High Court Kerala High Court

Sundaran vs State Of Kerala on 14 November, 2007

Kerala High Court
Sundaran vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 335 of 2002()


1. SUNDARAN, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/11/2007

 O R D E R
                        K.R.UDAYABHANU, J
                    ---------------------------------------------
                        Crl.R.P.No.335 of 2002
                     ---------------------------------------------
              Dated this the 14th day of November, 2007



                                O R D E R

The revision petitioner stands convicted for the offences

under Sections 279 and 304(A) IPC and sentenced to undergo

R.I. for a period of one year for the offence under Section 304(A)

IPC and to pay a fine of Rs.1,000/- for the offence under Section

279 IPC and in default, to undergo simple imprisonment for one

year.

2. The prosecution case is that on 14.6.1995 at about

9.30 a.m. the accused drove the lorry bearing registration

No.KL-8-D-5929 through Vaduthala-Attupuram public road in a

rash and negligent manner so as to endanger human life and hit

on a boy who succumbed to the injuries.

3. Counsel for the revision petitioner has only sought

four modification of the sentence pointing out that more than 12

years have elapsed since the date of the incident and the

commencement of the proceedings and that so far the revision

petitioner was facing the criminal proceedings. It is also

CRRP335/02 2

submitted that the entire family of the revision petitioner is

depending on his earnings for their livelihood.

4. In the circumstances and considering the long delay,

the sentence imposed for the offence under Section 304(A) IPC is

modified to imprisonment till the rising of the court and to pay a

compensation of Rs.25,000/- to the legal representatives of the

deceased and in default, to undergo simple imprisonment for six

months. He is also directed to pay a fine of Rs.1,000/- for the

offence under Section 279 IPC and in default, to undergo simple

imprisonment for one month. The revision petitioner is granted

four months’ time to pay the amount of compensation and fine

amount. He shall appear before the Judicial First Class

Magistrate Court, Kunnamkulam on 14.3.2008 to receive

sentence.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl