IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 4295 of 2007()
1. ABDUL SALAM, S/O. MOIDU,
... Petitioner
2. MOIDU, S/O. SAIDALAVI,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/12/2007
O R D E R
V. RAMKUMAR , J
==========================
CRL.R.P. NO. 4295 OF 2007
==========================
Dated this the 3rd day of December, 2007.
ORDER
The revision petitioners were the sureties of one Ismail,
accused in C.P. No. 17/2002 on the file of Judicial First Class
Magistrate, Tirur which is a case involving an offence punishable
under Section 307 IPC. The bond amount was Rs.10,000/-.
Consequent on the non-appearance of the said Ismail before the
trial court, proceedings were initiated against the revision
petitioners under Section 446 Cr.P.C. To the show cause notice
issued to them in Form No. 47 of schedule 2 of Cr.P.C except
stating that the accused has gone abroad, the revision petitioner
had no other explanation to be offered. The trial court
accordingly imposed the bond amount as penalty on each of the
revision petitioners and directed that if the amount turned out to
be irrecoverable, the revision petitioner shall undergo
imprisonment for five months in a civil prison. On an appeal
preferred by the revision petitioner as Crl. Appeal No.153/2006
before the Sessions Court, Manjeri, the lower appellate court
reduced the penalty to Rs.7,500/-. Hence this revision.
CRL.R.P.NO. 4295/2007 : 2 :
2. The explanation that the accused has slipped out of the
country and the sureties had no role to play in the accused going
abroad cannot ordinarily contribute sufficient cause so as to
justify reduction in the penalty amount. But, in view of the
decision reported in Muhammed Kunju and another v. State
of Karnataka (1999 (4) Crimes 320) where the Apex Court had
granted remission in similar circumstances, I am inclined to
reduce the penalty by 50% of the bond amount. Accordingly, the
penalty payable by each of the revision petitioners is reduced to
Rs.5000/-. The said amount of penalty shall be paid within one
month from today failing which the consequences mentioned in
the trial court order shall follow.
V. RAMKUMAR, JUDGE.
rv
CRL.R.P.NO. 4295/2007 : 3 :