1999 INSC 0170 SUPREME COURT OF INDIA Arjun Das Vs. Rampyari (S.P.Bharucha and N.Santosh Hedge JJ.) 24.02.1999 ORDER The Text below is only a summarized version of the order pronounced The court held that there is no reason why it should impose anything less than the punishment that has been imposed on the petitioner if he has committed a breach. The plea that the petitioner is 71 years old and that a token punishment should be awarded is rejected.