Section 350(1) in The Code of Criminal Procedure, 1973
(1)If any witness being summoned to appear before a Criminal Court is legally bound to appear at a certain place and time in obedience to summons and without just excuse neglects or refuses to attend at that place or time or departs from the place where he has to attend before the time at which it is lawful for him to depart, and the Court before which the witness is to appear is satisfied that it is expedient in the interests of justice that such a witness should be tried summarily, the Court may take cognizance of the offence and after giving the offender an opportunity of showing cause why he should not be punished under this section, sentence him to fine not exceeding one hundred rupees.