High Court Kerala High Court

Abdu Reheman vs The State Of Kerala on 9 June, 2008

Kerala High Court
Abdu Reheman vs The State Of Kerala on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 912 of 2008(E)


1. ABDU REHEMAN, S/O.ABDULLA, AGED 54 YEARS
                      ...  Petitioner
2. HAYARUNNISA, D/O.ABDUREHAMAN, AGED 22

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/06/2008

 O R D E R
                        V. RAMKUMAR, J.
               * * * * * * * * * * * * * * * * * *
                   Crl.R.P. No. 912 of 2008

              * * * * * * * * * * * * * * * * * *
                     Dated:    09-06-2008

                           JUDGMENT

The petitioners were the sureties for the first accused in

Crime No. 230/CR/01 of C.B.C.I.D., Kannur for an offence

punishable under Sec. 420 I.P.C. The bond amount was Rs.

10,000/-.

2. Consequent on the non-appearance of the first

accused before the J.F.C.M. – I, Kannur, proceedings under Sec.

446 Cr.P.C. were initiated against the petitioners as M.C. 70 of

2002. To the show cause notice issued to the petitioners in Form

No. 48 of II Schedule to Cr.P.C. they had no valid explanation to

be offered. Thereupon the learned Magistrate imposed the

bond amount as the penalty on each of the petitioners. On appeal

preferred by the petitioners before the Sessions Court,

Thalassery as Crl. Appeal 701 of 2003 , the learned Sessions

Judge as per judgment dated 8-6- 2004 allowed the appeal in

part reducing the penalty to Rs. 15,000/ each – but directed to

the defaulting surety to undergo detention in civil prison for one

Crl.R.P. No. 912 of 2008 -:2:-

month. It is the said judgment which is assailed in this Revision.

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

petitioners were privy to the abscondence of the first accused in

Crime No. 230 of 2001 of CBCID, Kannur, I am inclined to

reduce the penalty to Rs. 7,500/- each. The lower appellate court

was not justified in directing detention in civil prison on default

in payment of penalty. Detention in civil prison can be ordered

only if the penalty is ultimately found irrecoverable. The

judgment of the lower appellate court shall stand modified as

above. The petitioners shall deposit the reduced penalty within

forty five days from today .

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

                                  V. RAMKUMAR,         JUDGE)




ani.