High Court Kerala High Court

State Of Kerala vs Joseph @ Pappachan on 4 November, 2008

Kerala High Court
State Of Kerala vs Joseph @ Pappachan on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 361 of 2005()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. JOSEPH @ PAPPACHAN,
                       ...       Respondent

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  :SRI.C.M.TOMY

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :04/11/2008

 O R D E R
                       K.BALAKRISHNAN NAIR &

                           M.C.HARI RANI, JJ.

                    -----------------------------------------

                     CRL.APPEAL NO. 361/2005-A

                    -----------------------------------------

                        Dated 4th November, 2008.

                                JUDGMENT

Balakrishnan Nair, J.

The State has come up in appeal, feeling aggrieved by the

acquittal of the respondent/accused in S.C.No.115/99 by the Sessions

Judge, Thodupuzha.

2. The accused was charge sheeted by the Circle Inspector of

Police, Kattappana for the offences punishable under sections 302 and

324 of the IPC. Roy, the brother of PW1 and the son of PW10, was the

person killed in the incident. There was previous enmity between the

accused and PW10. The accused was running a tea shop and a

butcher’s shop. PW10 owed some amount to him. The accused on

28.3.1997 demanded the amount due to him from PW10, openly in

front of others. He has abused him also. This led to PW10 filing a

complaint before the police against the accused, on the next day

CRA 361/05 2

morning. On the evening of 29.3.1997, the accused picked up a quarrel

with Roy and Reji, the children of PW10. There was exchange of

words and immediately, the accused took a knife and stabbed on the

left chest of Roy. It was followed by two more stabs. PW1 tried to

prevent the accused. Thereupon, he inflicted two stab injuries on the

right and left arms of PW1. Seeing the attack, PW10 rushed to the

scene. He was stabbed on his leg. There was some altercation and

struggle for a few minutes, as the three tried to catch hold of the

accused and overpower him, but he made good his escape. Mr.Roy,

who suffered injury on his chest, fainted and he was immediately taken

to the near-by hospital. From there, he was taken to a hospital at

Kattappana, where he was pronounced dead. P.Ws. 1 and 10 were

admitted there. Based on the information lodged by PW1, a crime was

registered against the accused for the offences under sections 302 and

324 of the IPC. PW12, the Sub Inspector of Police recorded Ext. P1

F.I. statement and prepared Ext. P1(a) body note of PWs 1 and 10 and

registered a crime as per Exhibit P1(b) FIR. Next day, PW12

conducted inquest on the body of the deceased and prepared Ext. P12

CRA 361/05 3

inquest report. The investigation was taken over by PW15, the Circle

Inspector of Police. He prepared the scene mahazar, seized the

relevant material objects, questioned the witnesses, completed the

investigation and laid the charge before the Judicial First Class

Magistrate’s Court, Nedumkandam. He had earlier sent the body for

post-mortem and obtained the post-mortem report. The relevant

material objects were sent for chemical analysis and reports from the

Forensic Science Laboratory were also obtained by him. On filing the

final report before the Judicial First Class Magistrate’s Court,

Nedumkandam, the case was committed for trial to the Sessions Court.

The accused pleaded not guilty to the charges framed against him under

Sections 302 and 324 of the IPC.

3. From the side of the prosecution, PWs 1 to 15 were

examined and Exts. P1 to P23 were marked. Material objects 1 to 9

were also produced and marked. From the side of the defence Exts.D1

to D10 were marked during the cross-examination of the prosecution

witnesses. Exts. D1 to D9 were the contradictions in the statement of

the witnesses before court, with reference to their earlier statements

CRA 361/05 4

recorded under Section 161 of the Cr.P.C. Ext. D10 was the

complaint stated to be filed by PW10 before the State Home Minister.

The accused was questioned under Section 313 of the Cr.P.C. The

accused denied the circumstances appeared against him in the

prosecution evidence and which were put to him. The trial court after

hearing both sides, found the accused not guilty and acquitted him. It

was held that the infliction of injury by the accused was in exercise of

his right of private defence. Aggrieved by the said order of acquittal,

the State has preferred this appeal.

4. The learned Public Prosecutor submitted that all the assailants

were unarmed. But, the accused stabbed Roy thrice and also stabbed

P.Ws.1 and 10, who came to rescue Roy. Therefore, the accused has

clearly exceeded his right of private defence. So, he is not entitled to

get the protection of Section 97 of the I.P.C. If that be so, the accused

is liable to be convicted under Section 302 or at any rate, under Section

304 of the I.P.C. In answer, the learned counsel for the

respondent/accused submitted that in the incident the accused sustained

injury behind his head and on his genitals. PW1 and his brother Roy

CRA 361/05 5

were trained in karate, as evident from the deposition of PW5. The

said witness has also stated that PW10 is a hefty fellow. When

attacked by three persons, including the attack on his genitals, if the

accused stabs Roy, the same cannot be described as an action

exceeding the right of private defence. At any rate, the view taken by

the learned Sessions Judge, who had occasion to see the witnesses and

hear them, cannot be said to be perverse. Unless this Court finds that

the finding of the trial court is perverse, this Court is not justified in

interfering with an acquittal. So, the respondent/accused prayed for

dismissal of the appeal. Before referring to the rival contentions, we

will briefly refer to the evidence on record regarding the incident, in

which Roy was killed.

5. PW1 has stated as follows: Ext.P1 is the F.I. Statement given

by him before the Vandanmedu Police Station. The incident happened

at 6.30 p.m at Kochara Palam Junction on 29.3.1997. The witness was

standing along with his brother Roy at the said junction. The accused

came by their side and asked whether complaint will be made before

the police, if he demands payment of the money due to him.

CRA 361/05 6

Thereupon Roy answered that if found necessary, complaint will be

filed. Immediately, the accused took a knife from his waist and stabbed

on the chest of Roy. Stab injuries were also inflicted on the neck and

left hand of his brother. When the witness tried to prevent the

accused from stabbing, he stabbed the witness on his right and left

arms. Thereupon, he and his brother cried aloud. Then PW10, their

father came to their side. The accused stabbed him on his leg. There

was some altercation and fight between the accused and three of them.

They tried to snatch the knife from the accused by force. But, the

accused escaped and ran away with the knife. All the three went to the

near-by Kochara Church Hospital and dressed their wounds and as

instructed by the doctor, they went to St.John’s Hospital at Kattappana.

On the way to that hospital, Roy breathed his last. The accused

demanded money and abused PW10. So, at 8 a.m on 29.3.1997,

PW10 filed a complaint before the police. Infuriated by that, the

accused attacked them. At the relevant time, there was electric light.

He identified M.O.1 knife. The accused was running a tea shop and a

butcher’s shop. He was also selling illicit arrack. The amount due to

CRA 361/05 7

the accused was only Rs.1000/-. In the cross-examination, the witness

admitted that there is a case against them for hitting the accused

behind his head using a stone, crushing his genitals and also kicking

and beating him. But, the witness stated that they have not attacked

the accused and he does not know whether the accused was injured in

that incident. He has also stated that his father had filed a complaint

before Home Minister regarding the investigation of the crime by the

police. Ext.D1, which is a contradiction in the statement of the witness

with reference to his statement before the police, was marked through

that witness.

6. P.Ws.2, 3 and 4 turned hostile and they did not support the

prosecution. PW5, who is a relative of George (PW10) identified MO1

knife. He has stated that it was purchased by him and given to the

accused about one month prior to the date of incident. It was he who

took the injured to the hospital. In the cross-examination, PW5 stated

that PW1 and Roy knew karate. They were learning karate for the last

two years. He has also stated that PW10 is a hefty fellow and he used

to take liquor.

CRA 361/05 8

7. PW6 also turned hostile to the prosecution. PW7, the doctor

who was in-charge of the Health Centre, Vandanmedu conducted

autopsy on the body of Roy and issued Ext.P9 post-mortem certificate.

The following ante-mortem injuries were noted in Ext.P9:

“(1) Incised wound 6 cms above the left nipple 3 x 1
> cm., obliquely placed.

(2) Incised wound 2 = cm below the supra clavicular
notch to the right side 1 x 0.5 cm

(3) Incised wound on the back of left upper arm 8 x 2
cm muscles exposed.

4) Incised wound on the inner aspect of left upper
arm 4 x 1 > cm, 12 cm away from the elbow joint.”

The witness has stated that those injuries could be caused using MO1

knife. Ext.P10 wound certificate of the accused was proved through

the said witness. PW8 is a witness to Ext.P13 scene mahazar. But, he

has turned hostile to the prosecution. PW9 is the witness to Ext.P12

inquest report.

8. PW10 stated as follows: The deceased Roy was his son. In

the incident in which Roy was killed, he and Reji (PW1) sustained

injuries. The incident took place between 6.30 p.m and 7 p.m. The

CRA 361/05 9

incident happened about four years back. The scene of occurrence

was in front of the tea shop of Kochayan alias Sunny (PW6). On the

previous day of the incident the accused abused him a lot, using filthy

language. About that incident, on the next day he filed a complaint

before the Vandanmedu Police Station. He talked about the same to

one Mr.Thomachan. While so, his children Reji and Roy came in front

of the shop of Kochayan. They talked to the accused. Suddenly, the

accused took his knife and stabbed Roy. The witness rushed to the

scene and caught hold of Pappachan (accused). He inflicted 2 or 3 stab

injuries. Immediately Reji also caught hold of Pappachan (accused).

Both of them sustained stab injuries. Reji caught hold of the knife. The

witness and Roy caught hold of the accused. All the four fell by the

side of the road. The altercation/fight continued. Soon, it was seen

that Roy was fainting. So, the witness released the accused and

supported Roy. Immediately, Pappachan (accused) released himself

from the hold of Reji and made his escape, running with the knife. All

the three went in a jeep to Kochara Church Hospital. The doctor

examined and stated that Roy’s condition is serious. So, it was

CRA 361/05 10

suggested to take him to Kattappana Hospital. Somebody came with

another jeep. In that all the three along with 2 or 3 others went to

Kattappana St.John’s Hospital. Roy asked for water. On reaching the

hospital, the doctors pronounced that Roy was dead. The witness and

Reji were admitted in the hospital. The witness owned about Rs.1000/-

to the accused. Demanding that amount, the accused abused the

witness on Friday. On the date of incident, darkness has set in. But,

there was electric light in the shop of Kochayan. There was street light

also. He identified MO1 knife. In the cross-examination, he admitted

that there was a case, alleging that the accused was hit with a stone,

that his genitals were crushed and that he was kicked and beaten. The

witness and his children Reji and Roy were the accused in that case.

He admitted that he is a hefty fellow. He will take liquor occasionally.

He denied the suggestion that his children were trained in karate.

Ext.D5, a contradiction in the statement of the witness before the police

with reference to his statement before the court, was marked. A rough

translation of Ext.D5 reads as follows:

“Roy asked the accused why he is quarrelling with his
father PW10. The accused asked Roy whether his father

CRA 361/05 11

will complain before the police, if the money due to him is
demanded. Roy replied, if it becomes necessary, complaint
will be filed. Saying that, Roy pushed the accused.”

The witness denied the suggestion of the defence that he and his

children were the aggressors. He also denied his statement before the

police that Reji caught hold of the genitals of the accused. The said

contradiction was marked as Ext.D8. PW10 stated that he has not sent

Ext.D10 complaint to the Home Minister of the State. In Ext.D10 the

incident is described in an entirely different fashion, when compared to

the version of the prosecution in this case. As per Ext.D10, which was

marked by the defence, some others were also involved in the killing of

Roy. The accused was only acting as a stooge of them.

9. PW11 turned hostile to the prosecution. He was the witness

to Ext.P14 seizure mahazar, as per which MO1 knife was recovered

under Section 27 of the Evidence Act. PW12 was the S.I of Police,

Vandanmedu at the relevant time. He recorded Ext.P1 F.I. Statement,

prepared Ext.P1(a) body note of P.Ws.1 and 10 and registered Ext.P1

(b) F.I.R. He also prepared Ext.P12 inquest report. PW13 is the Police

Constable, who arrested the accused on 7.4.1997, while he was

CRA 361/05 12

discharged from the Nedumkandam Taluk Hospital. PW14 is the

doctor working in St.John’s Hospital, Kattappana. He was examined

to prove the signatures of Dr.Padmakumar, who was working in that

hospital and who issued Ext.P15 wound certificate of PW1 and Ext.P16

wound certificate of PW10. The said witness has stated that the

injuries in Exts.P15 and P16 are minor and superficial. PW15 was the

investigating officer, who completed the investigation and laid the

charge before the Magistrate’s Court. Through him, the contradictions

from both sides were marked. Further, Ext.P23 FI Statement and

Ext.P22 FIR in the counter case (Crime No.34/1997 of Vandanmedu

Police Station) were also marked through PW15.

10. Going by the evidence on record, we feel that certain facts,

which we will refer now, are not seriously disputed by both sides.

There was some quarrel between the accused and PW10 on 28.3.1997.

PW10 aggrieved by that, filed a complaint before the Vandanmedu

Police Station against the accused in the morning of 29.3.1997. There

was some heated exchange of words between the accused and the two

children of PW10 on the evening of 29.3.1997. Thereafter, a fight

CRA 361/05 13

started in which both sides were injured. Roy, the son of PW10 was

fatally injured and breathed his last. If the accused was the aggressor,

he is liable to be convicted under Section 304 of the I.P.C. But, we

notice that even according to the prosecution, it was Roy, who started

the fight by pushing the accused. According to the prosecution,

immediately the accused took his knife and inflicted the fatal injury on

Roy. But, we notice from the materials on record that in the very

same incident the accused sustained injuries on the back of his head

and also on his genitals. Even according to the prosecution in the

counter case, those injuries were inflicted by PW10 and his two

children. If the accused inflicted the stab injury after his genitals were

caught hold of and crushed by PW1 or Roy, he will be fully justified

in exercising his right of private defence, to stab Roy to rescue himself.

In the counter case, the case of the accused, in which he is PW1, is that

Roy caught hold of his genitals, crushed and pulled it. Owing to pain,

he cried aloud. Going by the evidence of P.Ws.1 and 10 and the

version of the accused, it cannot be decided whether the accused

stabbed Roy first or whether he stabbed after Roy caught hold of his

CRA 361/05 14

genitals. Whether it was Roy or Reji, who caught hold of his genitals,

is also a disputed point in the counter case. We feel that having regard

to the nature of the evidence on record, it cannot be safely concluded

that immediately on pushing, the accused stabbed Roy. The possibility

that the accused stabbed Roy to get out of the hold on his genitals,

cannot be ruled out. So, we feel that the accused is entitled to get the

benefit of doubt in this case. The view taken by the trial court that the

accused exercised his right of private defence to get out of the attack of

three healthy persons, two of whom are trained in karate, is a plausible

view. This Court, if it disagrees with the findings of the trial court,

should give reasons for the same and thereafter enter its own findings,

evaluating the evidence. But, for that, this Court must be satisfied that

the view taken by the trial court is perverse and without reference to the

evidence on record. We are not inclined to hold like that. We feel that

based on the evidence on record the trial court has taken a plausible

view. This Court is not justified in interfering with the same, in

exercise of its power to entertain an appeal against acquittal.

CRA 361/05 15

In the result, we affirm the judgment of the learned Sessions

Judge and dismiss the appeal.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/