High Court Kerala High Court

State vs Sathyan on 23 May, 2007

Kerala High Court
State vs Sathyan on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 290 of 1999()



1. STATE
                      ...  Petitioner

                        Vs

1. SATHYAN
                       ...       Respondent

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  :SRI.C.HARIKUMAR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :23/05/2007

 O R D E R
                                                 K. Thankappan, J.

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

                                         Crl.A.No.   290 of  1999

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

                               Dated this the 23rd day of  May, 2007


                                                JUDGMENT

State has assailed the judgment in S.C.No.211/95 on the file of the Court of the

Assistant Sessions Judge, Thrissur. Respondents 1 and 3 to 6 along with one Pradeep

Kumar were charge-sheeted for the offence punishable under sections 143, 147, 148,

323, 324 and 307 read with section 149 IPC. The prosecution case was that on 5-9-

1994 at about 10.30 A.M. the accused persons formed themselves into an unlawful

assembly with the common object of murdering PW1 and in furtherance of the common

intention they attacked and caused injuries to him. To prove the case, the prosecution

examined PW1 to PW10 and marked Exts.P1 to P7. MO1 and MO2 were also marked.

After closing the prosecution evidence, the accused were questioned under section 313

Cr.P.C. They denied the prosecution allegation and stated that the case was foisted

against them due to political enmity. After considering the entire evidence, the trial

court found that the prosecution has failed to establish the guilt of the respondents

beyond the shadow of doubt and hence they were acquitted.

2. The prosecution case against the respondents is that on the date of the

incident when PW1 went to fetch an autorickshaw, they prevented him, rounded him

and shouted that they would finish him. It is also alleged that 1st accused shouted “kill

Crl.A.290/99 2

him”, the 2nd accused stabbed him towards his neck and when he warded off

the stab, the stab hit his upper part of the left hand inner side and due to the

stab the muscle was cut and he sustained injuries. On hearing his cry,

neighbours came there. The respondents mainly attacked the nature of the

injury. According to them, there was no possibility of causing any such

injury to PW1. After considering the entire evidence, the trial court by the

impugned order acquitted the accused. Against the above finding this appeal

is filed.

3. This Court heard the learned Public Prosecutor appearing for the

appellant and the learned counsel appearing for the respondents. PW1 who

is the injured stated that on 5-9-94 at about 10.30 a.m. when he had gone to

fetch an autorickshaw, the respondents came from the opposite direction,

prevented him, beated with hands and kicked him and the 2nd respondent

stabbed him towards his neck. He also stated that when he warded off the

stab and then stab hit his upper part of the left hand inner side. It is also the

case of PW1 that there was a political clash before the incident between the

RSS and Marxist. PW4 who was the doctor stated that he had examined

PW1 who came with an allegation that he was stabbed with sword. He noted

an injury with 20 c.m. Long curve wound over the dorsal aspect of left arm,

cutting the muscle exposing the humerus and radial nerve. He also noted

Crl.A.290/99 3

that the injury was a minor injury. He admitted that it was possible due to

fall. In his evidence PW1 stated that he fell down on the road side. The

defence case is that PW1 had a simple injury and that was not sufficient to

cause death and that the injury can be possible by some other means also.

The trial court after considering the evidence found that since there was no

corroborating evidence, the possibility of fall could not be ruled out. The

trial court also found that two persons who was with PW1 were not

examined and as such about the actual stab, there was no evidence to

corroborate the evidence of PW1. The trial court further found that even

though some overt act of the 2nd respondent was deposed to by the witness,

no one is speaking any thing about the role of the remaining accused.

Hence, the trial court acquitted the respondents stating that the prosecution

had failed to establish the guilt of the respondents beyond the shadow of

doubt.

4. The prosecution is mainly relied on the evidence of PW1, the

injured, PW2 and PW3, eye witnesses. According to PW1, two persons

were with him, but they were not examined. There is no corroborative

evidence of PW1. The trial court after considering the evidence, found that

there was some doubt in the prosecution case.

Crl.A.290/99 4

4. Having considered the arguments of the learned Public Prosecutor

and the learned counsel for the respondents and after having perused the

evidence, this Court is of the view that the finding of the trial court does not

require any interference by this Court. Hence, the appeal fails and it stands

dismissed.

K. Thankappan,

Judge.

mn.

K. Thankappan, J.

– – – – – – – – – – – – – – – –

Crl.A.No. 290 /1999

– – – – – – – – – – – – – – – –

Judgment

23-5-2007