Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 3]

Kerala High Court

C.K.Ali vs The Asst.Commissioner on 24 May, 2007

Author: K.R.Udayabhanu

Bench: K.R.Udayabhanu

       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 185 of 1998()



1. C.K.ALI
                      ...  Petitioner

                        Vs

1. THE ASST.COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.SUNNY VARGHESE

                For Respondent  :SMT.NARAYANIKUTTY CHETTUR,ADDL.CGSC

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :24/05/2007

 O R D E R
                              K.R. UDAYABHANU, J.


                             CRL.R.P.NO.185 of 1998


                DATED THIS THE   24th DAY OF MAY 2007


                                         ORDER

The revision petitioner is the accused in C.C.No.19/1990 with respect to the offence under Section 135(1) of the Customs Act and 85(1) of Gold (Control) Act and sentenced to undergo rigorous imprisonment for one year and to pay a fine of Rs.15,000/- and in default to undergo simple imprisonment for four months for the offence under Section 135(1) (i) of the Customs Act and to pay a fine of Rs.5,000/- and in default to undergo simple imprisonment for two months for the offence under Section 85(1)(a) of Gold (Control)Act. The accused/revision petitioner was also undergone pre-trial detention. The prosecution case is that on 4-2-1989 at about 6 p.m.the accused was found in possession of contraband gold biscuits and gold coins of foreign origin, i.e. 4 gold biscuits and 11 gold coins, the estimated value of which was found to be 1,84,192/-. Counsel for the revision petitioner has only sought for leniency pointing out that the revision petitioner is laid up and that he has lost his employment on account of the criminal case and that he has been undergoing the travails of the criminal proceedings for more than 1 = decades. It is also pointed out that the import of gold has been made much liberalised CRRP.185/1998 -2- subsequently and that the seized quantity right now could have been brought in without any hassles.

In the circumstances and in view of the fact that the offence was detected on 4-2-1989 and that more than 17 years have elapsed since the commencement of the proceedings and that the accused/revision petitioner has been facing the proceeding so far and also considering that the quantity involved is not that large, I find that the sentence is liable to be modified. In the circumstances, the sentence under Section 135(1) of the Customs Act is modified to imprisonment already undergone and to pay a fine of Rs.30,000/- and in default to undergo simple imprisonment for three months. The sentence imposed for the offence under Section 85(1)(a) of the Gold Control Act, i.e. to pay a fine of Rs.5,000/- and in default to undergo simple imprisonment for two months is confirmed. The revision petition is disposed of accordingly.

Sd/-



                                                      K.R.UDAYABHANU, JUDGE





ks.                                        TRUE COPY





                                           P.S.TO JUDGE


CRRP.185/1998    -3-


CRRP.185/1998    -4-





                        K.R.UDAYABHANU, J

                        ====================





                        CRL.R.P.NO.185 OF 1998


                             ORDER





                        ====================









                            24-05-2007


                        ====================