High Court Kerala High Court

Vijayan vs State Of Kerala on 3 August, 2009

Kerala High Court
Vijayan vs State Of Kerala on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 795 of 2003()


1. VIJAYAN S/O. AYYAPPAN, KLABHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JACOB CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :03/08/2009

 O R D E R
                      P.Q. BARKATH ALI, J.
                --------------------------------------
                    CRL.APPEAL 795 OF 2003
                --------------------------------------
                     Dated: AUGUST 3, 2009

                            JUDGMENT

The challenge in this criminal appeal by the 1st accused is to

the judgment of Addl. Sessions Judge (Adhoc I), Thodupuzha, in

S.C. 314/2001 dated 29.4.2003 convicting the appellant under

sec.489(C) of IPC and sentencing him to undergo simple

imprisonment for one year and to pay a fine of Rs.1000/-, in

default to undergo simple imprisonment for a further period of

three months. He was found not guilty of the charge under

sec.489(B) read with sec.34 of IPC along with the absconding 2nd

accused.

2. The case of the prosecution as shaped in evidence

before the lower court was that on May 22, 1990 at about 5 a.m.

while PW.1, the Sub Inspector of Police of Cumbummettu was on

duty at the premises of Koottar SNDP temple in connection with a

festival, the appellant who was conducting a way side sale found

to be in possession of 59 counterfeit currency notes of Rs.10/-

denomination and that thereby committed the offence punishable

under sec.489(C) of IPC. He was also charged under sec.489

CRL.APPEAL 795 OF 2003 2

(B) read with sec.34 of IPC along with the 2nd accused on the

allegation that the 2nd accused handed over the counterfeit

currency notes to the appellant.

3. The committal court (Judicial First Class Magistrate

Court, Nedumkandam) took cognizance of the case as CP 9/1997.

When the appellant appeared before the committal court, copies

of documents relied on by the prosecution were furnished to him.

The 2nd accused was absconding. The case against the appellant

was committed to the Court of Sessions, Thodupuzha, from

where it was made over to the trial court for trial and disposal.

The appellant on appearance before the lower court court pleaded

not guilty to a charge under sec.489(B) and 489(C) read with

sec.34 IPC. Pws.1 to 7 were examined and Exts.P1 to P3 and

M.O.1 series and M.O.2 series were marked on the side of the

prosecution before the lower court. When questioned under

sec.313 Cr.P.C. by the lower court, the accused denied having

committed the offence. No defence evidence was adduced.

4. PW.1 is the Sub Inspector of Police of Cumbummettu

who detected the offence. He arrested the appellant on the spot

and prepared Ext.P1 mahazar and seized M.O.1 series

CRL.APPEAL 795 OF 2003 3

counterfeit currency notes. He brought the appellant to the

police station and prepared Ext.P2 FIR and reported the matter

to the Crime Branch C.I.D. Wing of the Police. Pws.2 to 5 are

the independent witnesses to the search and seizure of the MO.1

series counterfeit currency notes from the appellant, who turned

hostile and did not support the prosecution. Pws.6 and 7 are

the investigating officers. The lower court accepted the evidence

adduced on the side of the prosecution and found the appellant

guilty of the offence punishable under sec.489(C) of the IPC and

convicted him and sentenced him as aforesaid. He was found

not guilty of the charge under sec.489(B) read with sec.34 IPC

and was acquitted of the said offence.

5. When the appeal came up for hearing, the counsels

appearing for both sides were absent. Therefore the case was

taken up for judgment.

6. The following points arise for consideration:

1. Whether the prosecution has succeeded in proving

that the appellant was in possession of MO.1 series

counterfeit currency notes knowing that those

currency notes were forged with intent to use the said

currency notes as genuine currency notes.

CRL.APPEAL 795 OF 2003 4

2. Whether the conviction and sentence of the appellant by

the lower court can be sustained?

Points 1 and 2.

7. The main ground urged in the appeal memorandum is

that as the independent witnesses Pws.2 to 5 turned hostile, the

lower court is not justified in believing the evidence of PW.1

alone and that there is no evidence to show that the appellant

knew that MO.1 series notes are counterfeit currency notes. It is

true that there is only the evidence of PW.1, the Sub Inspector of

Police, to prove the incident. It is settled law and is held in

Girja Prasad v. State of M.P. {2007 (4) KLT 99 (SC)} that the

evidence of official witnesses can be relied on if the same is

found reliable and trust worthy. I have gone through the

evidence of PW.1. Nothing was brought out during his cross-

examination to discredit his evidence. No serious discrepancies

or inconsistencies were brought out during his cross-examination.

It was not even suggested during his cross-examination that he

has any prior acquaintance or enmity with the appellant.

CRL.APPEAL 795 OF 2003 5

Therefore the lower court is perfectly justified in coming to the

conclusion that the evidence of PW.1 is trustworthy and reliable

and holding that the prosecution has succeeded in proving that

the appellant was found to be in possession of MO.1 series

currency notes as alleged by the prosecution. Ext.P3 certificate

issued from the Currency Notes Press, Nazik, shows that MO.1

series currency notes were counterfeit notes.

8. The next question to be considered is whether the

appellant knew that those currency notes were counterfeit

currency notes. The accused was found in possession of 59

currency notes which itself shows that he knew that those

currency notes were counterfeit notes and that he was keeping

the same with intent to use them as genuine. Further, he was

conducting a shop at festival place which probabilises the case of

the prosecution that he intended to use them as genuine

currency notes. For all these reasons I confirm the finding of the

lower court that the prosecution has succeeded in proving that

the appellant was found to be in possession of MO.1 series

counterfeit currency notes as alleged by the prosecution and that

he knew the same to be counterfeit currency notes with intent to

CRL.APPEAL 795 OF 2003 6

use them as genuine. That being so, the conviction of the

appellant by the lower court under sec.489(C) of IPC has to be

confirmed.

9. As regards the sentence the lower court took a very

lenient view and imposed a sentence of simple imprisonment for

one year and a fine of Rs.1000/- with a default sentence of

simple imprisonment for three months. I find no special reason

to reduce the sentence.

In the result, confirming the conviction and sentence of the

appellant by the lower court, the appeal is dismissed. The

appellant shall surrender before the lower court on or before

15.8.2009 to suffer the sentence.

P.Q. BARKATH ALI, JUDGE

mt/-