High Court Kerala High Court

Soudamini vs State Of Kerala on 6 July, 2009

Kerala High Court
Soudamini vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2155 of 2009()


1. SOUDAMINI, W/O. LATE SREEDHARAN,
                      ...  Petitioner
2. RAJESH, S/O. LATE SREEDHARAN,
3. RINEESH, S/O.LATE SREEDHARAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.K.M.BEENA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/07/2009

 O R D E R
                  THOMAS. P. JOSEPH, J
                  ================
                   Crl.R.P.No.2155/2009
                  ================

             Dated this the 6th day of July 2009.

                         O R D E R

=======

Heard counsel for petitioners and the Public

Prosecutor who appeared for respondent.

2. Petitioners are the legal representatives of

appellant who died pending the appeal. He was challenging

his conviction and sentence of imprisonment and fine

entered by learned Judicial Magistrate of First Class,

Quilandy in CC.No.1038/1997 for offence punishable

under section 55(a) of the Abkari Act. In the course of

Appeal, he died. That fact was taken note of by learned

Additional Sessions Judge while hearing the Crl. Appeal

(No.245/2001). Learned Additional Sessions Judge referred

to the facts of the case, evidence adduced by the

prosecution and stated that evidence revealed that

appellant was in possession of the contraband. Learned

Additional Sessions Judge observed that on account of death

Crl.R.P.No.2155/2009
2

of appellant the appeal to the extent that related to

imprisonment portion is abated. The appeal was ultimately

dismissed observing that the sentence of imprisonment will

stand abated. Petitioners are challenging the legality and

prepositions of the dismissal of the appeal.

3. The appeal was against conviction and sentence

of imprisonment and fine. As per the decision of Supreme

Court in State of Andhra Pradesh Vs. Narasimha

Kumar [(2006(3) KLT 505] , followed by this court in

Mani Madavalappil Vs.C.I. of Police [2007(2) KLT

400], appeal cannot abate u/s.394 of the Code of Criminal

Procedure when sentence is imprisonment and fine.

Learned Additional Sessions Judge was not correct in

holding that the appeal to the extent it concerned sentence

of imprisonment stood abated.

4. Petitioners say that they were not aware of the

pendency of the appeal and hence could not seek

permission of the Appellate Court to prosecute the appeal

further. On hearing learned counsel, I am inclined to think

Crl.R.P.No.2155/2009
3

that petitioners should be given an opportunity to seek

permission of the Appellate Court to prosecute the appeal

further.

Resultantly, this revision is allowed. Judgment of

learned Additional Sessions Judge (ADHOC-1), Kozhikode in

Crl. Appeal No.245/01 is set aside and the appeal is

remitted to that court for fresh disposal on merit. It will be

open to the petitioners to seek permission of the appellate

court to continue the appeal. Petitioners shall appear in the

appellate court on 10.8.2009.

THOMAS. P. JOSEPH,
JUDGE
app/-