High Court Kerala High Court

Jacob vs State Of Kerala on 20 November, 2007

Kerala High Court
Jacob vs State Of Kerala on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 84 of 2000()



1. JACOB
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :20/11/2007

 O R D E R
                       K.R.UDAYABHANU, J
                    ---------------------------------------------
                       Crl.R.P.No.84 of 2000
                    ---------------------------------------------
              Dated this the 20th day of November, 2007

                                O R D E R

The revision petitioner stands convicted for the offence under

Section 279 IPC and sentenced to undergo simple imprisonment

for one month and to pay a fine of Rs.1,000/- and in default, to

undergo simple imprisonment for two weeks.

2. The prosecution case is that the accused on 14.4.1991

at 10.30 a.m. drove the bus bearing registration No.KRF 3810

under the influence of alcohol in a rash and negligent manner so as

to endanger human life from Vaikom to Pala.

3. I find that the accused stands acquitted for the offence

under Section 185 of M.V. Act.

4. Counsel for the revision petitioner has only sought for

modification of the sentence. The incident has taken place about

16 years back. In the circumstances, the sentence imposed for the

offence under Section 279 IPC is modified to pay a fine of

Rs.1,000/- and in default, to undergo simple imprisonment for two

weeks.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE
csl