High Court Kerala High Court

Ammad Haji vs State Of Kerala on 21 April, 2009

Kerala High Court
Ammad Haji vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 766 of 2009()


1. AMMAD HAJI, VADAKKE CHEEROTH,
                      ...  Petitioner
2. MATHATH SOOPI HAJI,PADITHARAMMEL HOUSE,

                        Vs



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

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/04/2009

 O R D E R
                    THOMAS.P. JOSEPH, J.

                   -------------------------------

                   Crl. Appeal No.766 of 2009

                   -------------------------------

                  Dated this the 21st April, 2009

                        J U D G M E N T

Heard learned counsel for the appellants and the

learned Public Prosecutor who took notice for the respondent,

State.

2. The appeal arises from the order dated 3.2.2009

in M.C.No.69/08 in S.C.No.359 of 2008 of the Court of Special

Judge (NDPS Act cases), Vadakara imposing penalty of

Rs.10,000/= each on the appellants for non-performance of the

conditions of the surety bond executed by them. Learned counsel

for the appellants submit that as per Annexures 1 and 2 orders,

the case against the accused was allowed to be withdrawn by the

same court under Section 321 of the Code of Criminal Procedure

and that the impugned order was passed subsequent to the order

granting withdrawal under Section 321 of Code of Criminal

Procedure. According to the learned counsel, the application for

withdrawal of the case was pending and that is why the accused

did not appear in the court below on the relevant date.

Crl.A.No.766 of 2009

2

3. Learned Public Prosecutor submitted that there

was a direction to the appellants to produce the accused on

23.12.2008 and that was not complied.

4. It is not in dispute that appellants were not able

to cause production of the accused in the court below, as directed

by the court on 23.12.2008. Therefore, the subsequent

withdrawal of the case by itself did not mean that there was no

failure to comply with the conditions of the surety bond.

However, taking into account the fact that the case itself has

been withdrawn, I am inclined to think that the penalty of

Rs.1500/= each is sufficient in the interest of justice.

In the result, the appeal is allowed in part,

modifying the penalty payable by the appellants as Rs.1500/=

(Rupees One Thousand Five Hundred only) each and in default of

payment, to undergo detention in civil prison for one week each.

THOMAS P.JOSEPH,
JUDGE.

nj.