High Court Kerala High Court

Thomman vs State on 4 December, 2008

Kerala High Court
Thomman vs State on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 807 of 2001()



1. THOMMAN
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/12/2008

 O R D E R
                     J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                           --------------------------------------
                              Crl.R.P.No.807 of 2001
                           --------------------------------------
                    Dated this the 4th day of December, 2008.

                                        ORDER

Heard both sides.

2. Concurrent findings entered by the courts below that revision

petitioner voluntarily caused hurt to PW5 with a stone and the sentence of fine

of Rs.3,000/- awarded by the learned magistrate as modified by the appellate

court to Rs.2,000/- are under challenge in this revision. Learned counsel

contends that there is no reliable evidence to prove the alleged incident. It is the

further contention that prosecution did not produce relevant documents to prove

the injury caused to PW5.

3. Case is that on 2.7.1995 at about 5.30 p.m. on the road towards

the south eastern side of house No.111 in Ward No.IV of Thodupuzha

Municipality, revision petitioner voluntarily caused hurt to PW5 with a stone.

Prosecution examined PWs 1 to 6. PW1 is the attestor in Ext.P1, mahazar for

scene of occurrence. PW2 though cited to prove the incident, did not support

the prosecution fully. According to him, there was exchange of hot words

between revision petitioner and PW5. Hearing the commotion he came to the

scene of occurrence and found the revision petitioner and PW5 engaged in a

tussle. He denied the suggestion that he was speaking falsehood to help the

revision petitioner. PW3 who is a nephew of PW5 also refused to support the

Crl.R.P.No.807/2001

2

prosecution. PW5, the defacto complainant stated that on the relevant day,

time and place, revision petitioner pelted stones at his back and he fell down.

Ext.P1 is the statement given to the police. PW4 examined PW5 at

Government Hospital, Thodupuzha on 2.7.1995 and issued Ext.P2. PW5 had

superficial abrasion on back of neck, superficial abrasion with contusion over

right eye brow and multiple superficial abrasion on the back of chest. Alleged

history and cause of injury stated by PW5 is that revision petitioner pelted

stones and hit him with a stone on that day at 5.30 p.m. PW4 stated that the

injury could be caused as alleged. PW6 conducted the investigation.

4. According to learned counsel, there was a tussle between the

revision petitioner and PW5, both fell down and the revision petitioner was also

admitted in the hospital for the injury he suffered. But, PW6 denied that

suggestion. It is true that PW5 admitted that he had seen the revision petitioner

in the hospital where himself had undergone treatment. He admitted that a case

was registered against him on the statement of the revision petitioner. But, going

by the version of PW6, it is revealed that neither the statement of the revision

petitioner was recorded nor any case was registered. But he admitted that

intimation was received that revision petitioner was undergoing treatment at

Government Hospital, Thodupuzha.

5. Though PW4 stated that the injuries found on PW5 and noted in

Ext.P2 can be caused by a fall, I am unable to accept that opinion considering

the nature of the injuries. Injury No.1 as per Ext.P2 is superficial abrasion on

Crl.R.P.No.807/2001

3

back of neck while injury No.3 is multiple superficial abrasions on the back of

chest. Injury No.2 is a superficial abrasion with contusion over the right eye

brow. Considering the nature of injuries, the contention that it was caused by a

fall on the ground cannot be accepted. Assuming that revision petitioner was

also admitted in the hospital, there is no evidence to show that he had sustained

any injury. I stated that there is no possibility of PW5 falling down and

sustaining the injuries. I do not find any reason to disbelieve the version of

PW5 regarding the incident. I do not find any illegality, irregularity or

impropriety in the finding entered by the courts below requiring interference with

the conviction.

6. So far as the sentence is concerned, appellate court has modified

the fine to Rs.2,000/-. Revision petitioner is employed in the K.S.R.T.C.

Learned counsel submits that sentence might cost him his job. Though that by

itself is not sufficient to show leniency in the matter of sentence, I am persuaded

to take into account the nature of injuries in considering whether further leniency

is to be shown in the matter of sentence. Hence, sentence of fine is modified as

Rs.1,850/-. Out of that, Rs.1,000/- will be paid to PW5 as compensation.

Resultantly, this revision petition is allowed in part in the following

lines:-

Sentence of fine imposed on the revision petitioner is modified as fine of

Rs.1,850/- (Rupees One thousand, eight hundred and fifty only) failing which, he

shall undergo simple imprisonment for two weeks. Out of fine if realized,

Crl.R.P.No.807/2001

4

Rs.1,000/- will be paid as compensation to PW5. Revision petitioner is granted

one month’s time to deposit the fine in the trial court. Bail bond is cancelled.

Crl.M.P.No.3745 of 2001 will stand dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks

Crl.R.P.No.807/2001

5

Thomas P.Joseph, J.

Crl.R.P.No.807 of 2001

ORDER

4th December, 2008