High Court Kerala High Court

V. Moidu Alias Ponnichi Moidu vs State Represented By Si Of Police on 7 February, 2008

Kerala High Court
V. Moidu Alias Ponnichi Moidu vs State Represented By Si Of Police on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 268 of 2008()


1. V. MOIDU ALIAS PONNICHI MOIDU
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY SI OF POLICE
                       ...       Respondent

2. STATE OF KERALA REP. BY THE

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/02/2008

 O R D E R
                           V. RAMKUMAR , J.

              ==========================

                          Crl.R.P. No. 268 of 2008

              ==========================

              Dated this the 7th  day of February, 2008.


                                  ORDER

The revision petitioner, who was the 1st accused in C.C. No.

29/2005 on the file of the Judicial First Class Magistrate-I,

Mananthavady for an offence punishable under Section 420 r/w

Section 34 IPC, challenges the conviction entered and the

sentence passed concurrently by the courts below for the

aforesaid offence. For the conviction under Section 420 IPC, he

was sentenced to undergo simple imprisonment for six months

and to pay a fine of Rs.2000/- and on default to pay the fine, to

suffer simple imprisonment for one month.

2. The case of the prosecution can be summarised as

follows:-

On 05.01.2005 at about 12 noon A1 and A2 in furtherance

of their common intention to cheat PW3, the de facto

complainant Sunilkumar, dishonestly induced PW3 and made him

deliver a sum of Rs.25,000/- after making a believe that gold

ornaments worth about 60 grams belonging to the 2nd accused

were being put in public auction by the North Malabar Gramin

CRL. R.P. NO. 268/2008 : 2:

Bank and those ornaments had to be taken back and that after

taking the ornaments from the bank it would be pledged in

Sakthi Finance run by PW3. After inducing PW3 to part with the

said amount of Rs.25,000/-, A1 handed over the same to A2

who walked straight to the bank. Subsequently, A1 pretending to

go in search of A2 went inside the bank and both A1 and A2

escaped though the rear exit of the bank.

3. Both the courts below acquitted the 2nd accused but

accepted the evidence adduced by the prosecution against the 1st

accused. The conviction recorded against the revision

petitioner/1st accused is after a careful evaluation of the oral and

documentary evidence in the case. This Court sitting in revision

will be loath to interfere with the said conviction which is

accordingly confirmed.

4. What now survives for consideration is the question

regarding the adequacy or otherwise of the sentence imposed on

the revision petitioner. It is true that he had induced PW3 to part

with a sum of Rs.25,000/- of which Rs.13,000/- had been

recovered and produced before the court as MO1 series. In the

CRL. R.P. NO. 268/2008 : 3:

facts and circumstances of the case, I do not think that the

revision petitioner deserves penal servitude by way incarceration.

I am of the view that the interests of justice will be adequately

met by directing him to disgorge the ill- gotten gains of the

offence for which he can be directed to pay appropriate

compensation to PW3. Accordingly, the sentence imposed on the

revision petitioner/1st accused is set aside and instead for the

conviction under Section 420 IPC, he is sentenced to undergo

imprisonment till the rising of the court and to pay a sum of

Rs.15,000/- by way of compensation to PW3 under Section 357

(3) Cr.P.C. The petitioner shall deposit the compensation amount

within 45 days from today. In case he fails to deposit the

amount, he shall undergo simple imprisonment for two months

by way of default sentence.

In the result, this Revision is disposed of confirming the

conviction entered but modifying the sentence imposed on the

revision petitioner.

V. RAMKUMAR, JUDGE.

rv

CRL. R.P. NO. 268/2008 : 4: