Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 25, Cited by 0]

Kerala High Court

Babu @ Radhakrishnan vs State Of Kerala on 17 June, 2022

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
                  THE HONOURABLE MRS. JUSTICE C.S. SUDHA
         FRIDAY, THE 17TH DAY OF JUNE 2022 / 27TH JYAISHTA, 1944
                          CRL.A NO. 1604 OF 2006
   AGAINST THE JUDGMENT, CONVICTION AND SENTENCE IN SC 30/2004 OF
         ADDITIONAL DISTRICT COURT (ADHOC-I), DATED 14.08.2006.


APPELLANTS/ACCUSED:

     1       BABU @ RADHAKRISHNAN
             S/O. GOVINDANKUTTY NAIR,
             VALLATHOLE HOUSE,
             THRIKKANDIYOOR AMSOM.
     2       MANI@ GOPALAKRISHNAN
             S/O. GOVINDANKUTTY NAIR,
             VALLATHOLE HOUSE,
             THRIKKANDIYOOR AMSOM.
             BY ADV P.M.RAFIQ


RESPONDENT/RESPONDENT:

             STATE OF KERALA
             REP. BY PUBLIC PROSECUTOR,
              HIGH COURT OF KERALA, ERNAKULAM.
             BY ADV PUBLIC PROSECUTOR

             SMT. MAYA M.N.GP


    THIS CRIMINAL APPEAL HAVING COME UP FOR FINAL HEARING ON
    17.06.2022,    THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
    FOLLOWING:
                                            2
Crl.Appeal No. 1604 of 2006

                                   C.S.SUDHA, J.
                       ------------------------------------------
                          Crl.Appeal No. 1604 of 2006
                  -----------------------------------------------------
                     Dated this the 17th day of June, 2022

                                 JUDGMENT

In this appeal filed under Section 374(2) Cr.P.C, the appellants who are the accused in S.C.No.30/2004 on the file of the Sessions Court, Manjeri, challenge the conviction entered and sentence passed against them for the offences punishable under Sections 341, 323, 326 and 308 read with Section 34 IPC.

2. The prosecution case, as revealed from the final report filed by PW8, the Investigating Officer, is - the accused two in number, due to their enmity towards PWs. 1 and 5 and in furtherance of their common intention of assaulting and causing injuries to the latter, on 31/12/2002 at 10:30 p.m., wrongfully restrained them and voluntarily caused hurt by beating the witnesses with their hands. The 1 st accused with a sharp weapon cut PW1 on both his shoulders and hip, causing grievous hurt on his left shoulder, thereby attempting to commit the offence of culpable homicide not 3 Crl.Appeal No. 1604 of 2006 amounting to murder. In the incident, PW5 sustained simple hurt. Hence as per the final report, the accused are alleged to have committed the offences punishable under Sections 341, 323, 324 and 308 read with Section 34 IPC.

3. Ext.P1 First Information Statement of PW1 was recorded by PW8, the then Sub Inspector of Police, Tirur Police Station, on the basis of which Ext.P1(a) FIR, i.e., Crime No.02/2003, was registered. The initial investigation by PW8 was followed by investigation by PW9, the next Sub Inspector, who completed the investigation and submitted the charge sheet before the Court. On appearance of the accused before the court below, charge was framed on 21.08.2004 for the offences punishable under Sections 341, 323, 326, 308 read with Section 34 IPC. Both the accused pleaded not guilty.

4. Prosecution examined PWs.1 to 9 and got marked Exts.P1 to P8 in support of their case. PWs.1 and 5 are the injured. PW2 is an attestor to the scene mahazar. PWs.3, 4 and 7 are the doctors who examined the injured. PW6 is an eye witness and PWs.8 and 9 are the investigating officers. Two eye witnesses, namely, Cws.4 & 5; CW 7, an attestor to the 4 Crl.Appeal No. 1604 of 2006 scene mahazar and CW 12, an Additional Sub Inspector, Tirur police station, who had taken steps for obtaining the wound certificates have been given up by the prosecution.

5. After close of the prosecution evidence, both the accused were questioned under Section 313(1)(b) Cr.P.C. with regard to the incriminating circumstances appearing against them in the evidence of prosecution. They denied those circumstances and maintained their innocence. They also submitted a joint statement in which they state that PW1 and his accomplices, on almost a daily basis, assemble in a vacant plot situated to the back of the building by name A.K. building at Ambalakkulangara junction. The get together is followed by consumption of alcohol. All the said persons are active workers of DYFI and have criminal background. On 29.04.2006 at 04:45 p.m., some among the aforesaid persons had wrongfully restrained a lottery ticket dealer, namely, Balachandran at Ambalakkulangara junction and had voluntary caused hurt to him, relating to which a crime had been registered. On the date of the incident at 07:30 p.m., PW5 and others came to the hotel run by the 1 st accused and picked up a quarrel with the latter and assaulted him. As the 1 st 5 Crl.Appeal No. 1604 of 2006 accused did not sustain any serious injuries, he did not immediately go to the hospital. It was only when he developed severe pain during the night, he went to the hospital and got necessary treatment. At 10:30 p.m. on the very same day, when the 1st accused was about to close his hotel, PW5 in a drunken stupor, approached and informed him that the latter and his friends were celebrating new year-eve and that they require food for 5 to 7 persons. The 1st accused replied that the hotel has been closed for the day; that the workers had already left and therefore it was not possible to serve food as demanded. This resulted in an altercation between them, followed by a scuffle. Hearing the commotion, the other witnesses, namely, PW1, PW2, CW4, CW5 and CW7 joined and started quarreling with the 1 st accused. Seeing this some other persons who were also celebrating new year-eve, came to the hotel and a scuffle ensued. The 1 st accused fearing danger to his life, left the place. He later on came to know that PW1 had sustained injuries in the melee and has been admitted in the hospital. PW1 never disclosed the actual cause of injuries to the doctors who examined and treated him. PW1 and his associates were in inimical terms with the accused because the latter used to tell his customers and local people about the illegal activities of the 6 Crl.Appeal No. 1604 of 2006 former. Due to this enmity, they have concocted and given a false complaint against the accused persons.

6. As the court below did not find it a fit case to acquit the accused under Section 232 Cr.P.C, the accused were asked to enter on their defense and adduce evidence in support thereof. No oral evidence was adduced by the accused. Exts. D1 to D2(a) are stated to be the contradictions in the statements of the prosecution witnesses and Exts.D3 to D5, the FIR and connected records in another crime, to show the criminal background of the witnesses.

7. On a consideration of the oral and documentary evidence and after hearing both sides, the court below by the impugned judgment convicted and sentenced the accused. Both the accused have been sentenced to undergo simple imprisonment for one month for the offence punishable under Section 341 read with Section 34 IPC; rigorous imprisonment for 5 years, a fine of ₹ 5,000/- and in default of payment, to undergo rigorous imprisonment for 6 months for the offence punishable under Section 326 read with Section 34 IPC; rigorous imprisonment for 5 years, a fine of 7 Crl.Appeal No. 1604 of 2006 ₹5,000/- and in default of payment to undergo rigorous imprisonment for 6 months for the offence punishable under Section 308 read with Section 34 IPC. The 1st accused has been further sentenced to pay a fine of ₹1000/- and in default of payment to undergo simple imprisonment for three months for the offence punishable under Section 323 IPC. The entire fine amount on realization has been directed to be paid as compensation to PW1 under Section 357(1) Cr.P.C. The substantive sentence has been directed to run concurrently. The period of remand undergone by the accused persons, that is, from 11/08/2006 to 14/08/2006, both days inclusive, has been directed to be given as set off. It is this judgment which is assailed in this appeal by the appellants.

8. The only point that arises for consideration in this appeal is as to whether the conviction entered and sentence passed against the accused by the court below are sustainable or not.

9. Heard Sri.P.M.Rafiq, the learned counsel for the appellants and Smt.Maya M.N., the learned Public Prosecutor for the respondent.

8

Crl.Appeal No. 1604 of 2006

10. The first argument advanced challenging the prosecution case and the impugned judgment is regarding the non-disclosure of the cause of injuries and the identity of the assailants by PW.1 to the doctors who examined him. According to the learned defense counsel, during the examination of PW1 by PW3, a doctor of the Government hospital, Tirur, who examined the former on 31.12.2002 at 11:45 p.m., that is, shortly after the incident, was the first opportunity PW1 got, immediately after the incident to disclose the cause of the injuries and identify his assailants. However, he never did so. Ext.P3 wound certificate and the testimony of PW3 shows that PW1 was examined by the former on 31.12.2002 at 11:45 p.m. According to the prosecution, the incident occurred at 10:30 p.m. Therefore, without much delay, PW3 is seen to have examined PW1. PW3 in Ext.P3 wound certificate has recorded bike accident as the cause of injuries. The injuries noted in Ext. P3 wound certificate are -

"(1) Lacerated wound 5x3x2cm on the medial side of the left hand with profuse bleeding -flexor muscle cut.
(2) Incised wound 3x2x1 cm. with flexor tendon injury on the right hand. (3) Incised wound on the right side of scapula.
(4) Abrasion on the neck."
9
Crl.Appeal No. 1604 of 2006

According to PW3, in the light of the nature of injuries seen on PW1, he entertained doubts about the cause stated and hence he put a question mark in column number (9) of Ext.P3, the column for recording history and alleged cause of injury. PW1 was again examined on 01/01/2003 at 07:30 a.m. by the Chief Medical Officer, Al-Sifa hospital, Perinthalmana and Ext.P6 wound certificate issued. According to PW7, PW1 had come with a history of alleged assault.

11. PW5, the other injured, was examined by PW4, a doctor at Taluk hospital, Tirur on 01/01/2003 at 05:15 p.m. Ext. P5 is the wound certificate issued by PW4, who deposed that PW5 on examination complained of pain over his right forearm and right knee. The cause of injury was stated to have been caused by Babukuttan (A1) beating him on 31/12/2002 at 10:45 p.m. It was pointed out that it was only after PW5 disclosed the cause of the incident to PW4, PW1 also disclosed the cause as assault. However, he still did not reveal the details like the identity of the assailants. This was stated to be one ground to suspect the prosecution story.

12. It is true that no duty is cast on the doctor while examining the injured to note down or record the details of the alleged 10 Crl.Appeal No. 1604 of 2006 assailants or the cause of the incident in detail, as the primary duty of the doctor is to treat the patients coming before him. As held in Pattipati Venkaiah v. State of A.P., 1985 KHC 700: AIR 1985 SC 1715, a doctor is not at all concerned as to who committed the offence or whether the person brought to him is a criminal or an ordinary person, his primary effort is to save the life of the person brought to him and inform the police in medico legal cases. But this is a case in which a false or incorrect reason has been given by PW1 as the cause of the injuries, which the doctor by the nature of injuries seen, doubted it. This is all the more a flaw in the prosecution case as Ext.P1 FIS and P1(a) FIR came into being much thereafter, that is, on 02/01/2003 at 08:00 a.m. Though it may not be the duty of the doctor to enquire the names of the assailants, it is a question of attaching credibility to the evidence of PW1 (Bhargavan v. State of Kerala, AIR 2004 SC 1058:

2004 KHC 39).

13. PW5 when examined by the doctor only refers to the name of the first accused. PW1 even when examined by the second doctor has not revealed the identity of his assailants or the alleged cause of the injuries. In Ext.P3 it is also recorded that there was smell of alcohol when 11 Crl.Appeal No. 1604 of 2006 PW1 was examined. The court below has given quite an interesting reason to the argument of the defense on this aspect. According to the court below, Ext.P3 wound certificate would disclose that when PW1 was examined, there was smell of alcohol. So, the court says that probably, PW1 might have been celebrating the onset of new year by consuming alcohol in the company of his friends. PW1 might have thought that if he revealed the real incident to the doctor, the blame might come upon him and that probably might be the reason which prompted him to state road traffic accident as the cause of his injuries. The court below further goes on to observe that the definite case of the accused when examined under Section 313 Cr.P.C. is that PW1 had sustained the injuries in a scuffle. The suggestions given to the witnesses in the box on behalf of the accused would also suggest that, the defense case is that scuffle was the cause of the injuries seen on PW1. Therefore, the court concluded that the accused also do not have a case that PW1 had sustained injuries in a road traffic accident and so they cannot take advantage of the incorrect cause mentioned in Ext.P3 to raise doubts regarding the prosecution case.

14. The explanation given by the court below is one which 12 Crl.Appeal No. 1604 of 2006 even the accused do not have. PW3, the doctor, deposed that the cause of the incident had been narrated to him by both the injured as well as the by- standers. According to PW1, he was not in a proper state of mind to narrate the cause of the incident. However, PW3, the doctor says that PW1 had no difficulty in talking. Though PW1 says that during his examination by PW3, he was not in a proper state of mind, he did seem to have the proper state of mind to give a false or wrong or incorrect cause of the incident. This is one among the few other grounds to suspect the prosecution case.

15. The incident is alleged to have taken place on 31/12/2002 at 10:30 p.m. Ext.P1 FIS is seen recorded on 02/01/2003 at 8 a.m. Ext.P1(a) FIR is seen to have reached the court only on 04/01/2003 at 10:30 a.m. No reasons are given for the delay in recording the FIS or the delay in the FIS and FIR reaching the court. This is yet another reason to doubt the case.

16. The next argument advanced is regarding the presence of light at the place of occurrence. The incident is alleged to have occurred at 10.30 p.m. The place of occurrence is stated to be the front side of the car- porch of A.K. buildings situated at Ambalakulangara junction Tirur. It is 13 Crl.Appeal No. 1604 of 2006 submitted that neither the injured nor the occurrence witnesses have stated anything to the Police regarding the source of light at the place of occurrence and hence the identity of the assailants as spoken to by PW1 and PW5 is doubtful. The learned Public Prosecutor in reply referred to Ext.P2 scene mahazar. It is true that in the scene mahazar prepared by PW8, the Investigating Officer, it is stated that there is sufficient light at Ambalakulangara junction, which is situated about 20 meters away from the place of occurrence. However, the contents of a scene mahazar is not substantive evidence. Mere production or marking of a scene mahazar through the Police Officer will not prove the facts stated therein. Relevant facts which the investigating officer observed at the scene and which are recorded by him in the scene mahazar must be deposed to by him in Court, if the Court wants to rely upon them as evidence (Mohanan v. State of Kerala, 2011 (4) KLT 59; Sivan @ Siva v. State of Kerala, 2012 KHC 629 and Mujeeb Rahman v. State of Kerala, 2020(3) KHC 400).

17. PW8, the investigating officer, who prepared the scene mahazar, while in the box never deposed regarding the presence of light at the scene of occurrence. If only had PW8 deposed in the court about the 14 Crl.Appeal No. 1604 of 2006 source of light he had observed at the place of occurrence, that would have become admissible as substantive evidence. Here no such admissible evidence has come on record relating to the source of light available at the place of occurrence. However, this aspect is not of much importance because the presence of the accused at the spot is not disputed. The only defense set up is that PW1 and PW5 were injured not due to the assault by the accused as alleged by the prosecution, but due to some other reasons. Moreover, the testimony of PW1 and PW5 regarding the identity of the accused is not seen challenged. Therefore, the presence or absence of light at the scene of occurrence is not very material in this case.

18. The next argument is the non-recovery of weapons alleged to have been used by the accused in the incident. It is true, as pointed out by the learned Public Prosecutor that, mere non recovery of the weapons alleged to have been used for the incident, is no reason to doubt or discard the entire prosecution case. But here is a case where the prosecution offers no explanation whatsoever for the non-recovery of the weapons. The allegation of PW1 is that A1 and A2 were armed with a reaper, sword and nunchucks. PW9 who submitted the charge sheet, quite casually is seen to have deposed 15 Crl.Appeal No. 1604 of 2006 that no attempts had been made during investigation to recover the weapons alleged to have been used in the incident. Absolutely no reason(s) have been given by the prosecution for this failure. Further, neither PW3 nor PW4, the doctors who had examined PW1 were asked whether the injuries seen on PW1, could have been caused by a sharp-edged weapon like a sword. This is yet another reason to doubt the prosecution case.

19. In Ext.P1 FIS, the allegation is that it was the second accused who had cut PW1 with a sword and caused grievous injuries. However, in the final report this overt act is attributed to the first accused. The court charge initially framed was also in tune with the final report filed in this case. However, in the box PW1 and PW5 spoke in tune with the version given in Ext.P1 FIS. From the proceedings paper of the court below it is seen that after all the prosecution witnesses were examined, the final report was permitted to be amended. The order dated 20/07/2006 reads-

"....... Chargesheet is permitted to be altered to rectify a clerical mistake. Court also rectified accordingly. .....". In the final report the overt acts of the accused are seen corrected with red ink as is done when an amendment is carried out in a plaint. The charge framed by the court is also seen amended 16 Crl.Appeal No. 1604 of 2006 in a like manner in tune with the final report. What exactly is the provision under which such a procedure has been followed, that too, after the entire prosecution witnesses had been examined, is not made clear by the learned Public Prosecutor. She however pointed out to Section 216 Cr.P.C. to contend that the court has got power to amend the charge at any stage before the judgment is pronounced and the irregularity if at all committed, will not in any way affect the prosecution case in the light of Section 464. Cr.PC. It was submitted that no finding, sentence or order by a Court of competent jurisdiction shall be deemed invalid merely on the ground that no charge was framed or on the ground of any error, omission or irregularity in the charge including any misjoinder of charges.

20. Section 216 Cr.P.C. says that the Court may alter or add to any charge at any time before the judgment is pronounced. It is true that as per the provision, the court can amend the charge. But here is a case where the final report is seen amended after all the prosecution witnesses were examined. Even assuming that it was only a clerical mistake, which the court below could have corrected at the request of the Investigating Officer, the procedure contemplated under Section 216(2) Cr.P.C. ought to have been 17 Crl.Appeal No. 1604 of 2006 followed. Sub-section (2) says that every alteration or addition to the charge shall be read over and explained to the accused. This procedure has not been followed by the court below. As pointed out by the learned defense counsel, in the court charge initially framed, the overt acts of the accused are different from what is stated in the amended charge. So, the procedure contemplated under Sections 216(2) ought to have been followed because it is the allegations in charge that needs to be answered by the accused. After complying with the said sub-section, if need be, the mandate contained in the other sub-sections to Section 216 ought to have been followed. It is true that as per Section 464, no finding, sentence or order by a court of competent jurisdiction shall be deemed to be invalid merely on the ground that no charge had been framed or on the ground of any omission, error or irregularity in the charge, unless in the opinion of the court of appeal, a failure of justice had in fact been occasioned thereby. In this case, the allegations in charge that was read over to the accused is different from the one contained in the amended charge. So, the compliance of section 216(2) seems to have been necessary.

21. It is true as observed by the court below, that flaws in the 18 Crl.Appeal No. 1604 of 2006 investigation cannot be a reason to throw out the prosecution case. But the aforesaid defects are not such that the same can be brushed aside easily. Yet another serious flaw in the investigation conducted is Ext.P7 report submitted by PW8. PW8 in Ext.P7 says that the investigation so far conducted has not revealed that the accused had any intention to assault or cause injuries to the witnesses or that they had made any preparations for that or that they had any prior enmity towards the witnesses or that they intended to commit culpable homicide and so the investigation is being proceeded with, after deleting the offence under section 308IPC. PW8, the Police Officer who had conducted the initial investigation and submitted Ext.P7, in the chief examination deposed that he had accidentally/mistakenly submitted Ext.P7 before the court and that he should not have given such a report. But in the box also he does not have a case that his investigation did reveal the commission of the offence punishable under Section 308 IPC. No clarification or explanation is seen to have been asked by the prosecutor relating to this aspect when PW8 was in the box. In the cross examination he deposed that the said report had been submitted after a major part of the investigation had been completed. PW8 is seen to have offered quite a strange explanation for having submitted 19 Crl.Appeal No. 1604 of 2006 the said report. He deposed that several crimes had been registered during the new year, into which cases he was conducting investigation. While so, he was transferred due to which he was upset/worried. This according to him might have been the reason for submitting the report. Quite a strange explanation indeed.

22. PW9, the Investigating Officer who is stated to have completed the investigation and submitted the charge sheet, also did not think it necessary to take any corrective steps. PW8 and PW9 in a very callous and casual manner are seen to have conducted the investigation. In the light of Ext.P7 report, which the prosecution does not seem to be disowning, the prosecution also seems to have no case of commission of the offence punishable under section 308 IPC.

23. In these circumstances it can only be held that the prosecution has failed in proving the guilt of the accused beyond reasonable doubt. Hence the accused are entitled to get the benefit of doubt.

In the result, the appeal is allowed. The conviction and sentence of the accused for the offences punishable under section 341, 323, 326 and 308 r/w section 34 IPC by the impugned judgment is set aside and the 20 Crl.Appeal No. 1604 of 2006 appellants/accused are acquitted under section 235(1) Cr.PC. Their bail bonds shall stand cancelled and they shall be set at liberty, if not required in any other cases.

Sd/-

C.S.SUDHA JUDGE Jms