High Court Kerala High Court

Moopantakath Abdul Sathar vs The State Of Kerala on 24 August, 2009

Kerala High Court
Moopantakath Abdul Sathar vs The State Of Kerala on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1747 of 2009()


1. MOOPANTAKATH ABDUL SATHAR,
                      ...  Petitioner
2. T.M.ASSAINAR KUTTY, S/O.POKKAR HAJI,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

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

 Dated :24/08/2009

 O R D E R
                     M.N.KRISHNAN, J.
                  ...........................................
                  CRL.A.NO.1747 OF 2009
                 .............................................
            Dated this the 24th day of August, 2009

                         J U D G M E N T

This is an appeal preferred against the order in

M.C.No.67/2009 in S.C.No.517/2007. As the accused was not

present, directions were given to the sureties to produce

the accused. They did not produce the accused nor did

tender any valid explanation. Therefore, the bonds were

forfeited and they were directed to pay penalty of

Rs.20,000/= each.

2. The learned counsel for the appellants would

contend that there was no deliberate avoidance of the court

and they had not helped the accused to evade the

presence from the court. It is also submitted that they are

in a poor financial circumstance and so leniency should be

shown.

3. After taking into consideration all the materials, I am

inclined to reduce the penalty to Rs.7,500/= in stead of

Rs.20,000/=. Therefore, the criminal appeal is partly

allowed and the penalty imposed is reduced from

: 2 :
CRL.A.NO.1747 OF 2009

Rs.20,000/= each to Rs.7,500/= each and if the amount

cannot be realised or deposited, then the appellants have

to undergo imprisonment in civil prison for six weeks.

M.N.KRISHNAN, JUDGE

cl

: 3 :
CRL.A.NO.1747 OF 2009