High Court Kerala High Court

T.Abdusalam vs State Of Kerala on 13 February, 2009

Kerala High Court
T.Abdusalam vs State Of Kerala on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 226 of 2009()


1. T.ABDUSALAM, S/O. ABDULLA,
                      ...  Petitioner
2. P. ABOOBACKER, S/O. MOIDEEN,

                        Vs



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

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/02/2009

 O R D E R
                       V. RAMKUMAR, J.
                    = = = = = = = = = = = =
                    Crl.R.P.No.226 of 2009
                   = == = = = = = = = = = ==
                       Dated: 13.02.2009

                           O R D E R

The petitioners, who were the sureties for the accused in

S.T.No.199 of 2000 on the file of the Chief Judicial Magistrate

Kozhikode were proceeded against under Section 446 Cr.P.C

consequent on the non appearance of the accused in the above

case. The bond amount was Rs.25,000/- each. To the show

cause notice issued under Form 48 of the II Schedule of Cr.P.C

the petitioners had no valid explanation to offer. The learned

Magistrate imposed the bond amount as penalty. Aggrieved by

the judgment of the trial court the revision petitioners preferred

an appeal before the Sessions Court, Kozhikode which was filed

out of time. Since their petition to condone the delay was

dismissed, the appeal was also consequently dismissed. Hence

this Revision.

2. Having regard to the facts and circumstances of the

case and also considering the fact that the petitioners are

impecunious persons who were not privy to the abscondance of

Crl.R.P.No.226 of 2009
-:2:-

the accused, I am inclined to reduce the penalty to Rs.10,000/-

(Rupees ten thousand only). The petitioners shall deposit the

reduced penalty within one month from today, failing which

proceedings shall be initiated against them for realisation of the

same.

This Crl.R.P.is disposed of as above.

V.Ramkumar, Judge.

sj