IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3719 of 2007()
1. VALLIYANGAL HASSAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/10/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
Crl. R.P. No. 3719 OF 2007
````````````````````````````````````````````````````
Dated this the 24th day of October, 2007
O R D E R
The revision petitioner, who is the 4th accused and
the brother of the de facto complainant’s husband in
C.C.No.798/2003 on the file of JFCM-I, Parappanangadi, for
an offence punishable under section 498A read with section
34 IPC, challenges the order dated 31.7.2007 passed by the
Magistrate cancelling his bail bond and issuing notice to the
sureties. He was admittedly absent on 31.7.2007 justifying
the initiation of proceedings under section 446 Cr.P.C.. In
case a final order is passed imposing the bond amount or any
part thereof as penalty, that is an appealable order. Instead
of waiting for the finalization of the proceedings, the petitioner
has rushed to this court by filing this revision. This is a case
which has been pending before the Magistrate from the year
2003 onwards and even the charge has not been framed so
far. The petitioner cannot put forward his employment abroad
as a ground to avoid his presence before the court. When the
Crl.R.P.No.3719/07
: 2 :
case was posted to 31.7.2007 for framing charge, the
petitioner was admittedly absent. Hence, I do not find any
justification to intervene in the proceedings at this stage.
This revision is accordingly dismissed.
(V. RAMKUMAR, JUDGE)
aks