High Court Kerala High Court

Selvan vs State Of Kerala on 3 July, 2008

Kerala High Court
Selvan vs State Of Kerala on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1028 of 1997()



1. SELVAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/07/2008

 O R D E R
                     V. RAMKUMAR, J.
                ===================
                     Crl.R.P. No. 1028 of 1997
               ====================
             Dated this the 3rd day of July, 2008.

                            O R D E R

In this revision filed under Section 397 read with Section

401 Cr.P.C., the petitioners who were the accused in C.C.

No.114 of 1991 on the file of the Judicial First Class Magistrate-

III, Palakkad for offences punishable under Sections 447, 341

and 325 r/w Section 34 IPC, challenge the altered conviction

under Sections 447, 341 and 323 r/w Section 34 IPC recorded by

the lower appellate court and the sentence imposed by the said

court.

2. The case of the prosecution can be summarised as

follows:

On 12.10.1990, at about 6.30 p.m., the two accused

persons in furtherance of their common intention to wreak

vengeance on PW1, for abusing the daughter-in-law of PW1,

unlawfully trespassed into the house of PW1 at Elappully village

in Kovilpalayam. A1 restrained PW1 and A2 fisted on the face of

PW1 on account of which two teeth of PW1 fell down and he was

injured. The accused have thereby committed offences

CRL.R.P. NO. 1028/1997 :2:

punishable under Sections 447, 341 and 325 r/w Section 34 IPC.

3. On the accused pleading not guilty to the charge

framed against them by the trial court for the aforementioned

offences, the prosecution was permitted to adduce evidence in

support of its case. The prosecution altogether examined 10

witnesses as PWs 1 to 10 and got marked 5 documents as Exts.

P1 to P5 and two teeth as MO1 series.

4. After the close of the prosecution evidence, the

accused was questioned under Section 313 (1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against them

in the evidence for the prosecution. They denied those

circumstances and maintained their innocence. They did not

adduce any defence evidence when called upon to do so.

5. The learned Magistrate, after trial, as per judgment

dated 08.07.1993 found the revision petitioners guilty of the

offences and sentenced each of them to simple imprisonment for

six months under Section 325 IPC and simple imprisonment for

one month each under Sections 341 and 447 IPC. The sentences

were directed to run concurrently. On appeal preferred by the

CRL.R.P. NO. 1028/1997 :3:

revision petitioners as Crl. Appeal No. 97 of 1993 before the

Sessions Court, Palakkad, the First Additional Sessions Judge as

per judgment dated 06.10.1997 altered the conviction under

Section 325 to Section 323 IPC and sentenced each of them to

simple imprisonment for two months under Section 323 IPC.

The sentence imposed with regard to the other offences was

confirmed. Hence, this Revision.

6. Even though the learned counsel appearing for the

revision petitioners assailed on various grounds the conviction

entered against the revision petitioners, in as much as the

conviction has been recorded by the courts below concurrently

after a careful evaluation of the oral and documentary evidence

in the case, this Court sitting in revision will be loathe to interfere

with the said conviction which is accordingly confirmed.

7. What now survives for consideration is the question

regarding 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 revision

petitioners deserve penal servitude by way of incarceration for

CRL.R.P. NO. 1028/1997 :4:

the said conviction. I am of the view that interests of justice will

be adequately met by imposing a sentence to be passed

hereinafter. Accordingly, the sentence imposed on the revision

petitioners is set aside and instead each of them is sentenced to

undergo imprisonment till the rising of the court and to pay a

compensation of Rs.2,500/- (Rupees two thousand and five

hundred only) under Section 323 IPC payable to the legal heirs of

PW1 who is no more. For the conviction under Sections 341 and

447 IPC, each of the petitioners is sentenced to pay a fine of

Rs.500/- (Rupees five hundred only) each and on default to pay

the fine, the defaulting accused shall undergo simple

imprisonment for 15 days. The fine as well as compensation

shall be deposited before the trial court within one month from

today.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed as above.

Dated this the 3rd day of July, 2008.

V.RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 1028/1997 :5:

V. RAMKUMAR, J

————————————

CRL. R.P. No. 1028 of 1997

—————————————-

3rd day of July, 2008

ORDER