Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hariprasad Thampi vs State Of Kerala
2025 Latest Caselaw 1252 Ker

Citation : 2025 Latest Caselaw 1252 Ker
Judgement Date : 5 June, 2025

Kerala High Court

Hariprasad Thampi vs State Of Kerala on 5 June, 2025

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

        THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN

  THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                 CRL.REV.PET NO. 13 OF 2016

       CRIME NO.100/1998 OF Parassala Police Station,

                     Thiruvananthapuram

      (AGAINST THE ORDER/JUDGMENT DATED 13.08.2015 IN Crl.A
NO.7 OF 2009 OF ADDITIONAL DISTRICT COURT & SESSIONS COURT
-IV, THIRUVANANTHAPURAM CONFIRMING THE ORDER/JUDGMENT DATED
02.12.2008 IN CC NO.952 OF 1998 OF JUDICIAL MAGISTRATE OF
FIRST CLASS-II,NEYYATTINKARA)
REVISION PETITIONER/APPELLANT/1ST ACCUSED:

         HARIPRASAD THAMPI
         AGED 56 YEARS
         S/O.ANANTHAKRISHNAN, VASANTHA BHAVAN, CHENKAL
         VILLAGE, CHENKAL P.O., THIRUVANANTHAPURAM
         DISTRICT.


         BY ADVS.
         SHRI.P.RAVEENDRAN
         SRI.B.BIPIN
         SRI.D.JAYAKRISHNAN
         SHRI.PRAVEEN P.




RESPONDENTS/STATE:

         STATE OF KERALA
         REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
         KERALA, ERNAKULAM, PIN - 682 031.
         PUBLIC PROSECUTOR SMT.REKHA.S.
 Crl.R.P.No.13 of 2016


                               :2:
                                                 2025:KER:39587




      THIS      CRIMINAL   REVISION   PETITION   HAVING   BEEN
FINALLY HEARD ON 30.05.2025, THE COURT ON 05.06.2025
DELIVERED THE FOLLOWING:
 Crl.R.P.No.13 of 2016


                                   :3:
                                                       2025:KER:39587




                      P.V.BALAKRISHNAN,JJ.
                  -------------------------------------.
                       Crl.R.P. No. 13 of 2016
                   ---------------------------------
                  Dated this the 5th day of June 2025

                          ORDER

This revision petition is filed by the first accused in

C.C.No.952 of 1998 on the files of the JFCM-II, Neyyattinkara.

He stood trial along with the second accused, for committing the

offences punishable under Sections, 417,409,466,468,471 read

with Section 34 IPC and was convicted and sentenced under

Sections 417, 511 of 409, 466, 468 and 471 IPC.

2. Aggrieved by the conviction and sentence, the first

accused preferred Crl.A.No.7 of 2009 before the Additional

Sessions Court-IV, Thiruvananthapuram and the same ended in

dismissal.

3. The prosecution case, in brief, is as follows:

2025:KER:39587

The first accused, while working as Junior Accountant in

Parassala Sub Treasury Office, with an intention to

misappropriate money, in agreement with the second accused,

on 27.01.1998 at about 11.30am, approached PW2, the Treasury

Officer with a money order voucher carrying the address of CW3

for family pension of Rs.1081/-. Thereafter, the first accused

made PW2 to affix her signature in the money order voucher by

making false representations. Later, the first accused scored the

address of CW3 and added the address of PW3, his mother-in-

law. Thereafter, the first accused made alterations in the pension

book of PW4 by changing her address to one that of his mother-

in-law's address. Subsequently, the first and second accused

approached PW5, the postman of Amaravila Post Office and

enquired about the money order in the name of PW 3. Due to

timely intervention of PW5, who knew that PW3 was not entitled

to any family pension, the incident was reported resulting in the

following prosecution.

2025:KER:39587

4. In the trial court from the side of the prosecution, PW1

to PW14 were examined and Exts.P1 to P17 documents were

marked. While examining under Section 313 Cr.P.C., the accused

denied all the incriminating circumstances appearing against

them in evidence and contended that they are innocent. From

the side of the accused, DW1 was examined and Exts.D1 to

D2(b) were marked. The trial court, on an appreciation of the

evidence on record, acquitted the second accused and found the

first accused guilty of committing the offences punishable under

Sections 417, 511 of 409, 466, 468 and 471 IPC. The first

accused was sentenced to undergo simple imprisonment for a

period of three months under Section 417 IPC and simple

imprisonment for a period of six months and to pay a fine of

Rs.3,000/- under Section 511 of 409, with a default sentence of

two months simple imprisonment. He was also sentenced to

undergo simple imprisonment for a period of six months and to

pay a fine of Rs.1,000/- under Section 466 IPC and in default, to

2025:KER:39587

undergo simple imprisonment for a period of one month. He was

further sentenced to undergo simple imprisonment for a period of

six months and to pay a fine of Rs.1,000/- under Section 468 IPC

and in default, to undergo simple imprisonment for a period of

one month. He was again sentenced to undergo simple

imprisonment for a period of six months and to pay a fine of

Rs.1,000/- under Section 471 IPC and in default, to undergo

simple imprisonment for a period of one month.

5. As stated earlier, the appeal preferred by the first

accused as Crl.Appeal No.7 of 2009 was dismissed by the

Additional Sessions Court-IV, Thiruvananthapuram on

13.08.2015.

6. Heard the learned counsel for the revision petitioner and

the learned Public Prosecutor.

7. The learned Counsel for the revision petitioner contended

that both the trial court as well as the appellate court have failed

in appreciating the evidence in a proper perspective and has

2025:KER:39587

arrived at a wrong conclusion of guilt against the accused. He

submitted that except PW1, PW2 and PW9, all the other material

witnesses have not supported the prosecution case and the

courts below did not appreciate the evidence of these witnesses

who supported the accused. He, by relying on the decision in

Shreekantiah Ramayya Munipalli v. State of Bombay (1955

KHC 355), contended that if an official act was done in a

dishonest manner, as in the present case, sanction under Section

197 Cr.P.C is mandatory and since no sanction has been obtained

in this case, the entire prosecution has to fail. He further

submitted that the scientific evidence let in is also not credible

and there is no evidence to show that the specimen used for

comparison is that of the accused. Hence, he prayed this revision

petition may be allowed.

8. Per contra, the learned Public Prosecutor contended that

there are no grounds at this stage to interfere with the

concurrent findings of facts arrived at by both the courts. She

2025:KER:39587

submitted that the evidence of PW1, PW2 & PW9 would clearly

show that it is the accused who has manipulated the money

order voucher and the pension book in order to misappropriate

the pension amount and the scientific evidence let in also

corroborates the said fact. She further submitted that as rightly

found by the appellate court, it is not the official duty of a public

servant to fabricate records and misappropriate public funds and

these acts cannot be said to be done in discharge of official

duties. Hence, she prayed that this revision petition may be

dismissed.

9. The materials on record would go to show that both the

trial court as well as the appellate court have relied upon the

evidence of PW1,PW2 & PW9 and the scientific evidence let in, to

arrive at a finding of guilt against the first accused. An appraisal

of the evidence of PW2 would go to show that while she was

engaged in her work, the first accused had approached her and

had made her sign in a money order form which was in the name

2025:KER:39587

of one P.S. Leela Bhai, by misrepresenting her that there was an

omission. Her evidence categorically shows that at the time of

affixing her signature, she had clearly noticed the name of Leela

Bhai in the money order form and that the serial number was yet

to be filled. Ext.P2 is the money order form which PW2 thus

signed and which was manipulated subsequently. A perusal of

Ext.P2 would show that the name of Leela Bhai is scored off and

the name and address of the PW3, the mother-in-law of the first

accused, has been incorporated. It has come out in the evidence

of PW3 that she is not a recipient of family pension. PW1 and

PW2 have specifically deposed that it is the first accused who has

thus manipulated Ext.P2. Both of them, who are having

acquaintance with the handwriting of the first accused have also

categorically deposed that the writings in the money order are in

his handwriting. Even though these witnesses have been cross

examined extensively, nothing has been brought out to disbelieve

them.

2025:KER:39587

10. The evidence of PW2 further reveals that in order to

facilitate the misappropriation of the amount, the first accused

had also manipulated the pension payment order of PW4.

Exts.P3(a),P3(b) & P3(c) endorsements were made in Ext.P3

pension payment order of PW4 Rugmini, thereby changing her

address and the disbursement of pension. The evidence of PW1

and PW2, categorically shows that all the relevant writings that

are found in Exts. P3(a),P3(b) & P3(c) are in the handwriting of

the first accused. It is pertinent to note that PW9, who had

worked with the first accused, has also identified his handwriting

in Ext.P3. That apart, the evidence of PW14 coupled with Ext.P17

report from the FSL, also lends considerable support and

corroboration to the evidence of PW1 and PW2 and shows that all

the afore entries made in Exts.P2,P3(a),P3(b) and P3(c) are in

the handwriting of the first accused. In the light of the afore

clinching evidence, I find that no error has been committed by

the trial court and the appellate court in appreciating the

2025:KER:39587

evidence on record and reaching a finding of guilt against the

first accused.

11. Coming to the question of sanction, I am of the view

that the decision in Shreekantiah (cited supra), relied on by the

learned counsel for the revision petition, has no application to the

facts of the present case. In the decision relied on, the properties

which were entrusted with a public servant and which he had the

authority to dispose of, was allegedly disposed of dishonestly and

it was found that the disposal was also a part of official act. In

the case on hand, it is not a case where the money order voucher

was prepared by the first accused mistakenly in the name of his

mother-in-law and thereafter, PW2 had signed it. On the other

hand, it is a case where after getting the signature of PW2 in the

money order which was in the name of another person, the first

accused has altered/manipulated the name of the beneficiary. If

so, the afore act can neither be stated as one coming under an

official act nor is intricately connected with discharge of his

2025:KER:39587

official functions. (See Rajib Ranjan v. R.Vijaykumar [(2015)

1 SCC 513], P.K. Pradhan v. State of Sikkim [(2001) 6 SCC

704], Shambhoo Nath Misra v. State of UP [(1997) 5 SCC

326] and CBI v. B.A. Srinivasan (2020) 2 SCC 153). If so, I

find no merit in the afore contention raised by the learned

counsel for the revision petitioner.

12. Thus, on a consideration of the entire materials on

record, I find that both the trial court and the appellate court

have appreciated the evidence in a correct perspective and have

arrived at a correct conclusion of guilt against the accused. As

regards the sentence imposed, considering the nature of

offences, its gravity, the manner in which it was perpetrated and

the facts and circumstances of this case, I am of the view that

the sentence imposed on the first accused by the courts below

are only just and reasonable and no interference is required with

it.

13. Ergo, I find no merit in this revision petition, and the

2025:KER:39587

same is accordingly dismissed.

Sd/-

P.V.BALAKRISHNAN Judge

dpk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter