High Court Kerala High Court

Kumaran vs State Of Kerala on 12 February, 2009

Kerala High Court
Kumaran vs State Of Kerala on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 545 of 2006()


1. KUMARAN, S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/02/2009

 O R D E R
                   * *Crl.*R.P.*No.* *545*of* * * * *
                    * * * *V.*RAMKUMAR,*J.2006*
                           * * * * * * * * * * *

                 Dated:* 12th day of*February, 2009
                           * * *       *



                                ORDER

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner challenges the conviction entered and the
sentence passed by the courts below for an offence punishable
under Section 392 I.P.C.

2. I heard the learned counsel for the Revision Petitioner
and the learned Public Prosecutor.

3. Even though the learned counsel appearing for the
revision petitioner assailed on various grounds the judgments of
the Courts below, I see little scope for interference. The findings
recorded by the courts below are on the basis of appreciation of the
oral and documentary evidence. Both the courts below have
believed the prosecution witnesses. Sitting in the rarefied
revisional jurisdiction, this Court will be loathe to interfere with
the concurrent findings. I do not find any error, illegality or
impropriety in the findings recorded by the courts below.

This Revision which is devoid of any merit is accordingly

dismissed confirming the conviction entered and the sentence
passed against the revision petitioner.

Dated this the 12th day of February, 2009.

V. RAMKUMAR, JUDGE
ani/