High Court Kerala High Court

K. Abdulla vs State Of Kerala on 4 August, 2009

Kerala High Court
K. Abdulla vs State Of Kerala on 4 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1570 of 2009()


1. K. ABDULLA, S/O. ABDUL RAHIMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :04/08/2009

 O R D E R
                        M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                Crl. Appeal NO. 1570 OF 2009
                = = = = = = = = = = = = = = =
           Dated this the 4th day of August, 2009.

                         J U D G M E N T

This appeal is preferred by the first counter petitioner

against the order in M.C.18/07 who along with the 2nd counter

petitioner in the M.C. had stood as surety for the first accused

in S.C.322/06. As the accused did not enter appearance,

sureties were directed to produce him. They failed to produce

and therefore the bond was forfeited and they were directed to

pay a penalty of Rs.20,000/- each. It is against that decision

the first counter petitioner in the M.C. has come up in appeal.

2. Heard the learned counsel for the appellant as well

as the Prosecutor. It is submitted by the learned counsel for

the appellant that there was no intentional or deliberate

conduct on the part of the sureties to help the accused to

evade his presence before Court. It is also contended that

they are under poor financial circumstances and therefore

leniency may be shown. After hearing both the sides I feel

some leniency can be shown whereby reducing the penalty

Crl. Appeal NO. 1570 OF 2009
-:2:-

amount with respect to the first counter petitioner/appellant

from Rs.20,000/- to Rs.10,000/-.

3. In the result, Crl.Appeal is partly allowed and the

appellant herein is directed to pay a penalty of Rs.10,000/-

instead of Rs.20,000/- on or before 31.10.2009 and in case of

default to undergo imprisonment in civil prison for two

months.

The Crl.Appeal is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-