High Court Kerala High Court

Haneefa K.M. vs State Of Kerala on 22 December, 2009

Kerala High Court
Haneefa K.M. vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2681 of 2009()


1. HANEEFA K.M., S/O.MUHAMMAD,
                      ...  Petitioner
2. NABEESA, W/O.ASHRAF SHARAVANI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/12/2009

 O R D E R
                         V. RAMKUMAR , J.
           -------------------------------------------------------------
                         Crl. A. No. 2681 of 2009
            ------------------------------------------------------------
          Dated this the 22nd day of December, 2009.

                               JUDGMENT

The appellants were the sureties for the 2nd accused in

S.C. No. 313 of 2007 on the file of the Additional Sessions

Court (Adhoc – II), Kasaragod. The bond amount was

Rs.20,000/- each. Consequent on the non-appearance of the

accused before the court below, proceedings were initiated

against the appellants under Section 446 Cr.P.C by

registering M.C. No. 47 of 2009. To the show cause notice

issued to them, they did not offer any satisfactory

explanation. Thereupon, the court below imposed a sum of

Rs.20,000/- each as penalty as per the impugned order

dated 06.06.2009. It is the said order which is assailed in

this appeal.

2. Having regard to the fact that there is nothing on

record to show that the appellants were privies to the

abscondance of the accused and also having further regard

Crl. A. No. 2681/2009 : 2 :

to the fact that the appellants are hailing from impecunious

circumstances, I am inclined to reduce the penalty.

Accordingly, the penalty is reduced to Rs.5,000/- (Rupees

five thousand only) each. The appellants shall deposit the

reduced penalty before the court below within one month

from today.

This appeal is disposed of as above.

Dated this the 22nd day of December, 2009.

V. RAMKUMAR, JUDGE.

rv

Crl. A. No. 2681/2009 : 3 :