High Court Kerala High Court

Brite vs State Of Kerala on 10 August, 2007

Kerala High Court
Brite vs State Of Kerala on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 272 of 2000()



1. BRITE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/08/2007

 O R D E R
                        K.R.UDAYABHANU, J
                   ------------------------------------------
                        Crl.R.P.No.272 of 2000
                   ------------------------------------------
                Dated this the 10th day of August, 2007


                                O R D E R

The revision petitioners are the accused in C.C.No.355/95 in

the court of JFCM, Kodungallur and stands convicted with respect

to the offences under Sections 143, 147, 148, 324, 326 read with

Section 149 IPC and sentenced to undergo simple imprisonment

for one month each for the offence under Section 143 IPC, simple

imprisonment for two months each for the offence under Section

147 IPC and simple imprisonment for two months each for the

offence under Section 148 IPC, simple imprisonment for three

months each for the offence under Section 324 IPC and R.I. for a

period of six months and to pay a fine of Rs.5,000/- each for the

offence under Section 326 IPC.

2. The defacto complainant/the victim and the accused

had filed a joint application seeking to compound the offence. In

the circumstances, the accused is acquitted for the offence under

Section 324 IPC. The rest of the offences are not compoundable.

Hence, in the circumstances, the sentence is modified and the

CRL.R.P.NO.272/2000 Page numbers

accused is sentenced to pay a fine of Rs.1,000/- each and in

default, to undergo simple imprisonment for two weeks for the

offence under Section 143 IPC and they are also sentenced to pay

a fine of Rs.1,000/- each for the offence under Section 147 IPC

and in default, to undergo simple imprisonment for two weeks.

They are also sentenced to pay a fine of Rs.1,000/- each and in

default, to undergo simple imprisonment for two weeks for the

offence under Section 148 IPC. They are also sentenced to

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

Rs.1,000/- each for the offence under Section 326 IPC. It is

submitted that altogether a sum of Rs.25,000/- has been remitted

before the court below as fine as per the order of this court. The

balance amount in deposit will be paid to PW1, the defacto

complainant. The revision petitioners/accused shall appear before

the court of Judicial First Class Magistrate, Kodungallur on

5.9.2007 to receive the sentence.

The criminal revision petition is disposed of as above.





                                              K.R.UDAYABHANU,
                                                       JUDGE
csl

CRL.R.P.NO.272/2000    Page numbers




                                     K.R.UDAYABHANU, J




                                     Crl.R.P.No.272/2000

                                         ORDER




                                        10th August 2007

CRL.R.P.NO.272/2000    Page numbers