High Court Kerala High Court

Abu vs State Of Kerala on 25 March, 2009

Kerala High Court
Abu vs State Of Kerala on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1056 of 2009()


1. ABU,SON OF MOIDU HAJI,AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SARVOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2009

 O R D E R
                     V. RAMKUMAR, J.
           =========================
                  Crl.R.P. No. 1056 of 2009
           =========================
           Dated this the 25th day of March, 2009.

                          O R D E R

The petitioner who was one of the sureties of one Hashim

who was the accused in S.T.C. No. 220 of 2001 on the file of

the Judicial First Class Magistrate-II, Mananthavady, was

proceeded against under Section 446 Cr.P.C. consequent on

the default in appearance of the said Hashim before the

Magistrate. The bond amount was Rs.5000/-. Since the

petitioner did not have any cause to be shown to the show

cause notice issued to him in Form No.48 of Schedule II of

Cr.P.C., the learned Magistrate imposed the bond amount as

penalty. Aggrieved by the order dated 23.10.2002 passed by

the Magistrate, the petitioner preferred an appeal as Crl.

Appeal No. 44 of 2009 before the Sessions Court, Wayanad.

The appeal was filed with a delay of nearly 7 years. The

learned Sessions Judge dismissed C.M.P. No. 458 of 2009 filed

for condoning the inordinate delay. Consequently, the appeal

also has been dismissed. Hence this revision.

2. In the meanwhile, consequent on the order passed by

the trial court, the Tahasildar, Vythiri has proclaimed the

Crl. R.P. No. 1056/2009 : 2 :

property of the revision petitioner for sale. Annexure II is the

sale proclamation dated 12.03.2009.

3. In as much as there is nothing to indicate that the

petitioner was a privy to the abscondance of the accused

namely Hashim for whom the petitioner stood as surety, I am

inclined to reduce the penalty to Rs.2000/-. The petitioner

shall deposit the penalty of Rs.2000/- (Rupees two thousand

only) before the trial court within one month from today. In

case the petitioner complies with the above direction, further

proceedings in pursuance of Annexure II sale proclamation

dated 12.03.2009 issued by the Tahsildar, Vythiri shall be

dropped. In case the petitioner commits default in depositing

the penalty, it shall be open to the Tahsildar to proceed with

Annexure II sale proclamation.

This revision is disposed of as above.

Dated this the 25th day of March, 2009.

V. RAMKUMAR, JUDGE.

rv

Crl. R.P. No. 1056/2009 : 2 :

Crl. R.P. No. 1056/2009 : 2 :