IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Appeal No. 1063-SB of 2009
Date of decision: 15th May, 2009
Mahender Singh
... Appellant
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Jainainder Saini, Advocate for the appellant.
Mr. S.S. Kharab, Assistant Advocate General, Haryana
for the State.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
One Mehtab was named as accused in case FIR No. 56
dated 11.02.2008 registered at Police Station Agroha under Sections 307,
332, 353, 186, 323, 279, 336 IPC.
Appellant had furnished surety bonds on 22nd August, 2008,
in which he undertook that Mehtab shall appear before the Court on each
and every date and in case he fails to appear, appellant will be liable to
pay Rs.20,000/-.
Mehtab, after grant of bail, failed to appear before the Court.
Accordingly, a proclamation under Section 82 Cr.P.C. was effected and
he was declared as Proclaimed Offender on 26th February, 2009. Accused
Mehtab absented from the Court on 3rd November, 2008, thus, the trial
Court held the appellant liable to pay the surety amount of Rs.20,000/-.
Counsel for the appellant has submitted that appellant is a
very poor person and is the only breadwinner of his family and he is not
Criminal Appeal No. 1063-SB of 2009 2
able to pay Rs.20,000/-. Counsel has further submitted that the appellant
is an illiterate person. He had made each and every effort to search for
accused Mehtab. Counsel has stated that the appellant is still making
efforts and as and when Mehtab is found he will produce him before the
Court. Counsel has further stated that the trial Court has not taken into
consideration mitigating circumstances and has imposed entire amount of
surety as penalty. Counsel has stated that this Court, taking into
consideration the submissions made above, should leniently deal with the
appellant.
Counsel for the State has stated that Mehtab is still at large.
Therefore, penalty has been rightly imposed by the Court below.
Taking into consideration various submissions made by
counsel for the appellant, I am of the view that ends of justice will be fully
met in case appellant is made to pay Rs.10,000/- as penalty. Accordingly,
the amount of penalty, to be paid by the appellant, is reduced from
Rs.20,000/- to Rs.10,000/-.
With these modifications, present appeal is disposed off.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
May 15, 2009
rps