Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Johny vs State Of Kerala
2025 Latest Caselaw 4881 Ker

Citation : 2025 Latest Caselaw 4881 Ker
Judgement Date : 7 March, 2025

Kerala High Court

Johny vs State Of Kerala on 7 March, 2025

CRL.REV.PET NO. 1341 OF 2014         1        2025:KER:19097

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

       THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

  FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946

               CRL.REV.PET NO. 1341 OF 2014

      Crl.A NO.29 OF 2014 OF ADDITIONAL SESSIONS COURT-IV,
                        THODUPUZHA
      CC NO.346 OF 2011 OF JUDICIAL FIRST CLASS MAGISTRATE
                     COURT, KATTAPPANA
REVISION PETITIONER/APPELLANT/ACCUSED:

          JOHNY,
          AGED 56 YEARS,
          S/O. JOHN, CHEENKACHEL HOUSE, VALLAKKADAVU KARA,
          VALLAKKADAVU P.O., PIN CODE-685533,
          KATTAPPANA VILLAGE, IDUKKI DISTRICT.


          BY ADVS.
          SRI.K.C.ELDHO
          SRI.JIJO THOMAS
          SRI.M.REVIKRISHNAN
          SRI.SURAJ.S


RESPONDENT/RESPONDENT/COMPLAINANT:

          STATE OF KERALA,
          REPRESENTED BY THE PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, ERNAKULAM, COCHIN-682031.

          SMT.SEETHA S., PUBLIC PROSECUTOR


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR
ADMISSION ON 19.02.2025, THE COURT ON 07.03.2025 DELIVERED
THE FOLLOWING:
 CRL.REV.PET NO. 1341 OF 2014                 2             2025:KER:19097

                              ORDER

The revision petitioner is the accused in C.C.No.346 of 2011

on the file of the Judicial First Class Magistrate, Kattappana, who

was convicted and sentenced to undergo rigorous imprisonment

for a period of three months for the offence under Section 323 of

Indian Penal Code, 1860 ('IPC' for short) and rigorous

imprisonment for a period of three years and to pay fine of

Rs.5,000/-, and in default of payment of fine, to undergo simple

imprisonment of a period of one month for the offence under

Section 325 of IPC, as per the impugned judgment dated

27.01.2014 passed by the learned Magistrate. The appeal filed by

the petitioner/accused was dismissed as per the judgment dated

09.07.2014 passed by the Additional Sessions Judge-IV,

Thodupuzha, in Crl.Appeal No.29 of 2014. Hence the

petitioner/accused is now before this Court with the above revision

petition filed under Section 397 read with 401 of the Code of

Criminal Procedure.

2. The prosecution case is that on 27.05.2011, at about

10.30 a.m, at Kattappana Old Bus Stand, the accused voluntarily

caused grievous hurt to PW1, by beating on his left ear with hand CRL.REV.PET NO. 1341 OF 2014 3 2025:KER:19097

resulting fracture of diaphragm and also voluntarily caused hurt

to PW1 by kicking on his hip.

3. Before the trial court, PWs 1 to 8 were examined and

Exts.P1 to P7 documents were marked. The accused was then

examined under Section 313 of Code of Criminal Procedure, 1908

('Cr.P.C' for short), who denied the incriminating evidence brought

out against him. From the side of the accused DW1 was examined

and Exts.D1 to D3 documents were marked. Though Ext.D2 was

marked during evidence, the learned Magistrate stated in the

impugned judgment that no such document is available for

marking. After analysing the evidence and hearing the learned

counsels appearing on both sides, the trial court convicted and

sentenced the accused which was confirmed in the appeal.

4. Heard the learned counsel for the petitioner/accused and

the learned Public Prosecutor.

5. The learned counsel for the petitioner/accused argued

that at the time of registration of the FIR, Section 323 of IPC alone

was there in the crime. But during the course of investigation,

Section 325 was incorporated in the case and the final report was

filed accordingly. But there is no evidence to attract Section 325

of IPC.

CRL.REV.PET NO. 1341 OF 2014 4 2025:KER:19097

6. The learned Public Prosecutor submitted that the courts

below correctly appreciated the evidence and hence no

interference is warranted to the impugned judgments of the trial

court as well as the appellate court.

7. In the instant case, the trial court as well as the appellate

court concurrently found the accused guilty of the offences

charged. The possibility of interference by the revisional court in

such circumstances is very limited. In State of Kerala v.

Jathadevan Namboodiri [AIR 1999 SC 981], the Apex Court

held thus:

"In its revisional jurisdiction, the High Court can call for and examine the record of any proceedings for the purpose of satisfying itself as to the correctness, legality or propriety of any finding, sentence or order. In other words, the jurisdiction is one of Supervisory Jurisdiction exercised by the High Court for correcting miscarriage of justice. But the said revisional power cannot be equated with the power of an Appellate Court nor can it be treated even as a second Appellate Jurisdiction. Ordinarily, therefore, it would not be appropriate for the High Court to reappreciate the evidence and come to its own conclusion on the same when the evidence has already been appreciated by the Magistrate as well as the Sessions Judge in appeal, unless any glaring feature CRL.REV.PET NO. 1341 OF 2014 5 2025:KER:19097

is brought to the notice of the High Court which would otherwise tantamount to gross miscarriage of justice."

8. In Munna Devi vs State of Rajasthan [AIR 2002 SC

107] the Apex Court in paragraph 3 held thus:

"3. We find substance in the submission made on behalf of the appellant. The revision power under the code of Criminal procedure cannot be exercised in a routine and casual manner. While exercising such powers the High Court has no authority to appreciate the evidence in the manner as the trial and the appellate courts are required to do. Revisional powers could be exercised only when it is shown that there is a legal bar against the continuance of the criminal proceedings or the framing of charge or the facts as stated in the First Information Report even if they are taken at the face value and accepted in their entirety do not constitute the offence for which the accused has been charged."

9. In Sanjaysinh Ramrao Chavan v. Dattatray

Gulabrao Phalke & Others [2015 (3) SCC 123], it has been

held by the Hon'ble Supreme Court thus:

"Revisional power of the court under S.397 to 401 of Cr.PC is not to be equated with that of an appeal. Unless the finding of the court, whose decision is sought to be revised, is shown to be perverse or untenable in CRL.REV.PET NO. 1341 OF 2014 6 2025:KER:19097

law or is grossly erroneous or glaringly unreasonable or where the decision is based on no material or where the material facts are wholly ignored or where the judicial discretion is exercised arbitrarily or capriciously, the courts may not interfere with decision in exercise of their revisional jurisdiction".

10. From the judgments referred to above, it is clear that a

Court exercising revisional jurisdiction will interfere with orders or

judgments of the courts below only if those orders and judgments

are suffering from incorrectness, illegality or impropriety. Unless

the judgment passed by the learned Magistrate or by the Appellate

Court is perverse or the view taken by the Court is unreasonable

or there is non-consideration of any relevant material, or there is

palpable misreading of records, the revisional Court will be not

justified in interfering with the judgment. The revisional Court

cannot act like an Appellate Court.

11. While going through the impugned judgments, it could

be gathered that the oral evidence adduced by the witnesses

before the trial court was analysed by the trial court as well as the

appellate court and reached a conclusion that the PW1 suffered

physical injury by the act of the accused. At the same time, the

courts below failed in properly appreciating the nature of the injury CRL.REV.PET NO. 1341 OF 2014 7 2025:KER:19097

caused to PW1. By relying on the evidence PW6, the Doctor, who

had subsequently examined PW1 on the next day of the incident

and issued Ext.P4 medical certificate, the trial court reached to a

conclusion that the injury caused to PW1 will fall under the

category of grievous hurt defined under Section 320 of IPC. But

while going through the evidence of PW6 and Ext.P4 medical

certificate issued by him, it could be gathered that PW1 has

suffered minimal hearing loss of left ear by perforation of left

tympanic membrane. However, PW6 did not depose before the

trial court that this injury is a permanent destruction or impairing

of the hearing capacity of PW1, so as to fall under fifth kind of

grievous hurt enumerated under Section 320 of IPC, as found by

the trial court. In such circumstances, I hold that the injury caused

to PW1 can only be treated as a simple hurt, which will fall under

Section 323 IPC alone. Therefore, the conviction of the accused

under Section 325 IPC is liable to be set aside.

12. PW1 is the driver of a bus and the accused is a person

who announces the trip timings of the bus in the bus stand.

Prosecution has no case that the accused has any criminal

antecedents. While analysing the facts and circumstances of the

case, I am of the view that the substantive imprisonment for a CRL.REV.PET NO. 1341 OF 2014 8 2025:KER:19097

period of three months imposed by the trial court for the offence

under Section 323 of IPC is on the higher side.

In the result, the revision petition is allowed in part, by

setting aside the conviction and consequent sentence imposed on

the petitioner/accused under Section 325 of IPC and he is

acquitted on that charge. The conviction of the petitioner/accused

of the offence under Section 323 IPC is confirmed and the

sentence imposed on him is modified as imprisonment till the

rising of court and payment of compensation of Rs.10,000/- to

PW1. In default of payment of the compensation, the

petitioner/accused shall undergo a default sentence of simple

imprisonment for a period of fifteen days. The petitioner/ accused

shall appear before the trial court on 10.04.2025, to undergo the

modified sentence hereby imposed.

Sd/-

MURALEE KRISHNA S., JUDGE

DSV/-

 
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