High Court Kerala High Court

Mohanan vs The State Of Kerala on 13 October, 2009

Kerala High Court
Mohanan vs The State Of Kerala on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3092 of 2009()


1. MOHANAN, S/O.ACHUTHAN,
                      ...  Petitioner
2. RAMACHANDRAN, S/O.VELAYUDHAN,

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/10/2009

 O R D E R
                    P.S. GOPINATHAN, J
               - - - - - - - - - - - - - - - - - - - - - - -
                   Crl.R.P.No. 3092 of 2009
               - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 13th day of October, 2009

                              O R D E R

1. Revision petitioners are the sureties of the

accused in C.P. No.108/2008 of on the files of Judicial

Magistrate of the First Class, Irinjalakuda. They got

released the accused, who was facing trial for offences

under Section 376 IPC and 3 (1) XI of the Scheduled Castes

and the Scheduled Tribes (Prevention of Atrocities) Act, on

bail after executing a bond for Rs.10,000/- with undertaking

of produce the accused as and when called upon. But they

failed to produce the accused. Consequently the bail bond

was forfeited and notice was issued to the revision

petitioners calling upon them to show cause for not

imposing penalty. Though they entered appearance and

sought for time to produce the accused, later they failed

and remained absent. In their absence, taking note that

they had no cause to be shown for not imposing penalty, the

Crl.R.P.No. 3092 of 2009
-2-

learned Magistrate by order dated 22.05.2006 imposed a

penalty of Rs.10,000/- each. Feeling aggrieved they

preferred Crl.A. No.469/20006 before the Sessions Judge,

Thrissur. The learned Sessions Judge declined to interfere

with the impugned order. Assailing the legality, correctness

and propriety of the above order imposing penalty as

confirmed in appeal this revision petition was filed.

2. Learned counsel for the revision petitioners didn’t

assail the order imposing penalty. Only the quantum is

disputed. It is submitted that the revision petitioners had

later produced the accused before the committal court and

the case was committed to the sessions court and in the

above circumstances the revision petitioners are entitled to

a little more leniancy. In proof of the submission, the

learned counsel had produced copy of summons issued from

the Sessions Court to the accused. It is also submitted that

the revision petitioners are rustic villagers and the penalty

imposed is excessive.

3. Taking into account of the above circumstances

Crl.R.P.No. 3092 of 2009
-3-

and facts of the case I find that the penalty imposed is

excessive and that the Revision Petitioners are entitled to

leniency and that a penalty of Rs.5,000/- each would met the

ends of justice.

4. In the result, the Revision Petition is allowed in

part. While confirming the order imposing penalty, the

quantum is reduced to Rs.5,000/- (Rupees Five thousand

only) each.

P.S. GOPINATHAN,
JUDGE

shg/