IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3758 of 2009()
1. C.S.SREEKUTTAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :03/12/2009
O R D E R
P.S.GOPINATHAN,J.
-----------------------------------
Crl.R.P.No.3758 of 2009
----------------------------------
Dated this the 3rd day of December, 2009
ORDER
The revision petitioner was convicted by the Judicial
Magistrate of the First Class-II, North Paravur in S.T.No.3827 of
2005 on her file and sentenced to imprisonment till rising of the
court and a fine of Rs.1,50,000/-. Fine, if realised was ordered to
be paid as compensation to the second respondent who is the
complainant before the trial court. In appeal, the conviction and
sentence were confirmed. The compensation to be paid to the
first respondent was reduced to Rupees one lakh. Now this
revision.
2. Today when the revision petitioner came up for
admission, the learned counsel for the revision petitioner
submitted that he is not assailing the conviction. But the
sentence is assailed. According to the learned counsel, the trial
court has imposed a fine of Rs.1,50,000/-, though the cheque was
only for Rupees one lakh and the same was ordered to be paid as
compensation to the first respondent. In appeal, the
compensation was reduced to Rupees one lakh. It is submitted
that the balance amount shall go to the State and it is not
Crl.R.P.No.3758 of 2009
2
justified. I do not find any error, impropriety or illegality in
imposing fine within the statutory provision and crediting
balance, after paying compensation, to the State fund. However,
I find that the revision petitioner is entitled to a little more
leniency and that a fine of Rs.1,10,000/- would meet the ends of
justice.
In the result, this revision petition is allowed in part.
While confirming the substantive sentence, the fine is reduced to
Rs.1,10,000/- with default sentence as ordered by the trial court.
Fine, if realised, Rs.1,00,000/- shall be given as compensation to
the second respondent. The revision petitioner is granted six
months time to pay the fine. Till then, the bail bond executed by
him shall remain in force.
P.S.GOPINATHAN, JUDGE
skj.