Balwan And Ors. vs State Of Haryana on 2 February, 1983

0
42
Supreme Court of India
Balwan And Ors. vs State Of Haryana on 2 February, 1983
Equivalent citations: 1983 (1) SCALE 111, 1984 Supp (1) SCC 629
Bench: O C Reddy, S M Ali

ORDER

1. In this appeal the appellants have been convicted under Sections 148, 307/149, 326/149, 325/149, 324/149 and 323/149 to various terms of imprisonment ranging from one year to five years rigorous imprisonment. It is common ground that the appellants have already served a little, more than 2 1\2 years in jail and they were released on bail in 1976. After lapse of such a long time and having regard to the nature of injuries received by the injured persons and in the peculiar facts and circumstances of this case, we do not think that it is expedient in the interests of justice to send them back to jail. In these circumstances, while upholding the conviction of the appellants we reduce the sentence of the appellants to the period already served by them on the various counts. The appeal is accordingly disposed of.

LEAVE A REPLY

Please enter your comment!
Please enter your name here