High Court Kerala High Court

Pulikkathodi Chozhi vs State on 5 June, 2009

Kerala High Court
Pulikkathodi Chozhi vs State on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 63 of 2001()



1. PULIKKATHODI CHOZHI
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/06/2009

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                              Crl.R.P.No.63 of 2001
                           --------------------------------------
                      Dated this the 5th day of June, 2009.

                                        ORDER

This revision is in challenge of judgment of learned Sessions Judge,

Manjeri in Crl.Appeal No.111 of 1996 confirming order in M.C.No.55 of 1996 of

the court of learned Chief Judicial Magistrate, Manjeri whereby petitioners and

the accused in the case were directed to pay penalty of Rs.10,000/- each .

Learned Sessions Judge while disposing of the appeal clarified that the penalty

of Rs.10,000/- is the aggregate amount payable by the petitioners as well as the

accused.

2. Petitioner No.1 died during the pendency of this revision. His legal

representatives are impleaded as additional petitioners.

3. Learned counsel contended that penalty imposed is excessive and

that it exceeded the bond amount.

4. Learned Sessions Judge has observed that the bond executed by

the sureties is for Rs.7,500/- each. It is not disputed that petitioners bailed out

the accused in S.T.No.91 of 1994. He failed to turn up and petitioners failed to

produce him. Conditions of the bond stand violated. Petitioners were given

notice of the proceedings but they did not turn up. Hence they are liable to pay

Crl.R.P.No.63/2001

2

penalty. I do not find reason to interfere with the quantum of penalty imposed.

But I make it clear that liability of the petitioners will be Rs.2,500/- (Rupees two

thousand and five hundred only) each.

Revision Petition is disposed of with the above clarification.

Crl.M.A.No.266 of 2001 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks

Crl.R.P.No.63/2001

3

Thomas P.Joseph, J.

Crl.R.P.No.63 of 2001

ORDER

5th June, 2009.