High Court Kerala High Court

Thankachan vs State Of Kerala on 19 June, 2008

Kerala High Court
Thankachan vs State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1966 of 2008()


1. THANKACHAN, S/O.JOSE,
                      ...  Petitioner
2. JOSE, S/O.MATHAI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/06/2008

 O R D E R
                       V. RAMKUMAR , J.
            ==========================
                      Crl.R.P. No. 1966 of 2008
            ==========================
             Dated this the 19th day of June, 2008.

                            ORDER

Heard both sides.

2. The petitioners were the sureties for the 3rd accused in

C.C. No.148 of 2002, which was a prosecution under Immoral

Traffic (Prevention) Act, 1956. The bond amount was

Rs.20,000/-. Consequent on the non-appearance of the 3rd

accused before the court, proceedings were initiated against the

petitioners under Section 446 Cr.P.C. To the show cause notice

issued to them in Form No. 48 of the II Schedule to Cr.P.C., they

had no valid explanation to be offered except that the accused

was absconding without their consent or connivance. The Judicial

First Class Magistrate, Kuthuparamba who initiated proceedings

against the petitioners as M.C. No. 11 of 2003, imposed the bond

amount as penalty on each of the petitioners. On appeal

preferred by the revision petitioners as Crl. Appeal No. 681 of

2003 before the Sessions Court, Thalassery, the learned Sessions

Judge as per judgment dated 20.09.2007 reduced the penalty to

CRL.R.P.NO. 1966/2008 : 2:

Rs.10,000/- each. Hence this revision.

3. Taking into consideration the fact that C.C. No. 148 of

2002 subsequently ended in acquittal and taking into account the

further fact that the petitioners had no role to play in the

abscondance of the accused, I am inclined to reduce the penalty

to Rs.5000/- (Rupees five thousand only) each. The petitioners

shall deposit the reduced penalty before the trial court within one

month from today, failing which recovery proceedings shall be

initiated against them. If the penalty is ultimately found

irrecoverable, the defaulting accused shall undergo imprisonment

in civil prison for a period of six months.

This Crl.R.P. is disposed of as above.

V. RAMKUMAR, JUDGE.

rv

CRL.R.P.NO. 1966/2008 : 3: