IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Appeal No. 1903-SB of 2008
Date of Decision : November 06, 2008
Rajpal.
...Appellant
Versus
State of Haryana.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Vikram Punia, Advocate,
for the appellant.
Mr.S.S. Mor, Sr. DAG, Haryana.
S.D.Anand, J.
The appellant furnished a bond in the sum of
Rs.50,000/- surety for the appearance, on every date of hearing,
of an accused in case F.I.R. No.154, dated 11.08.2006, under
Section 307, 34 of the Indian Penal Code and Sections 25, 54, 59
of the Arms Act, Police Station, Baroda, Gohana. That accused
absented from the Court and the learned Trial Court ordered that
the entire bond amount shall be recovered from the appellant as
penalty.
Crl. Appeal No. 1903-SB of 2008 2
It is presently common ground that the accused under
reference has since entered appearance and he had been
produced in Court by the appellant only.
In the light therefore, the appeal shall stand disposed
of with the order that the impugned penalty amount shall stand
reduced from Rs.50,000/- to Rs.10,000/-.
Disposed of accordingly.
November 06, 2008 ( S.D. Anand ) vkd Judge