IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL.A.No. 2730 of 2009()
1. PRABHAKARAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/12/2009
O R D E R
V. RAMKUMAR , J.
-------------------------------------------------------------
Crl. A. No. 2730 of 2009
------------------------------------------------------------
Dated this the 23rd day of December, 2009.
JUDGMENT
The appellant was the surety for the accused in S.C.
No. 141 of 2008 on the file of the Additional Sessions Court
(Adhoc – I), Kasaragod. The bond amount was Rs.10,000/-.
Consequent on the non-appearance of the accused before
the court below, proceedings were initiated against the
appellant under Section 446 Cr.P.C by registering M.C. No.
98 of 2009. To the show cause notice issued to him, he did
not offer any satisfactory explanation. Thereupon, the court
below imposed a sum of Rs.5000/- as penalty as per the
impugned order dated 16.10.2009. It is the said order
which is assailed in this appeal.
2. Having regard to the fact that there is nothing on
record to show that the appellant was privy to the
abscondance of the accused and also having further regard
to the fact that the appellant is hailing from impecunious
Crl. A. No. 2730 of 2009 : 2
circumstances, I am inclined to reduce the penalty.
Accordingly, the penalty is reduced to Rs.3000/- (Rupees
three thousand only). The appellant shall deposit the
reduced penalty before the court below within one month
from today.
This appeal is disposed of as above.
Dated this the 23rd day of December, 2009.
V. RAMKUMAR, JUDGE.
rv
Crl. A. No. 2730 of 2009 : 3