Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abson vs State Of Kerala
2026 Latest Caselaw 809 Ker

Citation : 2026 Latest Caselaw 809 Ker
Judgement Date : 27 January, 2026

[Cites 6, Cited by 0]

Kerala High Court

Abson vs State Of Kerala on 27 January, 2026

                                                                       2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

​    ​       ​    ​       ​         ​            1

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                      THE HONOURABLE MR. JUSTICE G.GIRISH

                               TH
           TUESDAY, THE 27          DAY OF JANUARY 2026 / 7TH MAGHA, 1947

                              CRL.REV.PET NO. 186 OF 2005

         AGAINST THE ORDER/JUDGMENT DATED 10.12.2004 IN Crl.A NO.41 OF 2001

OF I ADDITIONAL DISTRICT COURT, THIRUVANANTHAPURAM ARISING OUT OF THE

ORDER/JUDGMENT    DATED       29.12.2000    IN   CC   NO.436   OF   1996   OF   JUDICIAL

MAGISTRATE OF FIRST CLASS -I,ATTINGAL

REVISION PETITIONER/APPELLANT/ACCUSED NO.1:

              SULFICKUR​
              S/O.M.M.BASHEER, VALIYAVILAKOM VEEDU, MADANVILA DESOM,
              AZHOOR VILLAGE, THIRUVANANTHAPURAM DISTRICT


              BY ADVS. ​
              SRI.P.VIJAYA BHANU (SR.)​
              SRI.P.M.RAFIQ​



RESPONDENT/RESPONDENT:

              STATE OF KERALA​
              REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
              ERNAKULAM


OTHER PRESENT:

              SRI SUDHEER G., PP,

      THIS CRIMINAL REVISION PETITION HAVING COME UP FOR ADMISSION ON
27.01.2026, ALONG WITH Crl.Rev.Pet.2247/2005, 2842/2005, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
                                                                    2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

​   ​      ​     ​       ​     ​             2


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                     THE HONOURABLE MR. JUSTICE G.GIRISH

        TUESDAY, THE 27TH DAY OF JANUARY 2026 / 7TH MAGHA, 1947

                        CRL.REV.PET NO. 2247 OF 2005

        AGAINST THE ORDER/JUDGMENT DATED IN Crl.A NO.32 OF 2001 OF I

ADDITIONAL     SESSIONS      COURT/   RENT       CONTROL   APPELLATE   AUTHORITY,

THIRUVANANTHAPURAM ARISING OUT OF THE ORDER/JUDGMENT DATED IN CC

NO.436 OF 1996 OF JUDICIAL MAGISTRATE OF FIRST CLASS -I,ATTINGAL

REVISION PETITIONER/APPELLANT:

    1        MANZOOR​
             S/O.ABDULL RASHEED, VALIYAVILAKOM VEEDU, MANDANVILA
             DESOM, AZHOOR VILLAGE, THIRUVANANTHAPURAM DISTRICT

    2        SUNIL HAQ @ SUNIL​
             S/O.SAINUDHEEN, THITTAYIL VEEDU, MANDANVILA DESOM,
             AZHOOR VILLAGE, TRIVANDRUM DISTRICT

    3        NIZHABA​
             S/OFAZIL, SUNITHA MANZIL, MANDANVILA DESOM, AZHOOR
             VILLAGE, TRIVANDRUM DISTRICT


             BY ADVS. ​
             SRI.B.RAMAN PILLAI (SR.)​
             SRI.R.ANIL​
             SRI.RAJU RADHAKRISHNAN​
             SRI.ANIL K.MUHAMED​
             SRI.GEORGE PHILIP​
             SRI.DELVIN JACOB MATHEWS​
                                                      2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

​   ​    ​    ​     ​    ​        3

RESPONDENT:

          STATE OF KERALA​
          REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT OF
          KERALA, ERNAKULAM

          SRI SANAL P. RAJ, PP




     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR ADMISSION
ON 27.01.2026, ALONG WITH Crl.Rev.Pet.186/2005 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                           2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

​   ​      ​    ​       ​    ​         4


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                    THE HONOURABLE MR. JUSTICE G.GIRISH

        TUESDAY, THE 27TH DAY OF JANUARY 2026 / 7TH MAGHA, 1947

                       CRL.REV.PET NO. 2842 OF 2005

        AGAINST THE ORDER/JUDGMENT DATED IN Crl.A NO.38 OF 2001 OF I

ADDITIONAL SESSIONS COURT, THIRUVANANTHAPURAM ARISING OUT OF THE

ORDER/JUDGMENT DATED IN CC NO.436 OF 1996 OF JUDICIAL MAGISTRATE

OF FIRST CLASS -I,ATTINGAL

REVISION PETITIONER/APPELLANT/ACCUSED:

            ABSON​
            KUNNUVILAKOM VEEDU, MADANVILA DESOM,, AZHOOR VILLAGE.


            BY ADV SHRI.SASTHAMANGALAM S. AJITHKUMAR (SR.)

RESPONDENT/COMPLAINANT:

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


     THIS CRIMINAL REVISION PETITION HAVING COME UP FOR ADMISSION
ON 27.01.2026, ALONG WITH Crl.Rev.Pet.186/2005 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                               2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

​   ​     ​     ​       ​   ​          5

                                     ORDER

Petitioners herein are accused Nos.1 to 5 in C.C.No.436/1996 of

the Judicial First Class Magistrate Court-I, Attingal. They were convicted

and sentenced by the learned Magistrate for the commission of offences

under Sections 143, 147, 148, 452, and 324 r/w Section 149 of the

Indian Penal Code, 1860.

2.​ The sentence awarded was Rigorous Imprisonment for

three months under Section 143 IPC, Rigorous imprisonment for six

months under Section 147 IPC , Rigorous Imprisonment for one year

under Section 148 IPC, Rigorous Imprisonment for two years under

Section 452 IPC and Rigorous Imprisonment for two years under

Section 324 IPC r/w Section 149 IPC. The sentences were ordered to

run concurrently.

3.​ Though the petitioners preferred appeals before the

Sessions Court, Thiruvananthapuram, the learned First Additional

Sessions Judge, who considered their appeals, declined to interfere with

the findings of the learned Magistrate, and accordingly, confirmed the

conviction and sentence awarded by the Trial Court. However, it was 2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

made clear in the judgment rendered by the Appellate Court that if the

petitioners are undergoing sentence of imprisonment for life in any

other case, the sentence of imprisonment awarded in this case shall run

concurrently with such sentence of life imprisonment.

4.​ Aggrieved by the above verdicts of the Trial Court and the

Appellate Court, the petitioners are here with this revision.

5.​ Heard the learned counsel for the petitioners and the

learned Public Prosecutor representing the State of Kerala.

6.​ The prosecution case is that the petitioner, along with 15

other persons, formed themselves into an unlawful assembly, armed

with deadly weapons, at about 1.30 a.m. on 16.01.1995 and mounted

physical assault upon PW1 and PW2 in prosecution of their common

object, after criminally trespassing to the residence of PW1. It is alleged

that the petitioner, along with other accused, used sword, pipe, etc., to

inflict voluntary hurt upon PW1 and PW2.

7.​ In the trial before the learned Magistrate, six witnesses

were examined from the part of the prosecution as PW1 to PW6, and

seven documents were marked as Exts.P1 to P7.

2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

8.​ It is after evaluating the aforesaid evidence that the learned

Magistrate convicted and sentenced the petitioners for the offences

mentioned above. The Appellate Court made a reappraisal of the

evidence, and found that the findings of the learned Magistrate, are not

liable to be interfered with. However, the Appellate Court observed that

the sentence awarded in this case, shall run concurrently, if the

petitioners are already undergoing life imprisonment in any other cases.

9. ​ The Trial Court as well as the Appellate Court placed heavy

reliance upon the oral testimonies of PW1, PW2 and PW5 for arriving at

the conclusion that the prosecution has successfully established the

aforesaid offences against the petitioners. The fact that PW1 had given

evidence in a consistent manner, and that PW2 and PW5 also adduced

evidence in consonance with the version of PW1, have been taken note

of by the Trial Court as well as the Appellate Court, for arriving at the

finding that the petitioners have committed the aforesaid offence. The

medical evidence pertaining to the injuries sustained by PW1 are also

taken note of by the courts below.

10.​ Having regard to the evidence brought on record by the

prosecution, and also taking into account the reasoning adopted by the 2026:KER:6516

Crl.R.P.Nos.186, 2247 & 2842 of 2005

Trial Court as well as the Appellate Court, I am of the view that the

concurrent findings of the courts below, are not liable to be interfered

with, in exercise of the revisional powers of this Court. Therefore, the

revision petition filed by the petitioners can only fail.

In the result, the revision petition stands dismissed. However, it

is made clear that the jail authorities concerned shall take note of the

direction of the Appellate Court in the judgment rendered on

14.09.2004 in Crl.Appeal Nos.31,32, 37, 38 and 41 of 2001 that the

sentence awarded in this case shall run concurrently with the tenure of

life imprisonment, if any, being undergone by the petitioners, and take

appropriate decisions with regard to the release of the petitioners, upon

completion of the prescribed period of imprisonment.

sd/

G. GIRISH JUDGE

jm/

 
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