Criminial Revision No.2353 of 2009 (O&M) -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Criminial Revision No.2353 of 2009 (O&M)
Date of decision : 14.10.2009
Cheti and another .....Petitioners
Versus
State of Haryana ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Vikram Singh, Advocate for the petitioners.
Mr. S.S.Patter, Deputy Advocate General, Haryana
S. D. ANAND, J.
The Petitioners were convicted by the learned Trial Court and
were sentenced to varying periods of imprisonment and also the payment
of fine. The learned Ist Court of appeal upheld the finding of conviction
but reduced the period of sentence awarded to the petitioners.
It is apparent from the motion order itself that notice was
ordered to be issued only qua sentence.
The learned counse for the petitioners states that the
petitioners would be too willing to pay a sum of Rs.10,000/- to the injured
as compensation. The point was raised in order to buttress the plea for
dilution on point of sentence.
In view of the fact that the petitioners faced trial for a period of
six years and they have been fighting this litigation ever since the year
1999, this Court is of the opinion that the interests of justice would be
served if the solitary plea raised on behalf of the petitioners for their
release on probation of good conduct is allowed. In the light thereof, the
finding of conviction is maintained, however, the order on point of sentence
Criminial Revision No.2353 of 2009 (O&M) -2-
****
shall stand set aside. It is ordered that the petitioners shall stand released
on their furnishing bond in the sum of Rs.10,000/-, with one surety in the
like amount each, to appear and receive sentence whenever called upon
during this period and, in the meantime, to keep the peace and be of good
behaviour. T The petitioners shall, however, pay a sum of Rs.10,000/-, in
all, to the injured persons within fifteen days from today.
The revision petition shall stand disposed of accordingly.
October 14, 2009 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter : Yes/No