IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 834 of 2000()
1. GOPI, S/O. RAMAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.KOSHY GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :21/11/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.R.P.No.834 of 2000
---------------------------------------------
Dated this the 21st day of November, 2007
O R D E R
The revision petitioner is the accused in C.C.No.258/92
who stands convicted for the offence under Section 326IPC and
sentenced to undergo R.I. for a period of two years and to pay a
fine of Rs.10,000/- and in default, to undergo R.I. for six months.
2. The prosecution case is that on 20.2.1992 at about
6.30 p.m. in the varandah of shop building bearing registration
No.III/56 at Velliyamattom Panchayath, the accused stabbed
PW1 on the left thigh causing grievous injuries and he was
inpatient from 20.2.1992 to 23.3.1992 at Medical College
Hospital, Kottayam. The revision petitioner/accused as well as
the defacto complainant has filed a joint petition seeking
compounding of the matter. It is submitted that the matter has
been settled. Of course, the joint petition filed cannot be acted
upon as the offence is not compoundable. All the same,
considering the fact that the parties have settled the matter the
offence imposed for the offence under Section 326 IPC is
CRRP834/00 2
modified to imprisonment till the rising of the court and to pay a
fine of Rs.10,000/- and in default, to undergo R.I. for a period of
six months. The fine amount if remitted shall be paid to PW1. It
is submitted that same amount has already been deposited, and
if so, PW1 is permitted to withdraw the amount. The accused
shall appear before Chief Judicial Magistrate Court, Thodupuzha
on 19.12.2007 to receive sentence.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl