High Court Kerala High Court

Kunjumon vs State Of Ekrala on 26 July, 2007

Kerala High Court
Kunjumon vs State Of Ekrala on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 764 of 2002()


1. KUNJUMON, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF EKRALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/07/2007

 O R D E R
                       K.R.UDAYABHANU, J
                  ------------------------------------------
                     Crl.R.P.No.764 of 2002
                  ------------------------------------------
               Dated this the 26th day of July, 2007



                               O R D E R

The revision petitioner stands convicted for the offence

under Section 58 of the Abkari Act and sentenced to undergo

simple imprisonment for three months and to pay a fine of

Rs.15,000/- and in default, to undergo simple imprisonment for

two months.

2. The prosecution case is that the accused was found in

possession of three litres of illicit arrack on 12.9.1995 at 5.30 p.m.

Counsel for the revision petitioner has only pleaded for

modification of the sentence pointing out that more than two

years have elapsed since the commencement of the proceedings

and so far the accused has been facing the ordeal of the criminal

proceedings.

3. In the circumstances, the sentence is modified to

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

Rs.15,000/- which is the minimum sentence then, less the amount

if any deposited, and in default, to undergo simple imprisonment

CRL.R.P.NO.764/2002 Page numbers

for three months. Revision petitioner is granted two months’ time

from today onwards to remit the fine amount. Revision petitioner

shall appear before the Judicial First Class Magistrate Court-I,

Alappuzha on 28.9.2007 to receive the sentence.

The criminal revision petition is disposed of accordingly.

K.R.UDAYABHANU,
JUDGE

csl