High Court Kerala High Court

T.Balan @ Kannur Balan vs State Of Kerala on 30 July, 2009

Kerala High Court
T.Balan @ Kannur Balan vs State Of Kerala on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2125 of 2008()


1. T.BALAN @ KANNUR BALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/07/2009

 O R D E R
                         THOMAS P.JOSEPH, J.
              = = = = = = = = = = = = = = = = = = = = = = = =
                           CRL. R.P. NO.2125 of 2008
               = = = = = = = = = = = = = = = = = = = = = = = = =
                  Dated this the 30th    day of July,   2009

                                  O R D E R

————–

This revision is in challenge of judgment of learned Additional

Sessions Jude (Adhoc-I), Kasargod in Crl. Appeal No.236 of 2006

confirming conviction and sentence of petitioner for the offence

punishable under Section 326 of the Indian Penal Code (for short, “the

Code). According to the prosecution on 13.1.2003 at about 8.45 a.m.

while P.W.1 along with her child was going to the nearby Anganwadi

and came to the place of occurrence near a temple petitioner along

with accused Nos.2 to 4 in furtherance of their common intention

wrongfully restrained P.W.1 and petitioner voluntarily caused hurt to

her beating with M.O.1, a short stick. Learned magistrate found

accused Nos.3 and 4 not guilty and acquitted them of all the charges.

Petitioner was found guilty under Sect.326 of the IPC while accused

No.2 was found guilty under Sec.326 read with 34 of the IPC. On

appeal learned Additional Sessions Judge acquitted accused No.2 while

confirming conviction and sentence of petitioner as aforesaid. It is

contended by learned counsel that there is no reliable evidence to find

petitioner guilty, at any rate under Sec.326 of the IPC. Further

CRL. R.P. No.2125 of 2008

-: 2 :-

contention is that sentence awarded is excessive.

2. P.W.4 examined P.W1 at District Hospital, Knhangad on

13.1.2003 and issued Ext.P3, wound certificate. Evidence of P.W.4

and Ext.P3 is that P.W.1 suffered fracture of right fibula and fracture of

both bones of left lower leg. Though time of examination is not stated

either in Ext.P3 or evidence of P.W.4 the latter examined P.W.1 in the

hospital on 13.1.2003. So far as fracture allegedly suffered by P.W.1

is concerned, contention advanced is that X-ray films to confirm

fractures are not produced. It is seen from Ext.P3 that Orthopeadician

was also consulted and fractures were confirmed. There is evidence

of P.W.4 in that line. There is no challenge to the finding in Ext.P3 that

P.W.1 suffered fractures.

3. So far as the incident is concerned prosecution examined

P.Ws.1 to 3 and 5. Exhibit P2 is the mahazar for scene of occurrence

prepared by P.W.8. As per Ext.P2, M.O.1 short stick was seized from

scene of occurrence. P.Ws.2 and 3 are also attesters in Ext.P2 but

they refused to support prosecution while admitting that they signed

Ext.P2. They denied that they witnessed the incident. P.W.1 in her

evidence stated that on the relevant day at 8.45 a.m while she was

going to the Anganwadi the incident happened. She stated that

CRL. R.P. No.2125 of 2008

-: 3 :-

petitioner collected M.O.1 from accused No.2 and beat her. She fell

down. Petitioner again assaulted her with M.O.1. People who

gathered there took her to the hospital. Motive alleged is that

petitioner was engaged in sale of illicit arrack in front of her house

which she intimated to the excise authorities. P.W.5 claimed that

himself and wife were going to work in the quarry and came near the

scene of occurrence. He heard a cry and while looking to the scene of

occurrence saw petitioner collecting stick from accused No.2 and

assaulting P.W.1. In cross-examination he stated that the quarry is

about 2 kms. east of the scene of occurrence. His house is also

situated about 2.5 kms. away from there. He claimed that he had

been to the scene of occurrence to purchase some articles.

Petitioner has a case that he was not even available at the scene on

the relevant day and time and examined D.W.1 and proved Exts.D1 to

D3. Exhibit D1 is the wound certificate issued by D.W.1. Evidence of

D.W.1 and Ext.D1 is that on 13.1.2003 at about 10.05 a.m. D.W.1 had

examined one Balan. It is stated that the said Balan had contusion on

the left eye, abrasion on the forehead and contusion on the chest

D.W.1 stated that those injuries could be either self inflicted or caused

in a fall.

CRL. R.P. No.2125 of 2008

-: 4 :-

4. Evidence of P.Ws.1 and 5 is attacked by learned counsel.

According to the learned counsel evidence of D.W.1 and Exts.D1 to D3

probabilise the case of petitioner that he was not available at the

scene of occurrence. Exhibits D2 and D3 are copy of complaint in S.T.

No.307 of 2005 and sworn statement therein filed by T.T.Mohanan

against Karthyayani. Courts below observed that Exts.D2 and D3 have

no bearing on the issue involved in this case.

5. Assuming that petitioner was admitted in District Hospital

at Kanhangad on 13.1.2003, that was at 10.05 a.m. while the

incident occurred on that day at 8.45 a.m. There is no evidence to

show that after the incident petitioner could not have reached the

hospital at or by about 10.05 a.m. on the same day. Therefore

evidence of D.W1 and Ext.D1 are not sufficient to show that petitioner

is not involved in the incident. Regarding the incident there is

evidence of P.Ws.1 and 5. I find no reason to disbelieve them. They

have identified M.O.1 as the weapon of offence which was seized from

the scene of occurrence as per Ext.P2. Conviction of petitioner under

Sec.326 of the IPC requires no interference.

6. It is the further contention that sentence awarded is

excessive. Learned magistrate sentenced petitioner to undergo simple

CRL. R.P. No.2125 of 2008

-: 5 :-

imprisonment for three years and fine of Rs.1,500/-. This is a case

where P.W.1, a lady while going to the Anganwadi with her child was

assaulted, left and right with M.O.1, short stick resulting in fractures.

The reason according to P.W.1 is that she intimated the excise

authorities about petitioner engaging in sale of illicit arrack near her

house. Having regard to the facts and circumstances of the case and

the nature of injuries suffered by P.W.1, I do not find reason to

interfere with the sentence as well. Revision petition is without any

merit and it is liable to be dismissed.

Revision petition is dismissed.

THOMAS P.JOSEPH, JUDGE.

vsv