Supreme Court of India

Sanjeev Kumar vs State Of Haryana on 13 August, 2009

Supreme Court of India
Sanjeev Kumar vs State Of Haryana on 13 August, 2009
Bench: Dalveer Bhandari, Mukundakam Sharma
                                IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION


              CRIMINAL APPEAL NO. 1517   OF 2009
           [Arising out of SLP(Crl.) No. 1824/2009]


SANJEEV KUMAR                                                  ... APPELLANT(S)

                                  :VERSUS:

STATE OF HARYANA                                               ... RESPONDENT(S)




                                 O R D E R

Leave granted.

Learned counsel for the appellant places

reliance on the judgment of this Court in Bhoop Ram v.

State of U.P., (1989) 3 SCC 1, which has been

consistently followed by this Court in various

decisions rendered subsequently.

Our attention has been drawn to a latest

decision of this Court in Vineet Kumar Gupta @

Dharminder v. State of Punjab, (Crl.A. No. 475/2009),

decided on 6.3.2009, wherein the accused being a

juvenile on the date of occurrence had attained

majority and hence he was not sent to a Special Home.
-2-

In the instant case, the appellant was 15= years

of age on the date of commission of the offence and now

he should be about 26-27 years of age. In this view of

the matter and also in view of the aforesaid judgment,

the appellant cannot be sent to the Special Home now.

The conviction of the appellant is maintained

but his sentence is reduced to the period already

undergone by him. We order accordingly.

The appellant is presently in the District Jail,

Kurukshetra, Haryana. He is directed to be released

forthwith if not required in connection with any other

case.

This appeal is partly allowed in aforementioned

terms.

…………………J
(DALVEER BHANDARI)

…………………J
(Dr. MUKUNDAKAM SHARMA)

NEW DELHI,
AUGUST 13, 2009.