IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 616 of 2010()
1. ASHKAR,AGED 26 YEARS, S/O.ASHRAF,
... Petitioner
Vs
1. STATE OF KRALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.ASHIK K.MOHAMMED ALI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/03/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = =
Crl.R.P.No.616 of 2010
= == = = = = = = = = = ==
Dated: 10.03. 2010
O R D E R
The revision petitioner who is the accused in C.C. No.838
of 2008 on the file of the J.F.C.M-II, Kochi, was on his pleading
guilty convicted for an offence punishable under Section20(b)(ii)
A of the Narcotic Drugs and Psychotropic Substances
Act,1985 (NDPS Act for short).
2. The case of the prosecution was that on 30.3.2008 at
about 6.20 p.m the accused was found in possession of
contraband Ganja, the quantity of which was only small quantity.
3. On the accused pleading guilty to the charge framed
against him and read over to him, the learned Magistrate,
sentenced him to rigorous imprisonment for 5 months and to pay
a fine of Rs.3,000/- and on default to pay the fine to undergo
rigorous imprisonment for one week.
4. Eventhough the revision petitioner filed an appeal
before the Sessions Court, Ernakulam, as Crl.A.No.99 of 2009,
the learned Sessions Judge as per judgment dated 13.11.2009
dismissed the appeal and confirmed the conviction entered and
the sentence passed against the revision petitioner. Hence, this
Crl.R.P.No.616/10 -:2:-
Revision.
5. In as much as the petitioner had voluntarily pleaded
guilty of the offence, he is precluded from questioning the
conviction recorded against him by virtue of Section 375 Cr.P.C.
He is entitled only to pray for leniency in the sentence. Having
regard to the fact that the had pleaded guilty and the quantity
involved is only a small quantity, I am inclined to reduce the
sentence of rigorous imprisonment to three months. The
imprisonment is accordingly reduced to three months. The fine
portion of the sentence is not interfered with.
In the result, this Revision is disposed of confirming the
conviction entered but modifying the sentence imposed as above.
V.Ramkumar, Judge.
sj