IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 1094 of 2007()
1. SREEDEVI, D/O. PONNAPPAN,
... Petitioner
2. SANTHOSH, S/O. SOMAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.SASIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :28/06/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
Crl.A.No.1094 of 2007
---------------------------------------------
Dated this the 28th day of June, 2007
JUDGMENT
The appellants are the sureties against whom the court had
initiated proceedings vide M.C.No.38/06 as the accused
absconded.
2. It is submitted that the accused was subsequently
apprehended and is in judicial custody and is undergoing trial. It
is submitted that the appellants are too poor to raise the amount
of penalty of Rs.10,000/- each as ordered by the court below. In
the circumstances and in view of the fact that the accused have
been apprehended the penalty imposed is reduced to Rs.2,000/-.
The criminal appeal is disposed of accordingly.
K.R.UDAYABHANU,
JUDGE
csl