High Court Kerala High Court

Floy Thomas vs State Of Kerala Rep. By The on 12 April, 2007

Kerala High Court
Floy Thomas vs State Of Kerala Rep. By The on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1626 of 2007()


1. FLOY THOMAS, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY THE
                       ...       Respondent

2. BINU JOY,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

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

 Dated :12/04/2007

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

                        ---------------------------------------------

                             CRL.R.P.No.1626 of 2007

                         ---------------------------------------------

                    Dated this the 12th day of April, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence

under Sections 323, 447 and 448 IPC ad sentenced to pay a fine

of Rs.1,000/- and in default, to undergo simple imprisonment for

two months for the offence under Section 323 IPC and to pay a

fine of Rs.500/- and in default, to undergo simple imprisonment

for one month for the offence under Section 447 IPC. It is also

directed that the fine amount of Rs.3,000/- which should be paid

to PW1 as compensation.

2. Counsel for the revision petitioner has only sought for

modification of the sentence and time to remit the fine amount.

In the circumstances, the sentence to pay the fine amount is

modified to pay a fine of Rs.1,25,000/- retaining the default

clause. The rest of the sentence is confirmed. The fine amount,

if realised, shall be paid to the complainant. The revision

petitioner is granted six months’ time from today onwards to pay

the fine amount. He shall appear before the Chief Judicial

Magistrate Court-Thodupuzha on 15.10.2007 to receive the

crr Page numbers

sentence. Non bailable warrant, pending, if any shall be kept

in abeyance till 15.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl