2000 INSC 1037 SUPREME COURT OF INDIA Arvind Sahni Vs. Punjab & Sind Bank (B.N.Kirpal and Ruma Pal JJ.) 18.09.2000 ORDER The Text below is only a summarized version of the order pronounced Illegal withdrawal from appellant bank account by forging his signature. Cheque did not bear appellant signature. National Commission awarded compensation but directed to furnish indemnity bond. Supreme Curt set aside Order of National Commission.