High Court Kerala High Court

M.Nazar vs State Of Kerala Represented By … on 28 July, 2008

Kerala High Court
M.Nazar vs State Of Kerala Represented By … on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2496 of 2008()


1. M.NAZAR, S/O.UMMAR, FIROZ MANZIL,
                      ...  Petitioner
2. ASHARAF, S/O.KASIM, KADAPPANA HOUSE,

                        Vs



1. STATE OF KERALA REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/07/2008

 O R D E R
                       V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                     Crl.R.P.No.2496 of 2008
                   = = = = = = = = = = = = = =
              Dated this the 28th day of July, 2008

                              ORDER

The petitioners, who were the sureties for the accused in

S.T.No.271 of 2004 on the files of the J.F.C.M-II, Kottayam were

proceeded against under Section 446 Cr.P.C for the non

appearance of the accused in the above case. The bond amount

was Rs.15,000/-. To the show cause notice issued to the

petitioners in Form No.48 of the IInd schedule of the Cr.P.C,

they offered no valid explanation to the above except that the

accused is absconding without their knowledge or consent.

2. The trial court imposed the bond amount as the penalty .

They preferred an appeal before the Sessions Court, Kottayam as

Crl.Appeal No.168/2008. The learned Sessions Judge as per the

impugned judgment dated 31.05.08 reduced the penalty to

Rs.10,000/-. It is the said judgment which is assailed in this

revision.

3. Considering the fact that the petitioners had no direct

role to play in the accused making himself scarce and were also

Crl.R.P.No. 2496 of 2008
2

not privy to the abscondence of the accused and having regard

to the fact that the petitioners are impecunious persons, I am

inclined to reduce the penalty to Rs.5,000/- (Rupees five

thousand only) each. The petitioners shall deposit the reduced

penalty of Rs.5,000/- (Rupees five thousand only) within one

month from today, failing which proceedings shall be initiated

against them for realisation of the same.

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

Dated this the 28th day of July, 2008 .

V. RAMKUMAR, JUDGE

sj