Rajasthan High Court – Jodhpur
Rahmat Khan vs State on 9 January, 2009
1
Rahmat Khan vs. State of Rajasthan
S.B.Cri. Appeal No.377/2008
Date of Order : 09.01.09
HON'BLE MR.JUSTICE MANAK MOHTA
Mr.A.K.Acharya for the appellant.
Mr.Vishnu Kachhawaha , Public Prosecutor.
The present appeal has been filed by Rehmat Khan
against the order dated 24.08.07 passed by the learned
Addl.District & Sessions Judge ( Fast Track) No. No.1, Udaipur
in Criminal Misc. Case No.114/2007 whereby a warrant of
recovery of Rs.10,000/- has been issued against the appellant.
The brief facts of the case are as under:-
It is revealed from the record that one case against
Sahjad Khan & Ors. was pending under Sections 323, 326,
307 and 149 IPC, in which Sahjad Khan moved a bail
application and a bail order was passed in his favour and he
was ordered to be released on bail on furnishing bail bond
and surety bond of Rs.20,000/- each. It is stated that the
2
appellant became surety of the accused by furnishing bail
bonds of Rs.20,000/-. During the proceedings he also
deposited Rs. 10,000/- in the court vide Receipt No.031230. It
is further revealed that the accused Sahjad Khan did not
appear on 16.04.07 in the Court. Therefore, the matter was
taken up by the learned Sessions Judge and on 17.04.07 his
bail bond was cancelled and proceedings under section 446
IPC were initiated. It is further stated by the learned counsel
for the appellant that he filed a reply stating that Sahjad Khan
has been detained in another case and he will make efforts to
produce accused Sahjad Khan in the court. But vide the
impugned order dated 24.08.07 a warrant for recovery of the
remaining amount has been issued. Against that the present
appeal has been filed.
Notice of this appeal was given to the respondent.
Record was called, arguments were heard.
During the course of arguments learned counsel for the
appellant submitted that the learned Sessions Judge has not
given due consideration on the reply filed by the appellant. No
3
opportunity was given of being heard and in a hasty manner,
the total surety amount has been forfeited. Therefore, the
order is liable to be set aside. It is also submitted that after the
cancellation of the bail, accused has appeared before the
learned lower court and he has faced the trial. So far as his
knowledge is concerned, the accused has been acquitted from
the main charge. He urged that looking to the duration of his
absence, a lenient view should have been taken. The learned
trial court should not have forfeited the amount, it is also
reported that he has deposited 50% of the surety amount.
Thus, on the basis of aforesaid submissions, a prayer was
made to set aside the impugned order and the recovery
proceedings and the appeal may be allowed.
On the contrary, the learned Public Prosecutor refuted
the contentions and submitted that he was a surety and it was
expected from him to produce the accused on each and every
date of hearing, but he failed to maintain his obligation.
Therefore, the surety amount has rightly been forfeited.
I have considered the rival submissions. From the
4
available record it is not made clear that proper opportunity of
being heard was given, before forfeiting full amount, as the
appellant has submitted reply before the learned lower court
but the learned court has not properly considered his reply.
Thus, on the basis of aforesaid discussions, 50% of the
forfeited amount is just and reasonable to be forfeited . The
appellant has already deposited Rs.10,000/- against the surety
amount of Rs.20,000/- Therefore, the recovery of the remaining
amount of Rs.10,000/-, by way of impugned order, is liable to
be quashed and set aside.
In the net result, the appeal is partly allowed. Out of the
surety amount, a sum of Rs.10,000/- is forfeited, therefore,
the recovery of the remaining amount by way of impugned
order, is set aside . The appellant is not under any obligation to
pay any more sum. The appeal stands disposed of accordingly.
(MANAK MOHTA), J.
l.george