High Court Kerala High Court

Venu @ Pothukal Venu vs State Of Kerala on 9 January, 2009

Kerala High Court
Venu @ Pothukal Venu vs State Of Kerala on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2590 of 2008()


1. VENU @ POTHUKAL VENU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :G.G.MANOJ[STATE BRIEF]

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :09/01/2009

 O R D E R
                        V. K. MOHANAN, J.

                 ~~~~~~~~~~~~~~~~~~~~~~~~
                 Crl. Appeal No. 2590 OF 2008
                 ~~~~~~~~~~~~~~~~~~~~~~~~

            Dated this the 9th day of January, 2009

                           JUDGMENT

The sole accused in S.C. No. 413 of 2007 is the

appellant herein. He challenges his conviction and sentence

under Section 436 of Cr.P.C.

2. Prosecution case is that the accused set fire to the

residential house of PW1 by pouring kerosene and thereby

committed mischief and also intimidated PW1 and her children.

As a result of the mischief committed by the accused the furniture

and other articles like cot, table, bench, almirah, books, dresses

etc were burnt and thereby caused a loss of Rs.15,000/- to PW1.

On the basis of the above allegation crime No. 374/07 was

registered in the North Paravoor police station for the offences

punishable under Sections 436 and 506(i) of IPC. On completing

the investigation, final report filed before the Judicial First Class

Magistrate’s Court, North Paravoor wherein C.P. 33/2007 was

instituted and by order dated 28.9.2007 in the above proceedings

the learned Magistrate committed the case to the Sessions Court,

Crl. Appeal No 2590 of 2008 : 2 :

Ernakulam wherein the above Sessions Case was instituted,

subsequently, Sessions Court made over the case to the trial court

for disposal.

3. The accused was in custody and on his production,

a counsel was appointed by Taluk Service committee to defend

the case. After hearing both the defence as well prosecution, a

formal charge under Section 436 of IPC was framed against the

accused and the same was explained and read over to him to

which he pleaded not guilty. Subsequently the prosecution

adduced evidence consists of the oral evidence of PW1 to PW9

and the documentary evidence such as Ext.P1 to Ext.P10. M.O.1

to M.O.6 were identified and marked as material objects during the

trial. The incriminating circumstances, which emerged during the

prosecution evidence, were put to the accused Under section 313

of Cr.P.C. and he denied the same. It is the further case of the

accused that the property belonging to him and it was given to him

by his father and the de facto complainant, PW1 who is none other

than his wife has no property there. According to him, he

constructed house by spending a sum of Rs.10,000/- received

from the panchayath. It is also the case of the accused that his

Crl. Appeal No 2590 of 2008 : 3 :

younger brother had died and thereafter he was looking after the

wife of his younger brother and family. According to the accused,

his wife PW1did not like this and she used to take quarrel with

them. However, the trial court finally found that accused is guilty

of the offence charged against him under Section 436 of IPC.

Accordingly, he is sentenced to under Rigorous Imprisonment for

five years and to pay a fine of Rs.10,000/- (Rupees Ten thousand

only) and in default of payment of fine to undergo Rigorous

Imprisonment for a further term of one year. It is also ordered that

if the fine amount is realised to be given to PW1 as compensation

under Section 357 (1) (b) of Cr.P.C. Set off was allowed under

Section 428 of Cr.P.C. It is the above conviction and sentence

challenged in this appeal.

4. As the appellant is undergoing imprisonment in

pursuance to the impugned judgment, Adv. Giji Manoj is appointed

as state brief to prosecute the appeal. I heard the learned counsel

for the appellant and also the learned Public Prosecutor. The

prosecution case is that on 4.5.2007 around 9.15 P.M., the

accused committed mischief by setting fire to residential house of

PW1, who is none other than the wife of the accused wherein she

Crl. Appeal No 2590 of 2008 : 4 :

and her children were residing earlier and their furniture like cot,

table, bench and other household articles, books etc were

destroyed and thereby caused a loss of Rs.15,000/ to PW1. The

main case of the prosecution reveals through the deposition of

PW1 and PW6. They have deposed in terms of the prosecution

case. As stated earlier, PW1 is the de facto complainant who is

none other than the wife of the accused. PW6 is the son of PW1

and the accused. PW1 has stated before the court that about 20

years are over after the marriage between herself and the accused

and they have got 2 sons in the wedlock. They are residing at

Athani Kizhakkepram in Kottuvally village, Thathapillikara in her

house. The house was constructed by using concrete pillars,

tarpaulin sheets and tar sheets on the four sides. The accused

was also residing in that house. According to PW1 before the

incident the accused assaulted them by using force and they were

forcibly evicted from their house and they were residing in a house

belonging to PW2. It is the specific case of PW1 that while they

were residing in the said house accused used to come and

threaten them uttering that they would be killed, by holding sickle.

According to PW1on 4.5.2007 after 9.00 P.M. the accused raised

Crl. Appeal No 2590 of 2008 : 5 :

his voice by uttering obscene words that he would set fire to the

house and PW1 came out of the house on hearing voice then she

saw the accused taking kerosene bottle from a bag and pouring it

at house and then lit a match stick and put it on the house and the

house caught fire. Thereafter the accused went away from there

on his bicycle. According to PW1 their dresses, cot, books, table

almirah etc were burnt and lost. On hearing their hue and cry

people of the locality gathered and tried to put off the fire. Thus

according to PW1 from the occurrence she sustained a loss of

Rs.15,000/. PW1 stated that PW6, her son has also witnessed

the incident and other son was sleeping. PW1 had stated that

accused was often put in jail and before they were sent out from

the house accused was in jail. It is also the case of PW1 that

accused was in enemical terms with PW1 as she was not

prepared to take accused on bail in connection with a theft case.

It is also the case of PW1 that the accused has involved in certain

other cases also. Ext.P1 F.I. Statement was proved her. She had

explained the delay in intimating the police about occurrence.

PW1 had identified M.O.1 to M.O.6. According to PW1, the

accused is her husband and first of all she thought this and she

Crl. Appeal No 2590 of 2008 : 6 :

was reluctant to file the complaint. But as she lost her homestead

which is an electrified one she went to the police station and

lodged Ext.P1. PW6 also deposed in tune of the deposition of

PW1. PW2 who is a neighbour turned hostile. PW3 the

Secretary of Panchayath who issued Ext.P3 certificate deposed

before the court that hut in question belonging to PW1 as well as

the accused. PW4 is the Village Officer through whom Ext.P4 site

plan proved. PW5 who is the daughter of accused’s bother also

supported the prosecution. PW7 is the another neighbour

through whom Ext.P5 scene mahazar was proved. PW8 is the S.I.

Of Police, who recorded Ext.P1 F.I.S. of PW1 and registered

Ext.P6 F.I.R. in crime 374 of 2007 of North Paravoor Police

Station. The investigation was undertaken by PW8, the C.I. of

Police who laid the charge. The trial court on the basis of the

above evidence found that accused is guilty.

5. The learned counsel appearing for the appellant

vehementally argued that the property in question belongs to the

accused and not belongs to PW1. Therefore, according to the

learned counsel, the offence under Section 436 IPC is not

attracted. It is also the case of the learned counsel that going by

Crl. Appeal No 2590 of 2008 : 7 :

the evidence of prosecution, it can be seen that PW1 was hostile

to the accused and she was on enemical terms and therefore

Ext.P1 F.I. Statement was preferred as an after thought that is the

reason for the delay occurred in lodging the same. The learned

counsel pointed out that though the alleged incident was taken

place at 9.15 P.M. On 4.5.2007, F.I.R. was registered only at 6.30

P.M. on 5.5.2007. According to the learned counsel the delay is

not properly explained which will go against the prosecution. Thus

according to the learned counsel conviction and sentence passed

by the trial court is liable to be set aside.

6. Per contra learned Public Prosecutor submitted that

trial court after having considered the entire facts and

circumstances and evidence on record, came into a clear finding

regarding the guilt of the accused and accordingly proper

sentence was imposed against him. The learned Public

Prosecutor pointed out that in order to attract penal liability against

the accused property destroyed by setting fire need not be

belonged to the victim. In support of the above contention, the

learned Public Prosecutor invited my attention to explanation 2

given to Section 425 of IPC. The learned Public Prosecutor

Crl. Appeal No 2590 of 2008 : 8 :

pointed out that the evidence adduced by the prosecution

especially the testimony of PW1 and PW6 who are respectively

the wife and son of accused clearly shows the role of accused in

the commission of offence. It is also pointed out by the learned

Public Prosecutor that delay though which is not culpable has

explained by PW1 herself. Thus the learned Public Prosecutor

submitted that no interference is warranted.

7. I have carefully considered the contentions

advanced by the learned counsel for the appellant as well as the

Public Prosecutor . The first point raised by the counsel for the

appellant is to the effect that property in question belongs to the

accused and therefore in the light of definition given to Section

425 IPC no offence will be attracted against the accused as he is

the owner of the property in question. The above contention is

unsustainable in view of the explanation 1 and 2 given to Section

425 IPC. In the present case by producing Ext.P3 certificate

which proved through PW3, the prosecution has adduced

evidence to the effect that the house which destroyed by the

accused by setting fire was belonging to both accused as well as

PW1. It is came out in evidence that accused as well as PW1 and

Crl. Appeal No 2590 of 2008 : 9 :

their two children were residing in the said house and prior to the

incident PW1 and his 2 sons were forcefully driven out from the

house by the accused. Thus it can be seen that PW1 and her

children was using the house as their homestead. Ext.P3 would

further show that house belong to them also. In view of the above

factual as well as legal position explained above, the contention

advanced by the learned counsel will not sustain. When PW1 was

examined she had deposed before the court that initially she was

not prepared to lodge complaint before the police as the accused

is her husband. On a second thought because of the entire house

holdings were destroyed and hut itself was destroyed by setting

fire, she along with her son went to the police station and lodged

Ext.P1 F.I. Statement. The above explanation appears to me very

reasonable and I find no reason to reject the same. Thus the

arguments advanced for and on behalf of the appellant regarding

the delay are also liable to be rejected. No other point raised for

consideration. Thus on appreciation of evidence and the materials

on record, I find no reason to interfere with the findings arrived by

the court below and consequently conviction is confirmed.

Crl. Appeal No 2590 of 2008 : 10 :

8. Regarding the sentence, the learned counsel

submitted that a lenient view may be taken. From the facts and

circumstances involved in this case, it appears to me that

appellant was in custody right from his date of arrest i.e. 8.5.2007

and after the judgment he is continuing in jail and undergoing

imprisonment. Now, he has already undergone imprisonment for

a total period of 20 months and at the time of the judgment

accused was at the age of 50 years. Considering totality of the

circumstances involved in this case I am of the view that certain

modification can be made with respect to the sentence.

Accordingly, the substantial sentence is reduced from 5 years and

re fixed the same as 1 = years. Similarly the fine amount is

reduced from Rs.10,000/- (Rupees Ten thousand only) to

Rs.5,000/- (Rupees Five thousand only). The default sentence is

re fixed as 2 months. Set off is allowed under Section 428 of

Cr.P.C. As the appellant had already undergone a total period 20

months imprisonment and the substantial sentence is re fixed as

1= years and the default sentence is also re fixed as 2 months

and set off is allowed, he is entitled to get released from the jail.

Therefore there will be a direction to release the appellant/accused

Crl. Appeal No 2590 of 2008 : 11 :

forthwith, if he is not required in any other case.

Thus the above criminal appeal is disposed of

confirming conviction but subject to the above modification with

respect to the sentence.

(V.K. MOHANAN, JUDGE)

KMD