Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Radhakrishnan vs State Of Kerala
2021 Latest Caselaw 22273 Ker

Citation : 2021 Latest Caselaw 22273 Ker
Judgement Date : 5 November, 2021

Kerala High Court
Radhakrishnan vs State Of Kerala on 5 November, 2021
Crl.Rev.Pet No.601/2021                          1/1

                          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                          PRESENT
                            THE HONOURABLE MR. JUSTICE K.HARIPAL
            Friday, the 5th day of November 2021 / 14th Karthika, 1943
               CRL.M.APPL.NO.1/2021 IN CRL.REV.PET NO. 601 OF 2021
               CRA 7/2015 OF ADDITIONAL SESSIONS COURT-I, THRISSUR
          SC 377/2012 OF II ADDITIONAL ASSISTANT SESSIONS COURT,THRISSUR
   REVISION PETITIONER/APPELLANT/Ist ACCUSED:

           RADHAKRISHNAN, AGED 56 YEARS, S/O NARAYANAN NAIR, NECHULLI HOUSE,
           ARIYUR VILLAGE, ARIAMBAVU DESOM, PALAKKAD DISTRICT.

   RESPONDENT/RESPONDENT/STATE:

           STATE OF KERALA, REP: BY PUBLIC PROSECUTOR , HIGH COURT OF
           KERALA-682031

        Application praying that in the circumstances stated therein the
   High Court be pleased to suspend the sentence imposed as per judgment
   dated 30.09.21 in Crl.Appeal No.7/2015 arising from the files of the I
   Additional Sessions Judge, Thrissur arising from S.C.377/12 on the files
   of the II Additional Assistant Sessions Judge, Thrissur, pending
   consideration of this criminal revision petition.
        This application coming on for orders upon perusing the application
   and upon hearing the arguments of Sri.RAJIT, Advocate for the petitioner
   and of the Public Prosecutor for the respondent, the court passed the
   following:
                                     ORDER

Sentence shall stand suspended on the petitioner executing bond for Rs.50,000/-( Rupees Fifty thousand only) with two solvent sureties each for the like amount to the satisfaction of the trial court and also on deposit of the fine amount within 30 days from today.

Sd/- K.HARIPAL JUDGE

05-11-2021 /True Copy/ Assistant Registrar

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter