High Court Punjab-Haryana High Court

Parambir Singh vs State Of Punjab on 12 September, 2008

Punjab-Haryana High Court
Parambir Singh vs State Of Punjab on 12 September, 2008
Criminal Appeal No.1633-SB of 2008                              -1-

                                     ***


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Appeal No.1633-SB of 2008
                        Date of decision : 12.9.2008

Parambir Singh                                            ....Appellant

                        Versus
State of Punjab                                           ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr. L.M.Gulati, Advocate for the appellant.

            Mr. K.D.Sacheva, Deputy Advocate for the respondent


S. D. ANAND, J.

The appellant stood surety in the sum of Rs.10,000/- for the

appearance, on every date of hearing, of his father who was facing a

prosecution before the learned Trial Court.

His father absented from the Court. The bond furnished by

the appellant was forfeited. A penalty of Rs.10,000/- was ordered to be

recovered from him.

At the time of motion hearing, learned counsel for the

appellant volunteered a statement that the appellant would deposit half of

the penalty amount within two days from 5.9.2008. The commitment has

been honoured by deposit of a sum of Rs.5000/- in the Court of learned

Addl. Sessions Judge, Amritsar on 6.9.2008. Photo-stat copy of the

relevant receipt has been produced and is taken on record.

It is beyond the pale of controversy that the father of the

appellant has since appeared before the learned Trial Court and has not

absented thereafter.

Criminal Appeal No.1633-SB of 2008 -2-

***

In the light of peculiar circumstances of the case, it is ordered

that the penalty imposed upon the petitioner shall stand reduced from

Rs.10,000/- to Rs.5000/-.

Disposed of accordingly.

September 12, 2008                                  (S. D. ANAND)
Pka                                                     JUDGE