High Court Kerala High Court

C.K.Ali vs The Asst.Commissioner on 24 May, 2007

Kerala High Court
C.K.Ali vs The Asst.Commissioner on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 185 of 1998()



1. C.K.ALI
                      ...  Petitioner

                        Vs

1. THE ASST.COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.SUNNY VARGHESE

                For Respondent  :SMT.NARAYANIKUTTY CHETTUR,ADDL.CGSC

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

 Dated :24/05/2007

 O R D E R
                              K.R. UDAYABHANU, J.


                             CRL.R.P.NO.185 of 1998


                DATED THIS THE   24th DAY OF MAY 2007


                                         ORDER

The revision petitioner is the accused in C.C.No.19/1990 with

respect to the offence under Section 135(1) of the Customs Act and

85(1) of Gold (Control) Act and sentenced to undergo rigorous

imprisonment for one year and to pay a fine of Rs.15,000/- and in

default to undergo simple imprisonment for four months for the

offence under Section 135(1) (i) of the Customs Act and to pay a fine

of Rs.5,000/- and in default to undergo simple imprisonment for two

months for the offence under Section 85(1)(a) of Gold (Control)Act.

The accused/revision petitioner was also undergone pre-trial detention.

The prosecution case is that on 4-2-1989 at about 6 p.m.the accused

was found in possession of contraband gold biscuits and gold coins of

foreign origin, i.e. 4 gold biscuits and 11 gold coins, the estimated

value of which was found to be 1,84,192/-. Counsel for the revision

petitioner has only sought for leniency pointing out that the revision

petitioner is laid up and that he has lost his employment on account of

the criminal case and that he has been undergoing the travails of the

criminal proceedings for more than 1 = decades. It is also pointed

out that the import of gold has been made much liberalised

CRRP.185/1998 -2-

subsequently and that the seized quantity right now could have been

brought in without any hassles.

In the circumstances and in view of the fact that the offence

was detected on 4-2-1989 and that more than 17 years have elapsed

since the commencement of the proceedings and that the

accused/revision petitioner has been facing the proceeding so far and

also considering that the quantity involved is not that large, I find

that the sentence is liable to be modified. In the circumstances, the

sentence under Section 135(1) of the Customs Act is modified to

imprisonment already undergone and to pay a fine of Rs.30,000/- and

in default to undergo simple imprisonment for three months. The

sentence imposed for the offence under Section 85(1)(a) of the Gold

Control Act, i.e. to pay a fine of Rs.5,000/- and in default to undergo

simple imprisonment for two months is confirmed. The revision

petition is disposed of accordingly.

Sd/-



                                                      K.R.UDAYABHANU, JUDGE





ks.                                        TRUE COPY





                                           P.S.TO JUDGE


CRRP.185/1998    -3-


CRRP.185/1998    -4-





                        K.R.UDAYABHANU, J

                        ====================





                        CRL.R.P.NO.185 OF 1998


                             ORDER





                        ====================









                            24-05-2007


                        ====================