IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
*****
CRM No.12755 of 2011 in
CRA No.1833-SB of 2011
Date of decision : 1.9.2011
Gurmeet Singh ……..Applicant-Appellant
Vs.
State of Punjab ……Respondent
CORAM : HON’BLE MR. JUSTICE AJAI LAMBA
Present:- Mr.Manoj Kumar, Advocate, for the applicant-appellant
Mr.Manoj Bajaj, Addl.AG, Punjab
—
AJAI LAMBA, J (Oral) :
The application prays for suspension of sentence of applicant-
Gurmeet Singh. It has been pleaded that the applicant has already undergone
four years of actual sentence, which fact has not been disputed by the learned
State counsel. The applicant has been convicted for commission of offence
under Section 376 of the Indian Penal Code and has been sentenced to
undergo seven years rigorous imprisonment.
Considering the undergone period and the fact that final hearing of
the appeal is likely to take considerable time; application is allowed.
Sentence of the applicant is suspended during the pendency of the
appeal.
Bail to the satisfaction of Chief Judicial Magistrate/Illaqua
Magistrate, Patiala.
(AJAI LAMBA)
JUDGE
1.9.2011
akm