High Court Kerala High Court

Santhosh vs State Of Kerala on 29 November, 2006

Kerala High Court
Santhosh vs State Of Kerala on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 672 of 1998()



1. SANTHOSH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.JAIJU BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble the Chief Justice MR.V.K.BALI

 Dated :29/11/2006

 O R D E R
                                   V.K.Bali,C.J.

                        ----------------------------------------

                          Crl.R.P.No.672 of 1998

                        -----------------------------------------

               Dated, this  the 29th day of  November, 2006


                                      ORDER

V.K. Bali, CJ. (Oral):

Santhosh, the petitioner herein, has been held guilty

under Section 279 of Indian Penal Code and sentenced to undergo

simple imprisonment for six months. He has also been held guilty

under Section 304-A of Indian Penal Code and sentenced to

undergo simple imprisonment for one year. The sentences were

ordered to run consecutively, as would be clear from the order

dated 25th May, 1996 passed by the Judicial Magistrate of I Class-

III, Thrissur. The appeal carried against this order was dismissed

by the learned I Additional Sessions Judge, Thrissur, vide order

dated 10th August, 1998. It is against these two orders that the

revision has been filed.

2. Learned counsel representing the petitioner had

urged that the present case may border on a pure and simple

accident and rash and negligent driving. He referred to the other

circumstances of the case and prayed that the petitioner may not

be sent to serve a jail term at this distance of time, the

occurrence pertaining to the year 1994. On these contentions,

the legal heir of the defacto complainant has been impleaded and

Crl.R.P.No.672 of 1998 – 2 –

issued notice. She has entered appearance through counsel, who

prays that the matter be given quietus if some compensation is

paid.

3. The occurrence pertains to the year 1994 and in the

manner aforesaid, the petitioner has undergone the agony of

protracted trial spanned over a period of 12 years. Considering

the facts and circumstances of the case, this Court is of the view

that interest of justice would be served if the petitioner instead of

serving the jail term, be sentenced to pay compensation.

Accordingly, while maintaining the order of conviction against the

petitioner, the petitioner is sentenced to pay a compensation of

Rs.35,000/- (Rupees thirty five thousand only) to the added 2nd

respondent within three months from today.

The Criminal Revision Petition is disposed of as

indicated above.

V.K.Bali

Chief Justice

vku/-