High Court Kerala High Court

Kalathil Riyas vs State Of Kerala on 26 March, 2007

Kerala High Court
Kalathil Riyas vs State Of Kerala on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 176 of 2007(B)


1. KALATHIL RIYAS, S/O.ZUBAIR, C.NO.1916,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :ADV.ARUN B VARGHESE(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/03/2007

 O R D E R
                             R. BASANT, J.

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

                    CRL.M.C.NO. 176 OF  2007

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

             Dated this the 26th day of March, 2007



                                 ORDER

This petition, registered under Sec.482 of the Cr.P.C. as

a Crl.M.C., has been submitted by the petitioner – a prisoner

in custody. His grievance is that he has not been given proper

set off to which he is entitled to under Sec.428 of the Cr.P.C.

Assistance of a legal aid counsel was sought. Advocate Mr.

Arun B. Varghese has offered assistance to this Court.

2. Report of the Superintendent, Central Prison, Kannur,

was called for and in the report dated 26/2/07, the

Superintendent has given details of the convictions, set off and

the balance period for which the petitioner will have to

undergo imprisonment. It shows that the petitioner will have

to be in prison till 7/4/07 if the fine amount is paid by him or

till 7/10/07 if the fine amount is not paid by him. The learned

counsel Mr.Arun B. Varghese requested that records may be

called for. The relevant records have been called for. The

records have been perused. It is now confirmed by the

counsel that the details given in the report of the

CRL.M.C.NO. 176 OF 2007 -: 2 :-

Superintendent of Central Prison are correct and due and

eligible set off has been granted.

3. The learned counsel finally prays that the discretion

under Sec.427 of the Cr.P.C. may be invoked and there may be a

direction that the sentences imposed in different cases in which

the petitioner has been found guilty and convicted may be

directed to run concurrently.

4. I do not find any satisfactory reason to invoke the

discretion at this stage by invoking the powers under Sec.482 of

the Cr.P.C. The offences are all distinct and separate.

Concurrency has been given in each case wherever admissible.

I am, in these circumstances, not persuaded to agree that this is

a fit case where concurrency under Sec.427 of the Cr.P.C. can or

ought to be granted.

5. In the result, this Crl.M.C. is dismissed.

6. A copy of this order shall be communicated to the

petitioner in prison by the Registry and his acknowledgment

shall be obtained.

Sd/-



                                                        (R. BASANT, JUDGE)


Nan/

              //true copy//               P.S. To Judge