Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yasar vs State Of Kerala
2025 Latest Caselaw 7022 Ker

Citation : 2025 Latest Caselaw 7022 Ker
Judgement Date : 23 June, 2025

Kerala High Court

Yasar vs State Of Kerala on 23 June, 2025

                                                       2025:KER:45403
Crl.R.P.No.274 of 2016

                                     1

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

           THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN

     MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                         CRL.REV.PET NO. 274 OF 2016

   CRIME NO.796/2006 OF Vadakara Police Station, Kozhikode

        AGAINST THE JUDGMENT DATED 05.10.2015 IN Crl.A NO.52

OF 2013 OF ADDITIONAL SESSIONS COURT, VATAKARA ARISING OUT

OF THE JUDGMENT DATED 09.01.2013 IN CC NO.12 OF 2007 OF

JUDICIAL MAGISTRATE OF FIRST CLASS, VADAKARA

REVISION PETITIONER/APPELLANT/1ST ACCUSED:

             YASAR
             S/O.MOIDU, PUTHUKANDIYIL HOUSE, CHEMMARATHUR
             AMSOM, DESOM, VATAKARA


             BY ADVS.
             SHRI.ABRAHAM P.GEORGE
             SMT.M.D.BEENA
             SRI.THOMAS MATHEW (KOPPARA)




RESPONDENT/RESPONDENT/STATE:

             STATE OF KERALA
                                                  2025:KER:45403
Crl.R.P.No.274 of 2016

                                  2

             REP BY THE PUBLIC PROSECUTOR, HIGH COURT OF
             KERALA,ERNAKULAM



OTHER PRESENT:

             SMT. MAYA.M.N (PP)




       THIS CRIMINAL REVISION PETITION HAVING BEEN FINALLY HEARD
ON 23.06.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                               2025:KER:45403
Crl.R.P.No.274 of 2016

                                          3


                                       ORDER

Aggrieved by the concurrent finding of

conviction and sentence under Sections 323 and 325

of IPC, the present revision petition has been

filed by the 1st accused in C.C.No.12 of 2007 on the

files of the Judicial First Class Magistrate Court,

Vatakara.

2. The prosecution case is that on 15.11.2006

at about 3.15 p.m., at a place called 'Edodi

Junction' in Vatakara, the accused attacked PW1

using dangerous weapons and inflicted grievous hurt

to him. It is alleged that when the 1st accused

pulled down PW1 from his autorickshaw, the 2nd

accused gave a blow on his forehead using a

knuckleduster. It is also alleged that another

unidentified person kicked PW1 at the time. Hence,

the prosecution alleged that the accused have

committed the offences under Sections 341, 323, 326 2025:KER:45403

and 294(b) r/w 34 of IPC.

3. During the pendency of the case in the

trial court, the 2nd accused absconded and the case

against him was split up. In the trial court, from

the side of the prosecution, PW1 to PW6 were

examined and Exts.P1 to P7 documents were marked.

When examined under Section 313 Cr.P.C, the 1st

accused denied all the incriminating circumstances

appearing against him in evidence and contended

that he is innocent. From the side of the 1 st

accused, no evidence was adduced. The trial court,

on an appreciation of the evidence on record, found

the 1st accused not guilty of the offences

punishable under Sections 341, 326 and 294(b) IPC

and he was acquitted therein. But it found the 1st

accused guilty of committing the offences

punishable under Sections 323 and 325 of IPC and

convicted him thereunder. The 1st accused was 2025:KER:45403

sentenced to undergo rigorous imprisonment for a

period of one month and to pay a fine of Rs.1,000/-

under Section 323 of IPC and rigorous imprisonment

for a period of one year and to pay a fine of

Rs.5,000/- under Section 325 of IPC, both with

default clause. The 1st accused carried the matter

in appeal by filing Crl.Appeal No.52 of 2013 before

the Additional Sessions Court, Vatakara. The said

court, by judgment dated 5.10.2015, dismissed the

appeal.

4. Heard the learned counsel for the revision

petitioner and the learned Public Prosecutor.

Perused the records.

5. The learned counsel for the revision

petitioner contended that both the trial court and

the appellate court did not properly appreciate the

evidence on record and has arrived at a wrong

conclusion of guilt against the 1st accused. She 2025:KER:45403

submitted that the only overt act alleged against

the revision petitioner is that he has pulled the

victim out of the autorickshaw and has fisted him

using his hand. She also argued that the injuries

have been inflicted on the victim by the 2 nd accused

who had used a knuckleduster. She contended that,

in the light of the facts and circumstances of this

case, the revision petitioner cannot be roped in

by invoking Section 34 of the IPC and if so, cannot

be found guilty of the offence under Section 325 of

IPC.

6. Per contra, the learned Public Prosecutor

supported the impugned judgments and contended that

there are no grounds to interfere with the same.

She argued that the evidence of PW1 and PW2

regarding the incident and the manner in which the

events have taken place are credible and cogent.

She submitted that immediately after the incident, 2025:KER:45403

PW1 has lodged the FIS and the name of the accused

find a place in it. She further submitted that the

medical evidence adduced also supports the

prosecution case in material and from the evidence

on record, it can be safely concluded that the

revision petitioner and the 2nd accused shared a

common intention while attacking the victim.

7. The evidence on record shows that PW1, the

injured, has given evidence in tune with the

prosecution case. His evidence to the effect that

on 15.11.2006 at about 3.15 p.m, while he was

waiting for a passenger in his autorickshaw, the

accused came there and requested him to take them

to Thazhe Angadi. When he informed the accused that

he was waiting for a passenger, the accused got

enraged and the 1st accused, after abusing him with

ugly words, caught hold of his collar and pulled

him out from the autorickshaw and hit on his forehead.

2025:KER:45403

At that time, the 2nd accused hit him on his

forehead using an unidentified object. Thereafter,

the 1st and 2nd accused together beat him on his hand

and chest. When the nearby autorickshaw drivers

intervened, the accused left the scene. It is to

be seen that the evidence of PW1 also gets support

and corroboration from the evidence of PW2, who

stated that he had seen the incident of PW1 being

attacked by the accused. His evidence also shows

that it is he, along with another person who had

taken PW1 to the police station and thereafter, to

the hospital after the incident. Even though these

witnesses have been cross-examined in extenso,

nothing has been brought out to disbelieve them.

7. Moving further, the evidence of PW5 coupled

with Ext.P1 FIS shows that PW1 has, immediately

after the incident, approached the police. It can

be seen that the FIR has been registered at about 2025:KER:45403

3.30 p.m. and that it mentions the name of the

accused as the assailants. It is also to be seen

that the recitals in Ex.P1 FIS, tallies in

material particulars with the testimony of PW1

regarding the incident. Further, it is to be taken

note that immediately after the incident, PW1 has

also sought medical aid from the Government

Hospital, Vatakara. The evidence of PW3 coupled

with Ext.P2 wound certificate shows that he had

examined PW1 at about 4.15 p.m and has noted

serious injuries including, comminuted fracture of

left frontal bone. It is true that in Ext.P2 wound

certificate, the names of the accused are not there

and instead, the names of two other persons find a

place. But, PW1 has specifically deposed that he

had thus given the names to the doctor mistakenly.

Both the trial court and the appellate court have

not disbelieved this aspect and I also do not find 2025:KER:45403

any reason to give any weightage to the said

discrepancy, especially considering the fact that

the names of the accused finds a place in the FIR.

Thus, from the afore evidence, it can be seen that

the medical evidence adduced by the prosecution

also supports the version of PW1 regarding the

manner in which the incident has taken place and

the injuries sustained by him.

8. The contention of the learned counsel for

the revision petitioner that the revision

petitioner cannot be roped in by invoking Section

34 IPC, does not have any legs to stand. It is true

that direct proof of common intention is seldom

available and such intention is to be gathered from

the circumstances proved in each case. It is a

settled law that the prosecution need not establish

prior concert in every case and that the common

intention can be formed just before or even during 2025:KER:45403

the course of action. The facts and circumstances

brought out in evidence would show that it is the

first and second accused together who have

approached PW1 for hiring the autorickshaw and that

it is after getting agitated by his reply, they

have attacked him. It is also revealed that when

the 1st accused pulled PW1 out of the autorickshaw

and beat him with his hand, the 2nd accused has hit

him on his forehead using an unidentified object,

inflicting serious injuries. The manner in which

the incident has taken place would clearly show

that both of them had shared the intention to

attack PW1 and inflict injuries.

9. In the light of the afore discussions, I

find that there is no manifest error or illegality

in the trial court and the appellate court

appreciating the evidence and in reaching the

conclusion of guilt against the accused.

2025:KER:45403

10. Now the question to be considered is

regarding the sentence. Considering the nature of

offences, its gravity, the fact that the revision

petitioner/1st accused has not used any weapon, the

fact that the grievous hurt sustained by PW1 is

from the hands of the 2nd accused and the facts and

circumstances of this case, I am of the view that

the substantive sentence imposed by the trial court

and as upheld by the appellate court, is on a

higher side and the same can be modified and

reduced. I am thus of the view that the revision

petitioner/1st accused can be sentenced to undergo

simple imprisonment till the rising of the court

under Section 323 of IPC and simple imprisonment

for a period of three weeks under Section 325 of

IPC. But I am also of the view that the revision

petitioner/1st accused can be ordered to pay a

compensation of Rs.20,000/- to PW1 under Section 2025:KER:45403

357(3) of Cr.P.C and in case of default, to undergo

simple imprisonment for a further period of two

months.

In the result, this criminal revision petition

is allowed in part as follows:

(i) The conviction of the revision

petitioner/1st accused under Sections 323 and 325 of

IPC by the Judicial First Class Magistrate Court,

Vatakara in C.C.No.12 of 2007 and as affirmed by

the Additional Sessions Judge, Vatakara in

Crl.Appeal No.52 of 2013 is upheld.

(ii) The sentence imposed on the revision

petitioner/1st accused is modified and reduced to

one of simple imprisonment till rising of the court

under Section 323 of IPC and simple imprisonment

for a period of three weeks under Section 325 of

IPC.

(iv) The revision petitioner/1st accused is 2025:KER:45403

also ordered to pay a compensation of Rs.20,000/-

to PW1 under Section 357(3) of Cr.P.C. In case of

default in payment of compensation, the revision

petitioner/accused shall undergo simple

imprisonment for a period of two months.

Sd/-

P.V.BALAKRISHNAN JUDGE

Scl/

 
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