High Court Punjab-Haryana High Court

Rajpal vs State Of Haryana on 6 November, 2008

Punjab-Haryana High Court
Rajpal vs State Of Haryana on 6 November, 2008
     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