High Court Kerala High Court

Valsamma vs State Of Kerala And Others on 6 October, 2008

Kerala High Court
Valsamma vs State Of Kerala And Others on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3305 of 2008()



1. VALSAMMA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/10/2008

 O R D E R
                  M.SASIDHARAN NAMBIAR, J.
                    ...........................................
                  CRL.R.P.NO. 3305 OF 2008
                    ............................................
       DATED THIS THE            6th      DAY OF OCTOBER, 2008

                                   ORDER

This petition is filed under Section 397 and 401 of Code of

Criminal Procedure challenging the order of acquittal passed by

Judicial First Class Magistrate, Erattupetta in C.C.721 of 2006.

Petitioner is the defacto complainant. His case is that on

16.10.2006 at 7.30 pm, three accused persons trespassed into

the courtyard of her residential building and first respondent hit

on the front door of the house with a log-block and respondents

2 and 3 kicked on the door after uttering obscene words and all

of them caused damages to the wooden door to the tune of

Rs.1500/- and it was done in furtherance of their common

intention and thereby committed offences under Section 448,

427, 294(b) read with 34 IPC. Police has registered the case on

the basis of the statement recorded from petitioner on

17.10.2008 and after completing the investigation, laid the

charge which was taken cognizance by the Magistrate.

2. Learned Magistrate, on the evidence of Pws 1 to 6,

Exts.P1 to P3, Mos 1 to 4, Dws 1 and 2 and Exts.D1 to D4,

acquitted the accused under Section 255(1) of Code of Criminal

CRRP 3305/2008 2

Procedure. Learned Magistrate also directed to register a case

against the petitioner under Section 250 of Code of Criminal

Procedure finding that there was no reasonable cause for

making the accusation against the accused.

3. The argument of the learned counsel appearing for

petitioner is that learned Magistrate did not properly appreciate

the evidence of Pws 1 to 5 and on the evidence, it should have

been found that accused trespassed into the courtyard of the

house of the petitioner and caused damages to the front door

after uttering obscene words and committed the offences and

therefore the order of acquittal is illegal.

4. Though this court is competent to interfere with an order

of acquittal, in exercise of the revisional powers, it could be done

only if there was glaring defect in the procedure followed or

manifest error on a point of law or flagrant miscarriage of

justice. On hearing the learned counsel and going through the

judgment of the learned Magistrate, I do not find any perverse

appreciation of evidence. No material evidence was omitted to

be appreciated. As rightly found by the learned Magistrate,

Ext.P1 is the first version of the incident disclosed. As per

Ext.P1, at about 5.30 pm, there was an incident and the

CRRP 3305/2008 3

allegation was that husband of the petitioner had shown his

private parts to a minor girl and thereafter petitioner remained

inside her house and at about 7.30 pm, all the accused, in

furtherance of their common intention, trespassed into the

courtyard and uttering obscene words, caused damages to the

front door and committed the offences. Learned Magistrate, on

the evidence, found that police has registered Crime 361 of 2006

based on Ext.D2 F.I.Statement in respect of the first incident

against husband of the petitioner for the alleged misbehaviour

and police had reached the scene of occurrence at about 7 pm

and husband of the petitioner had got inside the house and

locked the door from inside and they were not prepared to open

the door and therefore husband of petitioner could not be

arrested. If that be the case and the incident had happened at

7.30 pm as alleged in Ext.P1, it could have occurred at a time,

when police was present at the scene of occurrence. In view of

the improbability of the very prosecution case, at the time of

evidence, as PW1, petitioner and PW2, her husband and PW3,

their son attempted to shift the time to between 6 and 7 pm. On

going through the evidence, it cannot be said that appreciation

of evidence was perverse. There is no reason to interfere with

CRRP 3305/2008 4

the order of acquittal.

Learned counsel appearing for petitioner then argued that

direction to register M.C.32 of 2008 is to be quashed. I do not

find any reason to interfere with the discretion exercised by the

learned Magistrate under Section 250 of Code of Criminal

Procedure. Petitioner is entitled to raise all his contentions

while defending M.C.32 of 2008.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-