IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1097 of 2000()
1. DEVANANDAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.V.VIJAYAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.B.KOSHY
Dated :25/10/2007
O R D E R
J.B.KOSHY, J.
--------------------------------
Crl.R.P.No.1097 OF 2000
----------------------------------
Dated 25th October, 2007
ORDER
Petitioners were sureties to the accused in a criminal case.
Annexure A4 proceedings show that several times the case was
adjourned for the presence of the accused. Finally non-bailable warrant
to the accused and notice to the sureties were issued. Since notice to
the sureties were not returned, repeated notice was issued to the
sureties and non-bailable warrant was again issued to the accused on
30.10.1999. Notice to surety No.2 served and notice to surety No.1
served was declared sufficient and since accused was absent, bail bond
was cancelled. No reply to the notice was filed and finally
Rs.5,000/=each was ordered to be paid by the sureties as penalty
which is the amount on bail bond. In appeal, the amount of Rs.5,000/=
each was reduced to Rs.3,000/= each. It is the contention of the
petitioners that in the judgment of the Sessions Judge it is stated that
notice was not served on the sureties, but, that is only the contention
repeated by the Sessions Judge. The Sessions Judge also stated
thereafter that notice was actually issued, but, they did not respond. In
these circumstances, I am of the view that no interference is required in
Crl.R.P.1097/2000 2
the impugned judgment.
The revision petition is dismissed.
J.B.KOSHY
Judge
tks