High Court Kerala High Court

Saraswathy Amma vs State Of Kerala on 29 September, 2009

Kerala High Court
Saraswathy Amma vs State Of Kerala on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 4602 of 2006(A)


1. SARASWATHY AMMA, W/O.REGHUNATHAN NAIR,
                      ...  Petitioner
2. BABU, S/O. PACHAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/09/2009

 O R D E R
                     P.S.GOPINATHAN, J.
                ----------------------------------------
                   Crl.R.P.No.4602 of 2006
                ----------------------------------------
        Dated this the 29th day of September, 2009

                               ORDER

The revision petitioners are the respondents in M.C.No.3 of

2002 on the file of the Judicial Magistrate of the First Class-II,

Kollam. They were sureties of the accused in C.C.No.3434 of

1998 who was facing trial for offence under section 420 I.P.C.

The first revision petitioner is none other than the wife of the

accused. The revision petitioners got the accused before the

trial court released on bail after executing bail bond of

Rs.8,000/- each. Despite the undertaking to produce as and

when called upon they failed to produce the accused.

Consequently the learned Magistrate forfeited the bail bond.

Though the revision petitioners were called upon to show cause

for not imposing penalty, they didn’t show any cause for not

imposing penalty. Consequently, by order dated 20.5.2002 the

revision petitioners were imposed a penalty of Rs.8,000/- each.

Assailing the above order, Criminal Appeal No.184 of 2002 was

preferred. The learned Additional Sessions Judge-II, Kollam to

Crl.R.P.No.4602 of 2006
2

whom the appeal was made over, by judgment dated 7/10/2006

reduced the penalty to Rs.4,000/- each.

2. Assailing the legality, correctness and propriety of the

above said order, as modified in appeal, this revision petition was

preferred.

3. Three grounds are raised in the memorandum of

revision. The first and third grounds are regarding the financial

position of the revision petitioners. Financial position of the

revision petitioners is not at all a reason to interfere with the

order impugned. So, those grounds require no consideration.

4. The second ground raised is that the revision

petitioners were not given an opportunity to produce the

accused. That is also not correct. The revision petitioners didn’t

respond to the notice. This is a case where the revision

petitioners failed to avail the opportunity. According to the

learned counsel, the accused was absconding and that the

revision petitioners were not in a position to produce the

accused. There is no merit in the contention.

5. Whatever may be the reason, there was failure to

Crl.R.P.No.4602 of 2006
3

produce the accused. Hence, the trial court was justified in

forfeiting the bond. Since the revision petitioners didn’t show

any cause for not imposing penalty, the trial court imposed the

penalty. In appeal the learned Additional Sessions Judge was

lenient in reducing the same to half of the bond amount.

According to the learned counsel, the first revision petitioner is

not in a position to produce the absconding accused who is not

known for more than 7 years. Taking into account of the

handicap of lady like the 1st revision petitioner I find that she is

entitled to a little more leniency and that a penalty of Rs.2,000/-

would suffice. But the 2nd revision petitioner is not entitled to

any such leniency.

In the result, the revision petition is allowed in part. The

penalty imposed in respect of the 1st revision petitioner is

reduced to Rs.2,000/-. In all other respects, this revision petition

is dismissed as devoid of merit.

P.S.GOPINATHAN, JUDGE

Skj.