High Court Rajasthan High Court

Mohanram vs State Of Rajasthan on 15 March, 1989

Rajasthan High Court
Mohanram vs State Of Rajasthan on 15 March, 1989
Equivalent citations: 1989 WLN UC 169
Author: A Mathur
Bench: A Mathur


JUDGMENT

A.K. Mathur, J.

1. Heard learned Counsels. The accused has been convicted Under Section 9 of the Opium Act and sentenced to 1 year R.I. and to pay a fine of Rs. 500/- in default of payment of fine to further undergo 3 month’s, R.I.

2. Learned counsel for the petitioner does not challenging the conviction and only prays that sentence should be reduced as the accused is 60 years of age, therefore, sentence may be reduced. Looking to the facts and circumstances of this case that incidence is of the year 1981 and accused is 60 years of age, therefore, I am inclined to reduce the sentence of the. accused petitioner from 1 year R.I. with a fine of Rs. 500/- to 6 month’s R.I. without fine.

3. In the result I allow the revision petition in part, conviction of the accused petitioner is maintained Under Section 9 of the Opium Act. How ever, his sentence is reduced from 1 year R.I. and a fine of Rs. 500/- to 6 month’s R.I. without any fine.