High Court Kerala High Court

Viswanathan vs State Of Kerala on 6 October, 2006

Kerala High Court
Viswanathan vs State Of Kerala on 6 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1083 of 1995()



1. VISWANATHAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :06/10/2006

 O R D E R
                                   K. Thankappan, J.
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            Crl. R.P.   No.   1083  of  1995
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 6th day of October, 2006.


                                          O R D E R

The above revision petition was heard along with Crl.R.P.

No.1083/1995 and disposed of by a common order dated 15-4-2005, by

which this Court confirmed the conviction entered against the revision

petitioners by the appellate court and modified the sentence awarded

against them to pay a fine of Rs.1,500/-each and in default to undergo

simple imprisonment for one month each. Now as per the report of the

Chief Judicial Magistrate of the Ist Class-I, Kozhikode it is reported that

revision petitioner in Crl.R.P.No.1083/95 expired on 29-7-2003 and that

since the fine was imposed subsequent to the death of the revision

petitioner, it became impossible to recover the same from the legal heirs of

the deceased convict. It is seen that the petitioner in Crl.R.P.No.1083/95

was expired on 29-7-2003, i.e., before the pronouncement of the order, and

this was not brought to the notice of this Court while passing the order in

Crl.R.P.No.1083/95. In the circumstances, the order passed by this Court in

Crl.R.P.No.1083/95 dated 1-4-2005 is recalled and the Cr.R.P.No.1083/95

is dismissed as abated. Ordered accordingly.

K. Thankappan,

2

Judge.

mn.

K.Thankappan,J.

– – – – – – – – – – – – – – – –

Crl.R.P.No. 1083/95

– – – – – – – – – – – – – – – –

O R D E R
6-10-2006