rushed to the Medical College Hospital, Thiruvananthapuram.

3. The Circle Inspector of Police, PW14 took over the

investigation. He held inquest on the dead body and seized

MO1 clothes worn by Prasanna. Ext.P2 is the inquest report

prepared by him. He also seized MO2 double dhoti, stated to

be worn by the appellant at the time of occurrence. He sent the

body for autopsy. He prepared the scene mahazar, questioned

Crl.Appeal No.68/2006

– 3 –

the witnesses and completed substantial portion of the

investigation. The appellant was absconding after the incident.

He was apprehended by the Panangad Police, Ernakulam on

19.4.2005 in connection with the incident of outraging the

modesty of a lady passenger in a private bus. On coming to

know of the detention of the appellant, PW13, the S.I of Police,

Adoor, as authorised by the C.I of Police, Adoor, arrested the

accused. PW15, the successor-in-office of C.I of Police

completed the investigation and laid the charge before the

Judicial First Class Magistrate’s Court, Adoor. The learned

Magistrate committed the case for trial by the Sessions Court,

which in turn was made over by the Sessions Court to the

Additional District & Sessions (Ad hoc)Court-II, Pathanamthitta.

4. Charges were framed against the accused for the

offences under Sections 449, 302, 307 and 324 of the I.P.C by

the trial court. He pleaded not guilty. The prosecution examined

PWs. 1 to 15 and marked Exts.P1 to P22. Material Objects 1 to

3 were produced and marked. The learned Additional Sessions

Judge after hearing both sides, found the appellant guilty and

Crl.Appeal No.68/2006

– 4 –

sentenced him to undergo imprisonment for life for the offence

under Section 302 and also to pay a fine of Rs.10,000/- and in

default, he was to undergo rigorous imprisonment for one year.

For the offence under Section 307, he was sentenced to undergo

rigorous imprisonment for seven years. For the offence under

Section 449, he was sentenced to undergo rigorous

imprisonment for three years and also to pay a fine of Rs.3000/-

and in default, he was to undergo rigorous imprisonment for six

months. The sentences were to run consecutively.

5. Feeling aggrieved by the above conviction and

sentence, the appellant has preferred this appeal. The appellant

submitted that on the date of incident, PWs.2 and 4 were

sleeping. Therefore, his wife Prasanna called him into the room.

PW2 woke up and attacked him with a knife. The blow

accidently fell on the deceased. He escaped unhurt and

remained underground, as he was afraid of the relatives of PW2.

He was totally innocent. The learned counsel for the appellant

submitted that the witnesses involved in this case were

interested witnesses and PW3, the daughter of the appellant

Crl.Appeal No.68/2006

– 5 –

was tutored to give evidence against him. So, it is unsafe to

sustain the conviction based on the deposition of interested

witnesses. The learned counsel for the appellant also pointed

out that at any rate the substantive sentences imposed on the

appellant should have been ordered to run concurrently. The

direction that the sentences will run consecutively is unjustified

because one of the punishments imposed on him is

imprisonment for life. The learned Public Prosecutor, on the

other hand, supported the judgment of the court below.

6. PW9, the doctor who was working as Assistant

Professor, Forensic Medicine and as Assistant Police Surgeon,

Medical College Hospital, Thiruvananthapuram, conducted

autopsy on the body of Prasanna and issued Ext.P4 post-

mortem certificate. The doctor has opined that the cause of

death is injury No.1. The doctor has also stated that the injuries

can be caused by a sharp double edged weapon. Going by the

deposition of the doctor and the post-mortem certificate, it is

established that the death of Prasanna was homicidal. PW2,

who sustained injuries in the incident, has spoken to how it

Crl.Appeal No.68/2006

– 6 –

happened. He was sitting in the bed-room on the western side

of the hall of his house. While so, Prasanna and PW3 rushed to

the hall. She tried to close the door, but the appellant opened

the door using force, entered the hall and stabbed Prasanna. He

tried to intervene. He was also stabbed. On receiving the stab

injuries, he fell down. The appellant repeatedly stabbed him

and Prasanna. When PW4 came to the scene, he ran away.

While he ran away, the dhoti worn by him fell down. The

version of PW3, the daughter of the appellant, who was also an

eye-witness, substantially supports the version given by PW2.

PW4, the mother of the deceased has spoken that she came to

the hall on hearing the hue and cry and found Prasanna and

PW2 lying in a pool of blood and the appellant rushing out of the

room. The above versions of PWs.2, 3 and 4 establish beyond

doubt that it was the appellant who inflicted the fatal injuries on

Prasanna and caused grievous hurt to PW2. Because of the

timely medical attention, life of PW2 was saved. The injuries

inflicted on him were sufficient, in the ordinary course, to cause

death. Therefore, the charge against the appellant under

Crl.Appeal No.68/2006

– 7 –

Section 307 of the I.P.C is also proved. Since the injuries were

inflicted after entering the house of PW2 using force, the offence

under Section 449 also stand established. The version given by

the appellant is inherently improbable. We find no reason for

PWs.2, 3 or 4 to falsely implicate the appellant and spare the

real culprit. The case of the prosecution is further corroborated

by the versions of other witnesses and materials on record. So,

we are of the view that the trial court has rightly found the

appellant guilty and sentenced him. But, we think that the

direction that the substantive sentences imposed for the

offences under Sections 449 and 307 will run consecutively is

not justified. We order that those sentences shall run

concurrently with life imprisonment.

Crl.Appeal No.68/2006

– 8 –

Subject to the above direction, the Criminal Appeal is

dismissed.

K. Balakrishnan Nair,
Judge.

P. Bhavadasan,
Judge.

nm.