High Court Kerala High Court

Sunil Kumar vs State Of Kerala Represented By on 12 August, 2008

Kerala High Court
Sunil Kumar vs State Of Kerala Represented By on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1752 of 2004(D)


1. SUNIL KUMAR, WRONGLY SHOWN AS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.R.KURUP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/08/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   Crl.R.P.No.1752 OF 2004
                 -------------------------------------------
             Dated this the 12th day of August, 2008


                               O R D E R

On the basis of an occurrence report by the Forest Range

Officer, Olavakkode, three persons were prosecuted for offences

punishable under Section 27 (1) (d) of the Kerala Forest Act on

the allegation that on 29.10.1996, they trespassed into the

reserve forest at the location described and were found to be in

possession of teak billets illicitly removed from the reserve

forest. The court of first instance convicted all the three and

sentenced them to undergo rigorous imprisonment for one year

each, along with a fine of Rs.1,000/- each, with a default

sentence. The court of session accepted the appeal of accused

persons 1 and 2 and acquitted them. The conviction and

sentence imposed by the court of first instance on the third

accused was confirmed by the court of session. Hence, this

revision by him.

Crl.RP.1752/04

Page numbers

2. The courts below have concurrently found credibility in the

versions of PWs.1 and 2 that they apprehended the third accused

(revision petitioner) along with contraband and the vehicle, an

autorikshaw. Ext.P5 statement given by the third accused to

PW2 was proved by PW2. With the support of that statement,

even the court of session had taken the clear view that the

identification of the third accused by PWs.1 and 2 cannot be

doubted and they had seen him properly. The fact that the scene

of occurrence was a reserve forest stood proved by Ext.P8. The

legal evidence on record led to the conclusion that the revision

petitioner, the third accused, had trespassed into the reserve

forest and had removed 10 billets of teak. The court of session,

on appreciation of the evidence, also repelled the contention that

no eye witness was called for attesting the mahazar. The

accused was intercepted at 4 a.m. by the beat team of the forest

department. The contention that if the teak billets were placed

in the autorikshaw, none could have travelled thereon and the

further contention that there is no evidence produced to show

that the teak billets recovered from the third accused was

Crl.RP.1752/04

Page numbers

stocked at the reserve forest were rejected by the courts below.

On appreciation of evidence, I do not find that there is any

illegality in the conclusion arrived at by the courts below. I do

not think the conviction or the sentence imposed warrants

interference.

In the result, the revision petition fails. The same is

accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.13/8.