High Court Kerala High Court

Subramanian vs State Of Kerala on 27 January, 2009

Kerala High Court
Subramanian vs State Of Kerala on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3616 of 2007()


1. SUBRAMANIAN, AGED 31 YEARS, S/O. KOTHA,
                      ...  Petitioner

                        Vs



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

2. SIVADASAN, S/O. V.R.C.MENON,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/01/2009

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.

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

                    CRL.R.P.No.3616 OF 2007

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

             Dated this the 27th day of January, 2009


                               O R D E R

Revision petitioner, the defacto complainant in C.C.

378 of 2003 filed the revision challenging the order of acquittal

passed by Judicial First Class Magistrate, Wadakkanchery under

section 248(1) of Code of Criminal Procedure. Prosecution case

is that on 2.8.2003 while revision petitioner, who was examined

as PW1 along with PWs 2 and 3 were doing spade works near the

property of the accused, second respondent, the accused came

running armed with a pick axe and hurled abuses at revision

petitioner and slapped on his cheek and inflicted an injury on his

left leg with the pick axe and thereby committed offences under

section 323, 324 and 294(b) of Indian Penal Code.

2. PW1 was examined by PW7, the Doctor, who issued

Ext.P5 wound certificate on 2.8.2003 at 11.30 a.m. from the

Taluk Hospital, Wadakkanchery. PW1 lodged Ext.P1 F.I.

Statement only on 9.8.2003 based on which PW8, the Sub

Inspector investigated the case, prepared Ext.P3 scene mahazar

CRRP3616/2007
2

and after completing investigation, lodged the charge. Second

respondent pleaded not guilty. Prosecution examined 8

witnesses, marked 5 exhibits and identified MO1 the pick axe.

On the evidence, learned Magistrate acquitted second

respondent holding that prosecution did not establish any of the

offences. The order of acquittal is challenged in this revision

contending that learned Magistrate did not properly appreciate

the evidence and there is no reason to discard the evidence of

PW1 corroborated by PWs 2 and 3.

3. On going through the evidence on record and the

finding of the learned Magistrate, it cannot be said that

appreciation of evidence was perverse. Though PW1, the

injured, was examined and his evidence was supported by PWs 2

and 3, learned Magistrate found that their evidence cannot be

relied on. Ext.P5 wound certificate with the evidence of PW7

shows only a small lacerated wound, which could not have been

caused by a pick axe as claimed by PW1 and corroborated by

PWs 2 and 3. Even though the incident was on 2.8.2003, Ext.P1

F.I.Statement was lodged only on 9.8.2003. The fact that

revision petitioner was discharged only on that day is not a

CRRP3616/2007
3

sufficient cause for the inordinate delay. When the entire

evidence is appreciated in the proper perspective, the view taken

by the learned Magistrate is definitely a reasonable and possible

view that could be taken on proper appreciation of the evidence.

There is no credible or acceptable evidence to prove the

offences. In such circumstances, I find no reason to interfere

with the order of acquittal.

Revision is dismissed.

M. SASIDHARAN NAMBIAR, JUDGE

okb