IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 367 of 2010()
1. THOMAS. AGED 54, S/O. ABRAHAM,
... Petitioner
2. JAYADHARAN, S/O.THYAGARAJAN,
Vs
1. STATE OF KERALA, REPRESETNED BY THE
... Respondent
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/02/2010
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
Crl. R.P. No. 367 of 2010
----------------------------------------------------
Dated this the 16th day of February, 2010.
ORDER
The revision petitioners were the sureties for the sole
accused in C.P. No. 124 of 2008 on the file of the Judicial
First Class Magistrate-I, Punalur. The bond amount was
Rs.50,000/- each. Consequent on the non-appearance of the
accused, the learned Magistrate initiated the proceedings
against the petitioners as M.C. No. 28 of 2009 (L.P. No. 67
of 2010) under Section 446 Cr.P.C. To the show cause
notice issued to them, they did not respond to the same nor
did they offer any reasonable explanation for the non-
appearance of the accused. Thereupon consistent with the
undertaking given by them, the learned Magistrate imposed
the bond amount as penalty. Aggrieved by the order passed
by the Magistrate, the petitioners filed an appeal before the
Sessions Court, Kollam with a petition to condone the delay
of 125 days filed as Crl. M.P. No. 3220 of 2009. The learned
Crl.R.P. No. 367/2010 : 2 :
Sessions Judge dismissed the petition to condone the delay
and consequently the appeal was also dismissed as time
barred. Hence this revision.
2. In as much as there is nothing to show that the
petitioners were privies to the abscondance of the accused
who is alleged to have slipped out of the country, the
learned Magistrate was not justified in imposing the bond
amount as penalty. Having regard to the facts and
circumstances of the case, I am of the view that a sum of
Rs.7,500/- each shall be the reasonable and fair penalty.
Accordingly, the penalty imposed on the revision petitioners
is reduced to Rs.7,500/- each and they shall deposit the
amount of penalty within one month from today.
This revision is disposed of as above.
Dated this the 16th day of February, 2010.
V. RAMKUMAR, JUDGE.
rv
Crl.R.P. No. 367/2010 : 3 :