High Court Kerala High Court

Sasidharan vs State Of Kerala on 29 May, 2008

Kerala High Court
Sasidharan vs State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1353 of 2008()


1. SASIDHARAN, S/O.PONNAPPAN ASARI,
                      ...  Petitioner
2. VIDHYADARAN, S/O.MADHAVA PANICKER,
3. CHANDRAN, S/O.GANGADARAN PILLAI,
4. SANTHI ALIAS SUNI,
5. MURALIDHARAN NAIR,
6. GIRISH, S/O.PUZHPANGADAN,
7. RAJENDRAN NAIR, S/O.DAMODARAN PILLA,
8. JAYAKUMAR, S/O.NEELAKANTAPANICKER,
9. BAIJU, S/O.KRISHNANKUTTY,
10. ANILKUMAR, S/O.RAGHAVANPILLA,
11. SUNILKUMAR, S/O. RAGHAVANPILLA,
12. SUNILKUMAR, S/O.SADANANDAN,
13. SANTHOSH, S/O.SUKUMARA PANICKER,
14. SURESHKUMAR, S/O.SRIDHARA PANICKER,
15. DAMODARAN PILLA, S/O.VELAYUDHANPILLA,
16. SHIBUKUMAR, S/O.BALAKRISHNA PILLA,
17. JAYAKUMAR, S/O.VELAYUDHAN PILLA,
18. SUDARSHANAN, S/O.VASUPILLA,
19. PRIYAN, S/O.RAJAPPAPANICKER,
20. SURENDRAN, S/O.GOPALAN,
21. SUKUMARAN, S/O.GANGADHARAN PILLA,

                        Vs



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

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2008

 O R D E R
                           V. RAMKUMAR , J.
               ==========================
                        Crl.R.P. Nos. 1353, 1680, 1603
                              & 1354 of 2008
               ==========================
                  Dated this the 29th day of May, 2008.

                                ORDER

The revision petitioners in Crl.R.P. No. 1353 of 2008 are accused

Nos. 1,3 to 6 and 8 to 23 and the petitioners in Crl.R.P. No. 1354 of

2008 are accused Nos. 2 and 7 in C.C. No. 687 of 1997 on the file of

the Judicial First Class Magistrate-II, Attingal. The revision petitioners

in Crl.R.P. No. 1603 of 2008 are accused Nos. 1 to 15 and 19 to 23 in

C.C. No. 689 of 1997 on the file of the aforesaid Magistrate’s court.

The petitioners in Crl.R.P. No. 1680 of 2008 are accused Nos. 17 and

18 of C.C. No. 689 of 1997 of the said court.

2. The case of the prosecution is that all the 23 accused persons

in furtherance of their common object to criminally trespass upon the

property possessed by the PW1 situated at Kallikadu in Koliakode

village and cut open a road, formed themselves into an unlawful

assembly and in a prosecution of the common object of the said

assembly, trespassed upon the said property and caused extensive

damage to the property. The date of occurrence in C.C. No. 687 of

1997 is 23.07.1997 and the date of occurrence in C.C. No. 689 of

1997 is 21.07.1997. The alleged loss caused on account of the

mischief committed in C.C. No. 689 of 1997 has been valued at

Crl.R.P. Nos. 1353, 1680, 1603 :2:
& 1354 of 2008

Rs.25,000/- and that of C.C. No. 687 of 1997 has been valued at

Rs.50,000/-. C.C. Nos. 687 of 1997 and 689 of 1997 were separately

tried by the learned Magistrate. In both the cases, the learned

Magistrate after trial and after an exhaustive evaluation of the oral and

documentary evidence in the case, found the revision petitioners guilty

of the offences alleged against them and sentenced each of them to

simple imprisonment for six months under Sections 143, 147 and 427

r/w Section 149 IPC and to simple imprisonment for three months

under Section 447 r/w Section 149 IPC in each of the cases.

3. On appeal preferred by the revision petitioners before the

Sessions Court, Thiruvananthapuram, the Additional Sessions Judge,

Fast Track-I, Thiruvananthapuram, as per common judgment dated

11.09.2007, dismissed the appeals confirming the conviction entered

and the sentence passed against the revision petitioners. Hence these

revisions.

4. Even though the learned counsel appearing for the revision

petitioners assailed on various grounds the conviction recorded against

the revision petitioners, in as much as the conviction has been

recorded after a careful evaluation of the oral and documentary

evidence in the case, this Court sitting in revision will be loath to

Crl.R.P. Nos. 1353, 1680, 1603 :3:
& 1354 of 2008

interfere with the said conviction. Both the courts have carefully

evaluated the oral and documentary evidence to record the conviction

against the revision petitioners. In the absence of any infirmity in the

appreciation of evidence by the courts below, this Court sitting in

revision will not interfere with the said conviction much less dislodge

the same. Accordingly, the conviction recorded against the revision

petitioners is confirmed.

5. What now survives for consideration is the adequacy or

otherwise of the sentence imposed on the revision petitioners. Having

regard to the facts and circumstances of the case, I do not think that

the petitioners deserve penal servitude by way of incarceration. I am

satisfied that an appropriate fine and compensation therefrom to PW1

will meet the ends of justice. Accordingly, the sentence imposed on

the revision petitioners is set aside and instead each of them is

sentenced to pay a fine of RS.500/- (Rupees five hundred only) each

under Sections 143 and 147 r/w Section 149 IPC in each of the two

cases. On failure to pay the fine, the defaulting accused shall suffer

simple imprisonment for one month. For the conviction under Sections

447 and 427 r/w Section 149 IPC, each of the revision petitioners is

sentenced to pay a fine of Rs.1000/- and Rs.2000/- respectively in

Crl.R.P. Nos. 1353, 1680, 1603 :4:
& 1354 of 2008

each of the cases. On failure to pay the fine, the defaulting accused

shall undergo simple imprisonment for two months. The petitioners

are given 45 days from today to deposit the fine amount before the

trial court. From out of the fine amount, a sum of Rs.65,000/-

(Rupees sixty five thousand only) shall be paid to the complainant in

C.C. No. 687 of 1997 and a sum of Rs.35,000/- (Rupees thirty five

thousand only) shall be paid to the complainant in C.C. No. 689 of

1997 by way of compensation under Section 357(1) Cr.P.C.

In the result, these revisions are disposed of confirming the

conviction entered but modifying the sentence as above.

V. RAMKUMAR, JUDGE.

rv

Crl.R.P. Nos. 1353, 1680, 1603 :5:
& 1354 of 2008