High Court Kerala High Court

Sunil vs State Of Kerala on 3 July, 2007

Kerala High Court
Sunil vs State Of Kerala on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2572 of 2007()


1. SUNIL, S/O. RAJAN, AGED 34,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.VIKANTH K.PUTHUMANA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/07/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                          Crl.R.P. No. 2572 OF 2007

                   ````````````````````````````````````````````````````

                     Dated this the 3rd day of July, 2007


                                     O R D E R

The revision petitioner was the accused in

S.T.No.1677/02 on the file of the JFCM-II, Kollam for an offence

punishable under section 47 of the Kerala Police Act. He pleaded

guilty to the particulars of the offence and he was thereupon

sentenced to undergo simple imprisonment for one month as per

order dated 2.5.02. While undergoing sentence, he preferred

Crl.Appeal No.67/2002 before the Sessions Court, Kollam.

Pending appeal, as per order dated 8.5.2002 in

Crl.M.P.No.629/2002 he was granted bail after suspending the

sentence. Subsequently, the First Additional Sessions Court,

Kollam dismissed the Criminal Appeal as per the impugned

judgment dated 21.1.2006 in which it is specifically noted that

there was no representation for the appellant. It is the said

judgment which is assailed in this revision.

2. The learned counsel for the revision petitioner

submitted that the observation in the trial court’s order that the

petitioner is a habitual offender is not correct and that the award of

Crl.R.P.No.2572/07

: 2 :

one month simple imprisonment is, therefore, unsustainable. This

aspect of the matter could not be highlighted before the lower

appellate court for want of representation on behalf of the revision

petitioner before that court. Under these circumstances, I am

inclined to give the revision petitioner one more opportunity to

have his appeal disposed on the merits. Accordingly, the

judgment dated 21.1.2006 in Crl. Appeal No.67/2002 on the file of

the First Additional Sessions Court, Kollam is set aside and the

matter is remitted to that court for disposal as afresh on merits

after giving the revision petitioner an opportunity of being heard.

In case the revision petitioner files a fresh application for

suspending the sentence that shall be allowed in view of the

earlier order dated 8.5.2002 in Crl.M.P.No.629/2002. The revision

petitioner shall appear before the lower appellate court on

17.7.2007 without any further notice.

This revision is allowed as above.

(V. RAMKUMAR, JUDGE)

aks