High Court Kerala High Court

Shinodh vs State Of Kerala on 3 November, 2008

Kerala High Court
Shinodh vs State Of Kerala on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3472 of 2008()


1. SHINODH, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/11/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                    CRL.R.P. NO. 3472 OF 2008
                   ------------------------------------------
            Dated this the 3rd day of November, 2008

                               O R D E R

Petitioner is the accused in C.C.573 of 2007 on the file of

Judicial First Class Magistrate, North Paravur. He was arrested

on the night of 12.8.2007 from the house of PW1, where he was

detained by PWs 1 and 2. PW4, Head Constable, who reached

there on getting information through phone from PW1 arrested

and took the petitioner and recorded Ext.P1 F.I. Statement,

prepared Ext.P3 F.I.R and registered Crime 273 of 2007 for the

offence under section 511 read with section 457 of Indian Penal

Code. Prosecution case was that petitioner attempted to commit

lurking house trespass on that night in the house of PW1. After

completing investigation charge was laid. Petitioner pleaded

not guilty. Prosecution examined five witnesses and marked five

exhibits. PWs 1 to 3 were examined. When petitioner was

questioned under section 313 of Cr.P.C., his case was that he

was returning in his bicycle after viewing television through the

road when there was an altercation with PW2, the son of PW1,

and as PW1 is cousin of a police officer the case is foisted.

CRRP 3472/08 2

Petitioner did not adduce any evidence. Learned Magistrate on

evidence found him guilty. He was convicted and sentenced to

simple imprisonment for nine months and a fine of Rs.2,000/-

and in default simple imprisonment for two months for the

offence under section 511 read with section 457 of IPC.

Petitioner challenged the conviction and sentence before

Additional Sessions Court, N. Paravur in Crl. Appeal 716 of

2007. Learned Sessions Judge on reappreciation of evidence

confirmed the conviction but modified the sentence to simple

imprisonment for six months and a fine of Rs.2,000/- and in

default simple imprisonment for two months. Revision is filed

challenging the conviction and sentence.

2. Learned counsel appearing for revision petitioner was

heard.

3. The argument of the learned counsel is that Courts

below did not properly appreciate the evidence and fact that no

independent reliable witness was examined was not properly

appreciated. It was contended that petitioner at the defence

stage filed an application to recall PWs 1 to 3 and it was

dismissed and opportunity was not granted to examine witness

and the Courts below were not justified in convicting the

CRRP 3472/08 3

petitioner. Learned counsel also argued that petitioner was in

detention when the case was tried before learned Magistrate

and the judgment itself shows that petitioner was in custody

from 13.8.2007 onwards and he was granted the benefit of

section 428 of Cr.P.C. and was released only after filing of the

appeal and in such circumstances the sentence may be

modified to the period he was in custody.

4. On hearing the learned counsel and going through

the depositions of the witnesses examined, made available by

the learned counsel, I cannot agree with the submission that the

evidence was not properly appreciated or that there was

misappreciation of evidence. The fact that petitioner was taken

into custody by PW4 from the house of PWs 1 to 3 on the night

of 12.8.2007 cannot be disputed. Evidence of PW1 establish that

PW1 after detaining petitioner contacted the police and the

police reached there and took revision petitioner into custody.

PW2, the son of PW1corroborated the evidence of PW1 on that

aspect. PW3 the wife of PW1 further corroborated the evidence

of PWs 1 and 2. Ext.P3 F.I.R establish that on getting

information PW4 reached the house of PW1 and recorded Ext.P1

F.I. Statement and thereafter along with the petitioner reached

CRRP 3472/08 4

the police station and prepared Ext.P3 F.I.R and registered the

case on the same night. In such circumstances the question is

whether petitioner was detained by PWs 1 and 2 as claimed by

them or was he detained due to the altercation with PW2 as

claimed by the revision petitioner.

5. Though learned counsel vehemently argued that

there was no justification for dismissing the application filed for

recalling PWs 1 to 3 and copy of the application filed before

learned Magistrate was made available, I find that no ground

was made out to recall PWs 1 to 3. Though it was stated that

petitioner wanted to further examine PWs 1to 3, on what point

was not stated therein. In such circumstances there was no

necessity to recall PWs 1 to 3.

6. Evidence of PWs 1 to 3 establish that petitioner tried

to get into the house of PWs 1 to 3 on that night through the

back door and hearing the sound PWs 1 and 2 rushed there and

detained him. As rightly found by the Courts below, attempt of

the petitioner is definitely to commit an offence provided under

section 457 of IPC. In such circumstances conviction of the

petitioner for the offence under section 511 read with section

457 of IPC is perfectly legal and warrants no interference.

CRRP 3472/08 5

7. Then the only question is with regard to the sentence.

When the learned counsel submitted that petitioner is not

involved in any other offence, learned Public Prosecutor was

directed to verify that fact. Learned Public Prosecutor

submitted that petitioner is one of the accused in Crime 122 of

2004 registered by North Paravur police station for the offence

under section 392 read with section 34 of IPC and he is also one

of the accused in Crime 302 of 2004 of Cheranalloor police

station registered under sections 395 and 120B of IPC. Learned

counsel appearing for revision petitioner submitted that he

could not get the details. Learned counsel then submitted that

considering the fact that petitioner was in custody from

13.8.2007 till 5.11.2007, the date of conviction by learned

Magistrate and thereafter till learned Sessions Judge granted

bail, leniency may be shown.

8. Section 457 of Indian Penal Code provides for a

sentence of imprisonment which may extend to five years in

addition to fine. Section 511 of Indian Penal Code provides that

whoever commits an offence punishable under the Code with

imprisonment, shall be punishable for one-half of the sentence.

In the nature and circumstances of the case, interest of justice

CRRP 3472/08 6

will be met if the sentence is modified to three months in

addition to a fine for Rs.3,000/- and in default simple

imprisonment for two months.

Revision is allowed in part. Conviction of the petitioner for

the offence under section 511 read with section 457 of Indian

Penal Code is confirmed. Sentence is modified to simple

imprisonment for three months and a fine of Rs.3,000/- and in

default simple imprisonment for two months.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-