IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 84 of 2000()
1. JACOB
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :20/11/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.R.P.No.84 of 2000
---------------------------------------------
Dated this the 20th day of November, 2007
O R D E R
The revision petitioner stands convicted for the offence under
Section 279 IPC and sentenced to undergo simple imprisonment
for one month and to pay a fine of Rs.1,000/- and in default, to
undergo simple imprisonment for two weeks.
2. The prosecution case is that the accused on 14.4.1991
at 10.30 a.m. drove the bus bearing registration No.KRF 3810
under the influence of alcohol in a rash and negligent manner so as
to endanger human life from Vaikom to Pala.
3. I find that the accused stands acquitted for the offence
under Section 185 of M.V. Act.
4. Counsel for the revision petitioner has only sought for
modification of the sentence. The incident has taken place about
16 years back. In the circumstances, the sentence imposed for the
offence under Section 279 IPC is modified to pay a fine of
Rs.1,000/- and in default, to undergo simple imprisonment for two
weeks.
The criminal revision petition is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl