IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 803 of 2009()
1. PRASAD, S/O.KOCHUKUNJU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/03/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = =
Crl.R.P.No.803 of 2009
= == = = = = = = = = = ==
Dated: 26.03.2009
O R D E R
In this revision filed under Sec. 397 read with Sec. 401
Cr.P.C. the petitioner who is the accused in C.C. No……..of……
on the file of the J.F.C.M…. for offences punishable under
Sections………………….. challenges the conviction entered and the
sentence passed against him for offences punishable under
Sections……………I.PC.
2. The case of the prosecution can be summarised as
follows:
……………………………………………………………………………..
3. On the accused pleading not guilty to the charge
framed against him by the trial court for the aforementioned
offences, the prosecution was permitted to adduce evidence in
support of its case. The prosecution altogether
examined ………….. witnesses as P.Ws 1 to …….. and got
marked …… documents as Exts. P1 …………… and …………….
material objects as MOs………….
4. After the close of the prosecution evidence, the
accused was questioned under Sec. 313 (1)(b) Cr.P.C. with
regard to the incriminating circumstances appearing against him
in the evidence for the prosecution. He denied those
circumstances and maintained his innocence. He did not adduce
Crl.R.P.No. -:2:-
any defence evidence when called upon to do so.
5. The learned Magistrate, after trial, as per judgment
dated…………… found the revision petitioner guilty of the
offences punishable under Sections …….I.P.C. and sentenced him
to……………. On appeal preferred by the revision petitioner
before the Sessions Court ………….. the lower appellate court as
per judgment dated…………… confirmed the conviction entered
and the sentence passed against the revision petitioner. Hence,
this Revision.
6. Eventhough the learned counsel appearing for the
revision petitioner assailed on various grounds the conviction
entered against the revision petitioner, in as much as the
conviction has been recorded by the courts below concurrently
after a careful evaluation of the oral and documentary evidence
in the case, this Court sitting in revision will be loathe to
interfere with the said conviction which is accordingly
confirmed.
7. What now survives for consideration is the question
regarding the adequacy or otherwise of the sentence imposed on
the revision petitioner. Having regard to the facts and
circumstances of the case, I do not think that the revision
petitioner deserves penal servitude by way of incarceration for
the said conviction. I am of the view that interest justice will
be adequately met by imposing a sentence to be passed
hereinafter. Accordingly, the sentence imposed on the
revision petitioner is set aside and instead he is sentenced
to ……………………………
Crl.R.P.No. -:3:-
In the result, this Revision is disposed of confirming the
conviction entered but modifying the sentence imposed as above.
V.Ramkumar, Judge.
sj