IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1036 of 2007()
1. DHARMAJAN, S/O.KRISHNAN,
... Petitioner
2. GOVINDAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/03/2007
O R D E R
K.R.UDAYABHANU,J
===============
Crl.R.P.NO.1036 OF 2007
================
Dated this the 9th day of March,2007
ORDER
The revision petitioners, who are the sureties against whom
proceedings under Section 446 Cr.P.C, has been initiated and have
been imposed with a penalty of Rs.25,000/- each, as modified by the
appellate court. It is the case of the revision petitioners that the
accused for whom they stood as sureties is totally laid up due to the
complications of diabetes and hence, they could not produce the
accused. The appellate court has considered the same and thereafter,
reduced the penalty from Rs.50,000/- to Rs.25,000. I find that before
the Judicial First Class Magistrate Court revision petitioners did not
turn up. It is also seen that the revision petitioners has not produced
any objective evidence as to the fact that the accused is laid up and
unable to move. All the same, considering the facts of the case, the
orders of the court’s below are set aside. The revision petitioners are
directed to appear before the Judicial First Class Magistrate Court
and produce evidence to prove their version, and the court below
shall consider the same on merits and dispose of the matter. The
petitioners shall appear before the Judicial First Class Magistrate
Crl.R.P.NO.1036 OF 2007 :2:
Court , Kodungalloor on 10.04.2007. R.R proceedings are to be kept
in abeyance till the disposal of the M.C by Judicial First Class
Magistrate Court.
The Crl.R.P is disposed of accordingly.
K.R.UDAYABHANU,JUDGE
dvs