IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 730 of 2007()
1. THAJUDEEN KUNJU,
... Petitioner
2. SHAREEFA BEEVI, W/O. THAJUDEEN KUNJU,
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :19/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 730 OF 2007
=================================
Dated this the 19th day of February 2007
O R D E R
The revision petitioners are the sureties who have been
imposed with the penalty of Rs.12,000/- as modified by the
appellate court. It is submitted that the petitioners are the
parents of the absconding accused who is involved in an akbari
offence. The counsel submitted that he is working right now in
the Middle East. The plea is that the petitioners are too poor and
that they have no contact with the son. I find that the above
submission cannot be believed. All the same, considering the plea
of the counsel for the revision petitioners penalty is reduced to
Rs. 75,000/- each. The rest of the order is retained.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV