Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P. Kunhali Vs. State of Kerala [1998] INSC 214 (15 April 1998)
1998 Latest Caselaw 214 SC

Citation : 1998 Latest Caselaw 214 SC
Judgement Date : Apr/1998

    

P. Kunhali Vs. State of Kerala [1998] INSC 214 (15 April 1998)

G.T. Nanavati, S.P. Kurdukar Nanavati, J.

ACT:

HEAD NOTE:

The appellant was convicted by the trial court for causing death of one Sanjeevan. His conviction was based upon the evidence of P.Ws 1 and 2 who were accompanying t he deceased and P.W. 3 who had seen the deceased and P.Ws 1 and 2 going together on the road. The trial court held that the evidence of P.Ws 1 and 2 deserved to be accepted particularly when it was corroborated by the evidence of P.W. 3 who was an independent witness.

The High Court on reappreciation of the evidence also came to the conclusion that the evidence of P.Ws 1 and 2 deserved to be accepted. The High Court has rightly observed that merely because P.Ws 1 and 2 were the friends of the deceased and possibly belonged to the same political party, their evidence could not have been discarded on the ground that they were partisan witnesses. The High Court was also right in rejecting the contention that P.Ws 1 and 2 could not have seen the incident from the place where they were standing when knife blows were given to the deceased. The High Court also rightly rejected the contention that the prosecution had changed the place of incident as there was no substance in it. It has given good reasons in support of its finding. We see no good reason to differ from the findings recorded by the High Court.

It was lastly contended on behalf of the appellant that the High Court having disbelieved the evidence of P.Ws 1 and 2 regarding A.2 and A.3 , ought not to have accepted it against A.1 also A.2 and A.3 were given benefit of doubt as there was no clear evidence regarding the role played by them when the deceased was given knife blows by A.1.

Therefore, acquittal of A.2 and A.3 by the High Court cannot be of any help to A.1.

We, therefore, see no reason to interfere with the judgment and order passed by the High Court. The appeal is, accordingly, dismissed.

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 : MAIMS

 
 
Latestlaws Newsletter