IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 536 of 1999()
1. CHEMMACERY THOMAS FRANCIS
... Petitioner
Vs
1. ASST.COLLECTOR OF CUSTOMS
... Respondent
For Petitioner :SRI.D.PEETHAMBARAN
For Respondent :SRI.P.S.SREEDHARAN PILLAI, SCGSC
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :14/03/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 536 OF 1999
=================================
Dated this the 14th day of March 2007
O R D E R
The revision petitioner stands convicted for the offence under
section 135(i)(ii) of the Customs Act, 1962 and sentenced , as
modified by the appellate court, to imprisonment for the period already
undergone and to pay a fine of Rs. 1,45,000/- and in default to
undergo rigorous imprisonment for 1 = years.
2. The counsel for the revision petitioner has pointed out that
the revision petitioner was only a carrier which is evident from the
proceedings in the matter and that he has studied only up to 4th
standard and that his father committed suicide while he was in custody
and that the incident has taken place in the year 1992. In the
circumstances, the sentence portion with respect to the payment of
fine is modified to pay a fine of Rs.50,000 and in default to undergo
simple imprisonment for six months.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV