High Court Kerala High Court

Mohandas vs State Represented By S I Of Police on 1 July, 2009

Kerala High Court
Mohandas vs State Represented By S I Of Police on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1269 of 2009()


1. MOHANDAS, S/O.PRABHAKARAN,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY S I OF POLICE,
                       ...       Respondent

2. DISTRICT COLLECTOR, THRISSUR.

3. VILLAGE OFFICER, THALIKULAM,

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  : No Appearance

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

 Dated :01/07/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                Crl. Appeal NOs. 1269, 1270,
                   1271 and 1272     OF 2009
               = = = = = = = = = = = = = = =
            Dated this the 1st day of July, 2009.

                       J U D G M E N T

These appeals are preferred by one Mohandas who

happens to be the surety for certain accused in S.C.720/04.

He was directed to produce the accused in all these cases but

he could not and therefore the bond was forfeited and he was

directed to pay Rs.7,500/- each towards the bond amount in

all these cases. There was also a direction to recover the

amount u/s 421 Cr.P.C. The learned counsel for the appellant

in all these cases would submit that though his client tried his

level best he could not produce the accused and there was no

deliberate intention to help the accused to evade presence

before the Court. It is also submitted that he is under poor

financial circumstances and the subsequent submissions would

reveal that two of the accused had surrendered before Court.

But when a person undertakes to produce the accused by

executing a bond there is a legal as well as moral obligation

Crl. Appeal NOs. 1269, 1270,
1271 and 1272 OF 2009
-2-

for him to do so. But the conduct of the appellant would show

that he was not totally recalcitrant. His financial situation is

also poor. Therefore taking into consideration all these

aspects I am inclined to reduce the penalty amount from

Rs.7,500/-to Rs.4,000/- in each of the cases. Therefore the

appeals are disposed of as follows.

The appellant in all these cases is directed to pay a

penalty of Rs.4,000/- each in all the cases and in default to

undergo imprisonment in civil prison for six weeks. If the

amount is not paid on or before 20.8.09 steps shall be taken

to imprison him and then recover the amount as well as

provided under S.421 Cr.P.C.

M.N. KRISHNAN, JUDGE.

ul/-