High Court Karnataka High Court

Ashoka B H vs State By Chickpet Police on 1 July, 2008

Karnataka High Court
Ashoka B H vs State By Chickpet Police on 1 July, 2008
Author: Subhash B.Adi
IN THE men comm' or KARNATAKA AT BANGALORE'
DATED THIS THE 1-at mv 09' JULY, 2003 T VT
BEFORE

THE HON'BLE MRJUSTICE sU_BHA_sH f;'s.'ADi.::  *

CRIMINAL Ravxslon PErIT1oN:'N0g70s;/20§8/    *'

BETWEEN:

1. Ashoka B. H.   
Sfo. H. Hanumanthazayapjta, -_
Aged about 45 years, H " '
Bachenahatty,
MagadiTa1uk,   ;_  _  * 
BANGALORE   " 

2. Razugaswamy; -j   ' _  A 'V V

s; 0.  .1§a;ig¢'1--s:';ow.3¢a ' '

Age ahcmt 37' yams,  _  .

Rcsiding.._at--N'a..10,x'f-.  *   .. '

Rachcnahatti, "   "

Maga<iiTa1i11§a"   2 " 

Bangalore Rura1 Di:3ttict._   PEITITIONERS

    Associates, Advs.)

ANf): '  "

uuumumuu.

Stafe by' chjci;-ipkfi Police

 .  Rep. By the' Public Prosecutor,
_  _ 4 S¢fssions~.C<:en1,
  RESPONDENT

(By Sri. Honnappa, HCGP)

..--u--.-

  orm? is filed U/S397 R/W 401 Cr.P.C. pzaying to

 «~ aside the order Dt.0S.O4.08 issued against the
 appellants] suretics in SPL.C.C..No.41/06 fmm the XXXIII Addl.

City Civil and S.J. and SPL. Judge (NDPS), Bangalore, as per

Anne:xI_1re-A and permitting them to deposit the bond amount by
reducing the mama and mlaaaing them in anxiety «hip fiaxm

accused No.2.

 



This revision petition coming on for admission this day,
the Court made the following:

ORDER

Order dated 5.4.2003 passed by the XXXIII Add]. ciayf ,

and Sessions judge, Bangalore is called in question.

2. By order dated 5.4.2003, the Leann:-d’ t§fi,fityr.u(j3i§.+i1

Sessions Judge had issued FLW against {he

of accused No.2 for Whom these
Fiom the order of the Trial Court itisiségfisar’-»t;1at,’ No.2

has remained absent and despite my xéasjiaimnght.

3. It 1 and 2 have stood
surety for .’A.ccused No.2 by executing
the bond. In sueh. the duty of the surety is to
eiisuie v.iof”ac£:_11sed No.2. Failure of production of

Court naturally bound to cancel] forfeit

jibe hgineisnd iiséiga 13:031.

-. counsel for the petitioner relied on the
the Apex Court reported in 2000 SCC {Crl.) 34 and
H that, Supreme Court has reduced the fine amount

25,000/~ to Rs.5,000/-. The circumstances of the said

is diifcxent, the fine amount was reduced, as the ofiimce

was aileged against the foreign students and ofience was rninor
offence of indictznent behavior and the offence being not 86110118

ofience, in such circumstances, the tint: amount was reduced.

But the ofience alleged in this case against the accused is uzidcr

the Narcotic Drugs Act, being the serious offence, I ” V.

there is no justification to interfere with the onier H

learned Sessions Jucige.

Revision dismissed.

*AP/ ~–