IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 629 of 2000()
1. SASI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :14/11/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.R.P.No.629 of 2000
---------------------------------------------
Dated this the 14th day of November, 2007
O R D E R
The revision petitioner stands convicted for the offences
under Sections 143, 147, 148, 447, 341, 323, 324, 326, 307 read
with Section 149 IPC and sentenced, as modified by the
appellate court, to undergo simple imprisonment for a period of
18 months each and to pay a fine of Rs.10,000/- each for the
offence under Section 326 read with Section 149 IPC and in
default, to undergo simple imprisonment for one year each. No
separate sentence is awarded for the rest of the offences.
2. Counsel for the revision petitioner has only sought for
modification of the sentence pointing out that the incident is of
the year 1994 and more than 13 years have elapsed since the
commencement of the proceedings. A5 is no more. All the
accused except A7 are youngsters. A7 is right now aged 75
years.
3. In the circumstances, considering the long lapse of
time, the sentence imposed for the offence under Section 326
CRRP629/00 2
read with Section 149 IPC is modified to imprisonment till the
rising of the court and to pay a compensation of Rs.15,000/- each
to PW1 who sustained fracture of right forearm and in default, to
undergo simple imprisonment for six months each. The revision
petitioner is granted two months’ time to remit the amount of
compensation. He shall appear before the Assistant Sessions
Judge, Thrissur on 14.1.2008 to receive sentence.
The criminal revision petition is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl