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 4, Cited by 0]

Kerala High Court

Usha vs State Of Kerala on 12 April, 2024

Author: P.B.Suresh Kumar

Bench: P.B.Suresh Kumar

                      IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                    THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                         &
                         THE HONOURABLE MR. JUSTICE S.MANU
          Friday, the 12th day of April 2024 / 23rd Chaithra, 1946
               CRL.M.APPL.NO.1/2024 IN CRL.A NO. 492 OF 2024
           SC 546/2016 OF ADDITIONAL SESSIONS COURT-I,THALASSERY
APPLICANT/APPELLANT:

       USHA, AGED 44 YEARS, W/O ANOOP, PADIYIL HOUSE, KOTTALI P.O, KANNUR,
       PIN - 670005

RESPONDENT/RESPONDENT:

       STATE OF KERALA, REP. BY PUBLIC PROSECUTOR,HIGH COURT OF KERALA -
       682031


       Application praying that in the circumstances stated therein the

High   Court   be    pleased   to   suspend   the   sentence   awarded   to   the

petitioner/appellant in the judgment dated 29.02.2024 in SC No.546/2016 on

the files of the Additional Sessions Court-I,Thalassery ,pending the final

disposal of the appeal and release the petitioner on bail.



       This Application coming on for orders upon perusing the application

and upon hearing the arguments of M/S. NANDAGOPAL S.KURUP, ADITH KIRAN

R.S., Advocates for the petitioners and of PUBLIC PROSECUTOR for the
respondent, the court passed the following:


                       P.T.O
               P.B.SURESH KUMAR & S.MANU, JJ.
             -------------------------------------------------------
                     Crl.M.Appln.No.1 of 2024 in
                      Crl.Appeal No.492 of 2024
             ------------------------------------------------------
               Dated this the 12th day of April, 2024

                                   ORDER

S.MANU, J.

The petitioner/appellant is the sole accused in S.C.No.546 of 2016 of the Additional Sessions Court-I, Thalassery. She faced trial for the offences punishable under Sections 302 and 309 of the IPC. The trial court has found her guilty for both the offences. She has been sentenced to undergo imprisonment for life and to pay a fine of Rs.25,000/- (Rupees Twenty five thousand only) and in default to undergo simple imprisonment for one month under Section 302 of the IPC. For the offence under Section 309 of the IPC she has been sentenced to undergo simple imprisonment for one year.

2. The case of the prosecution is that the accused is the wife of PW8 and on 23.1.2010 on account of irresponsible behaviour of PW8 and his failure to be a good husband and father, with the intention to commit suicide Crl.M.Appln.No.1 of 2024 in Crl.Appeal No.492 of 2024 2 and to murder the 2½ year old son, the petitioner/accused jumped into the well situated on the eastern corner of the courtyard of house bearing No.III/110, 109(II/54) of Puzhathi Panchayat on 12.7.2015 at 3.15 a.m. and the child died by drowning.

3. The final report was filed before the J.F.C.M court, Kannur and on committal, the case was numbered as S.C.No.546 of 2016. During the trial before the Additional Sessions Court, prosecution examined 18 witnesses and marked 23 documents. During the examination under Section 313(1)(b) of Cr.P.C the petitioner/accused admitted her marriage with PW8, the ownership of the house, place of occurrence, the death of the child due to drowning, etc.

4. The learned Additional Sessions Judge came to the conclusion that the prosecution succeeded in proving the offences alleged against the petitioner/accused and found her guilty of both the offences charged against her.

5. The case of the petitioner/accused is that the unfortunate death of the child was an accident. Crl.M.Appln.No.1 of 2024 in Crl.Appeal No.492 of 2024 3

6. Sri.Nandagopal.S.Kurup appearing for the petitioner/accused argued that many of the witnesses examined by the prosecution such as PWs.7, 8, 9, 12 and 13 turned hostile. He specifically pointed out that PW8 husband also turned hostile to the prosecution. Further submission of the learned counsel is that a perusal of Ext.P3 scene mahazar would reveal that there was no retaining wall on the southern side of the well and the occurrence was during rainy season. He points out that PW8 husband has stated in his evidence that the area around the well was slippery. He therefore submits that the death of the child is an accident and the offence alleged against the petitioner/appellant is not sustainable.

7. The learned Special Government Pleader appearing for the prosecution was also heard and the records were perused.

8. On perusal of the records, we are of the prima facie view that, the probability of the defence version cannot be ruled out and there is no direct evidence to prove jumping into the well by the petitioner/accused with the Crl.M.Appln.No.1 of 2024 in Crl.Appeal No.492 of 2024 4 child. The learned Additional Sessions Judge has entered into the findings purely on the basis of circumstantial evidence. Of course, extensive analysis of the evidence is not permissible while considering an application under Section 389 of the Cr.P.C. and hence we do not make any deep analysis of the evidence.

9. We are of the view that the petitioner/accused has made out a prima facie case for getting the sentence imposed on her suspended. We also note that the Criminal Rules of Practice, Kerala 1982 contains a specific provision in case of infanticide. Rule 131 of the Criminal Rules of Practice reads as follows:-

"131. Reference to Government in case of infanticide.- In all cases where women are convicted for the murder of their infant children, a reference shall be made through the High Court to the Government with an expression by the Sessions Judge of his opinion as to the propriety or otherwise of reducing the sentence. Every such reference shall be accompanied by copies of the material papers of the record."

Hence, in cases of infanticides, a different approach has been contemplated.

Crl.M.Appln.No.1 of 2024 in Crl.Appeal No.492 of 2024 5 Taking into consideration various germane facts and circumstances as narrated above, we are inclined to allow this application. Hence, the sentence imposed on the petitioner shall stand suspended on condition that she shall execute a bond for Rs.1,00,000/- (Rupees One lakh only) with two solvent sureties for the like sum each to the satisfaction of the trial court.

Sd/-

P.B.SURESH KUMAR, JUDGE Sd/-

S.MANU, JUDGE skj 12-04-2024 /True Copy/ Assistant Registrar