High Court Kerala High Court

Manoj vs State Of Kerala on 5 September, 2008

Kerala High Court
Manoj vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3139 of 2008()


1. MANOJ S/O.MANI R/AT.PEEDIKAPARAMBIL
                      ...  Petitioner
2. MOHANAN, S/O.RAGHAVAN, PENTHRA VEEDU

                        Vs



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

                For Petitioner  :SRI.ABRAHAM GEORGE JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/09/2008

 O R D E R
                       V. RAMKUMAR , J.
            ==========================
                      Crl.R.P. No. 3139 of 2008
            ==========================
           Dated this the 5th day of September, 2008.

                            ORDER

The petitioners, who are the sureties for the accused in C.C.

No. 496 of 2002 on the file of the Chief Judicial Magistrate,

Kottayam, which was a prosecution under Section 138 of the

Negotiable Instruments Act, 1881, were proceeded against under

Section 446 Cr.P.C consequent on the non-appearance of the

accused. The bond amount was Rs. 7,500/- each. To the show

cause notice issued to them in Form No. 48 of the II Schedule to

Cr.P.C., they had no valid explanation to offer. The trial court

imposed the bond amount as penalty. On appeal preferred by

the revision petitioners as Crl. Appeal No.121 of 2008 before the

Sessions Court, Kottayam, that court reduced the penalty to

Rs.5000/- each. Hence this revision.

2. In as much as the accused subsequently appeared and

was convicted and a revision filed by him is pending before this

Court and also having regard to the fact that the petitioners are

stated to be poor labourers and in impecunious circumstances, I

CRL.R.P. NO. 3139/2008 : 2:

am inclined to reduce the penalty to Rs.3000/- each. The

petitioner shall deposit the reduced amount of penalty before the

trial court within one month from today.

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

Dated this the 5th day of September, 2008.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P. NO. 3139/2008 : 3: