IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl RC No. 36 of 2000()
1. STATE OF KERALA
... Petitioner
Vs
1. PONNU KANI SUKUMARAN KANI
... Respondent
For Petitioner :PUBLIC PROSECUTOR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :27/07/2007
O R D E R
K.R.UDAYABHANU, J.
------------------------------------
CRL.R.C.NO.36 OF 2000
-------------------------------------
Dated this the 27th July 2007
ORDER
Suo motu revision was initiated by this Court as it was found
that in C.C.No.298/1996 the minimum sentence envisaged by the
statute which is simple imprisonment for a term which shall not be
less than one year and a fine which shall not be less than 1000/-,
was not imposed by the concerned J.F.C.M. The offence involved is
under Sections 27(1)(e)III and IV of the Kerala Forest (Amendment )
Act. The sentence imposed is simple imprisonment till the rising of
the court and to pay a fine of Rs.250/-. Evidently the action on the
part of the court below is erroneous.
2. I find that the alleged loss involved for the Government
is Rs.400/- and that the date of the incident is 5.11.1993. In the
circumstances, I find that after the lapse of these much of time, it
will not be proper to set aside the sentence imposed and remit the
matter back to the court below.
Hence, the Crl.R.C.is closed.
K.R.UDAYABHANU, JUDGE
csl