High Court Kerala High Court

P.J. Lother vs State Of Kerala on 16 January, 2007

Kerala High Court
P.J. Lother vs State Of Kerala on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 134 of 2007()


1. P.J. LOTHER, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/01/2007

 O R D E R
                                   R.BASANT, J

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

                           Crl.M.C.No.134 of 2007

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

                  Dated this the  16th day of January, 2007


                                      ORDER

The petitioner has been found guilty, convicted and sentenced

under Sections 279 and 304 A I.P.C. The verdict of guilty, conviction

and sentence have now become final by the order passed by this

Court in revision. The order was passed in the revision as early as on

1.7.2005.

2. The sentence has not been executed so far. The petitioner

has come to this Court with this Crl.M.C praying that the sentence

may not be executed until a petition filed by him before the

Government for commutation of the sentence is disposed of by the

Government. That application, a copy of which is produced as

Annexure-B, was submitted as early as on 27.07.2005, it is submitted.

No orders have been passed so far in that application. The said

application has been acknowledged as per Annexure-C. The requisite

clarifications have all been furnished by the petitioner to the Principal

Secretary to Government, who has to consider the prayer for

commutation.

3. No orders having been passed on Annexure-B application

by the Government, the short prayer of the petitioner is that the

sentence may not be executed till that date.

Crl.M.C.No.134 of 2007 2

4. In this Crl.M.C, the Principal Secretary is not made a

party. No prayer is specifically made for a direction to dispose of

Annexure-B by the Principal Secretary to Government. Simply

because an application has been filed for commutation under Section

432 Cr.P.C, the execution of the sentence cannot be indefinitely

postponed. The alleged incident had taken place as early as on

02.05.1988. The verdict of guilty, conviction and sentence had

become final on 1.7.05. The prayer for indefinite postponement of

execution of the sentence merely on the ground that an application

for commutation is pending, cannot obviously be accepted. In these

circumstances, I am satisfied that the prayer made in this Crl.M.C

cannot be accepted. This Crl.M.C deserves dismissal.

5. The learned counsel for the petitioner then submits that

breathing time may be given to the petitioner to move this Court for

an expeditious disposal of the petition for commutation under Section

432 interim orders in such application to ensure that the sentence is

not executed by then. Though I find no satisfactory explanation for

the petitioner not seeking such relief till now, I am satisfied that the

petitioner can be granted time till 30.01.2007.

6. This Crl.M.C is, in these circumstances, dismissed-but with

the observation that the sentence shall not be executed against the

petitioner till 30.01.2007. If no orders are obtained on Annexure-B or

Crl.M.C.No.134 of 2007 3

interim orders from Courts, the petitioner shall surrender before the

learned Magistrate on 30.01.2007 for execution of the sentence.

(R.BASANT, JUDGE)

rtr/-