S.B. Cr. Revision Petition No.398/2000 Bhupendra Singh Vs. State of Raj. Dated : 19.01.2010 HON'BLE MR. MAHESH BHAGWATI,J. None present, for the petitioner. Mr. Amit Punia, PP for the State. ***
None is present for the revisionist.
Challenge in this revision is to the judgment dated 29th June, 2000 rendered by Additional Sessions Judge No.4, Jaipur City, Jaipur whereby the learned Appellate Court dismissed the appeal of the revisionist and maintained the judgment dated 27th February 1999 passed by the learned trial Court.
A perusal of the impugned judgment reveals that the revisionist accused petitioner was convicted in the offence under Section 451 & 323 of IPC and he was released on probation of good conduct on his furnishing a personal bond of Rs.3,000/- with the stipulation that he will maintain peace and be of good behaviour for a period of one year and will not repeat such offence during this period.
I do not find any infirmity in the judgment rendered by the appellate Court. The learned Appellate Court has discussed the entire prosecution evidence at length and the findings arrived at by the learned
-2-
Appellate Court are cogent and just. To my firm view, the learned Appellate Court has already taken a very lenient view and released the revisionist on probation, instead of imposing the sentence.
The impugned judgment does not call for any interference and thus the revision petition deserves to be dismissed and it stands dismissed accordingly.
(MAHESH BHAGWATI)J.
Pc