IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3948 of 2010()
1. NAVAS, PUNNAVILA PUTHEN VEEDU,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. STATE OF KERALA, REPRESENTED
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/12/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = =
Crl. R.P. No.3948 of 2010
= = = = = = = = = = = = = = = =
Dated, this the 23rd day of December, 2010
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 210 of the Kerala Panchayat Raj Act, 1994 read with 27 of the
Kerala Panchayat Raj (Taxation Levy and Appeal) Rule 1996.
2. I heard the learned counsel for the Revision Petitioner and
the learned Public Prosecutor. The case of the prosecution is that the
accused ,who had taken on lease shop room No.3 of the Sasthamcotta
Panchayath Shopping Complex, had defaulted in payment of rent for
the year 2002-2003 and 2003-2004 totalling to `29,097/- and the
attempt of the Panchayath to recover the amount by issuing distrust
warrant failed since the warrant was returned unexecuted. The
petitioner has thereby committed an offence punishable under
Section 210 of the Kerala Panchayat Raj Act, 1994 read with 27 of the
Kerala Panchayat Raj (Taxation Levy and Appeal) Rule 1996.
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
Crl. R.P. No. 3948 of 2010
2
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.
4. The petitioner is, however, given further time of one month
from today to deposit the fine amount of `29,097/- (Rupees twenty
nine thousand and ninety seven only).
Subject to the above, this revision is dismissed.
Dated this the 23rd day of December, 2010
V. RAMKUMAR, JUDGE
sj