High Court Kerala High Court

Ali vs The State Of Kerala Rep.By The … on 2 February, 2009

Kerala High Court
Ali vs The State Of Kerala Rep.By The … on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2760 of 2008()


1. ALI, S/O.PATTUKARA ALAVI, PALAPPAILY
                      ...  Petitioner
2. HAMSA, S/O.VATTOLI ALVAI, PALAPPAILY

                        Vs



1. THE STATE OF KERALA REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.RAJESH CHAKYAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/02/2009

 O R D E R
                             V.K.MOHANAN, J.
                   ----------------------------------------------
                        CRL.A. No. 2760 OF 2008
                   ----------------------------------------------
                       Dated, 2nd February, 2009.

                                 JUDGMENT

The appellants herein are the sureties of the 8th accused in

S.C.No.424/2008 of the Additional Sessions Court, Fast Track 1,

Thrissur. As the 8th accused absconded, notice was issued to the

appellants and though they were heard, no explanation was offered

and accordingly, the trial court imposed penalty at the rate of

Rs.25,000/- each and there was a direction to remit the amount on

or before 30.10.2008. It is the above order challenged in this

appeal.

2. I have heard the learned counsel appearing for the

appellant and also the learned Public Prosecutor.

3. The learned counsel submitted that the appellants have

made all attempts to procure the presence of the absconding 8th

accused but they have failed in their attempt as the 8th accused is

in gulf country. It is also submitted by the learned counsel that the

other accused had already faced the trial and they were

accordingly acquitted. Thus it is submitted by the learned counsel

that a lenient view may be taken.

4. It is a fact that because of the non cooperation of the 8th

Crl.A.No.2760/08
-:2:-

accused who was released on bail on the basis of the suretyship of the

appellants, the trial court had undertaken a trial against all the accused

remaining accused. It is also incumbent upon the court below to

undertake one more trial on appearance of the 8th accused. Therefore it

cannot be held that the order of the court below is illegal, or incorrect.

However, the learned counsel for the appellant submitted that the

appellants, being the sureties, tried their best for procuring the

absconding accused and their attempt resulted in vain because the 8th

accused is somewhere in gulf countries. Considering the over all

situation, I am of the view that the amount imposed as penalty can be

reduced and refixed as Rs.15,000/-(Fifteen thousand only).

5. This Court while admitting the appeal, by order dated

25.11.2008 in Crl.M.A.No.11676/2008, stayed the execution of the

impugned order on condition of each of the appellants depositing an

amount of Rs.5000/- before the court below within a period of 30 days

from the date of the above order. The learned counsel submitted that

those amounts had already been deposited. If that be so, towards the

compliance of this order, each of the appellants need to further deposit

Rs.10,000/-. Thus the appellants are directed to deposit Rs.10,000/-

each, within one month from today. The amount already deposited in

terms of the stay order can be appropriated towards the final settlement

Crl.A.No.2760/08
-:3:-

of the amount refixed by this Court. If the amount so deposited, the same

shall be treated as compliance of this order and all coercive steps shall

be deferred. It is made clear that if the amount so ordered to pay is not

paid within the stipulated time, the court below is free to take all coercive

steps to realise the amount.

The appeal is disposed of accordingly.

V.K.MOHANAN, JUDGE

kvm/-

Crl.A.No.2760/08
-:4:-

V.K.MOHANAN, J.

No….

Judgment/Order

Dated: