High Court Kerala High Court

Baburaj vs State Of Kerala on 28 May, 2009

Kerala High Court
Baburaj vs State Of Kerala on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1697 of 2002()


1. BABURAJ, S/O. RAGHAVAN,
                      ...  Petitioner
2. BABY, S/O. RAGHAVAN,
3. RAJU, S/O. KUNJU KUNJU,
4. PRASANNAN, S/O. NEELAMBARAN,
5. SATHEESAN, S/O. BHARGAVAN,
6. VASUDEVAN, S/O. RAGHAVAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :28/05/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                Crl. R. P. No.1697 of 2002
          ------------------------------------------------
           Dated this the 28th day of May, 2009

                            ORDER

Accused Nos.2 and 7 in Crime No.166/91 of

Oachira Police Station who were charge sheeted

for offence under Sections 143, 147, 447, 427,

149 and 506(1) IPC and who were convicted for

offence under Sections 143, 447, 427 and 506

(1) IPC and sentenced to R.I. for one month

each under Section 143 and 447 IPC and to R.I.

for six months each under Sections 427 and 506

(1) IPC with benefit of concurrency are the

petitioners, the conviction and sentence

passed against them by the learned Magistrate

having been confirmed also by the Sessions

Court, Kollam in Criminal Appeal No.18/99.

2. It is contended by the learned counsel

for the petitioners that though there are

circumstances emanating from the totality of

the evidence and the circumstances available

Crl. R. P. No.1697 of 2002 -2-

in the case which would exonerate the

petitioners from the guilt, she would canvass

only for the conversion of the sentence into

one of fine and submits that the petitioners

were all in their twenties at the time of the

occurrence in 1991; that the occurrence has

taken place on a bandh day on account of

political animosity and after 17 years of the

occurrence the petitioners are settled in life

with no politics and there is no ill-will or

animosity subsisting between the witnesses and

the petitioners and that therefore, as a

gesture of mercy to enable the petitioners to

be good citizens hereafter the sentences

awarded to them be converted to fine as the

petitioners are not habitual offenders nor is

there any other case against them.

3. Considering the entire circumstances

of the case, I am of the view that this is a

case wherein this Court would be justified in

Crl. R. P. No.1697 of 2002 -3-

converting the sentence of imprisonment to one

of fine.

4. In the result, while confirming the

concurrent conviction of the petitioners for

offence under Sections 143, 447, 427 and 506

(1) IPC read with Section 149 thereof, I set

aside the sentence of imprisonment awarded to

the petitioners and impose a sentence of fine

of Rs.500/- each for offences under Sections

143 and 447 IPC and a fine of Rs.2,000/- each

for offences under Sections 447 and 427 IPC on

each of the petitioners. They shall pay the

fine and report the matter before the

concerned Magistrate positively within one

month from today. In case of default they are

to suffer simple imprisonment for one month

each for offences under Sections 143 and 447

IPC and simple imprisonment of six months each

for offences under Sections 427 and 506(1) IPC

and to suffer the said sentence they shall

Crl. R. P. No.1697 of 2002 -4-

surrender before the concerned Magistrate

positively on 30/06/09.

5. The revision is thus, allowed in part

altering the sentence.

K.P.BALACHANDRAN,
JUDGE
kns/-