IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 467 of 2009()
1. BIJOY, S/O. EKAMBARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/03/2009
O R D E R
V.RAMKUMAR,J.
..........................................................
Crl.R.P. No. 467 of 2009
..........................................................
Dated: 5th March 2009
ORDER
The revision petitioner who was the 2nd accused in C.C. No.
614/2004 om the file of the J.F.C.M.I, Thrissur, has been
concurrently convicted by the courts below for an offence
punishable under Sec. 379 read with Sec. 34 I.P.C. The sentece
imposed on him is simple imprisonment for one year. Both the
courts below have accepted the prosecution case. On -6-2003 at
about 2.30 p.m. while P.W.1 , a lady was walking along the road at
Pallikulam junction, the two accused persons came on a motor cycle
driven by the first accused and after parking the two wheeler , the
revision petitioner (A2) set upon P.W.1 and snatched away the
gold chain worn by P.W1 weighing five sovereigns worth Rs.
21,000/-. Thereafter, the two accused persons sped way on the
motor cycle. The conviction has been recorded by the courts below
after a careful evaluation of the oral and documentary evidence in
the case. This court, sitting in revision, will not loathe to interfere
with the said conviction which is accordingly confirmed. The
sentence of simple imprisonment for one year also does not call
for any interference, having regard to the antecedents of the
Crl.R.P. No. 347 of 2009 -:2:-
revision petitioner who is said to be involved in several crimes such
as Crime Nos. 436, 435, 456, 425, 312, 289, 245 and 428 of 2003
of Thrissur Town East Police Station. (Vide the report submitted by
the District Probation Officer, Thrissur). I, therefore, confirm the
sentence imposed on the revision petitioner.
In the result, this Revision is dismissed confirming the
conviction entered and sentence passed against the revision
petitioner.
Dated this the 5th day of March 2009.
Sd/-V.RAMKUMAR,
JUDGE.
ani/
/true copy/
Crl.R.P. No. 347 of 2009 -:3:-