High Court Punjab-Haryana High Court

Madan Lal S/O Inder Singh, Krishan … vs The State Of Haryana on 30 January, 2003

Punjab-Haryana High Court
Madan Lal S/O Inder Singh, Krishan … vs The State Of Haryana on 30 January, 2003
Author: K Gupta
Bench: K Gupta


ORDER

K.C. Gupta, J.

1. The appellants were convicted and
sentenced for three and half years and a fine of
Rs. 2000/- under Sections 365/511 IPC for an attempt to
abduct Manglo Devi. Learned Counsel for the appellants
contended that some of the appellants are in custody for
the last about 8 months and the remaining appellants are
in Custody for about 5 months and that the appeal is not
likely to be heard in the near future.

2.
Keeping in view the facts and circumstances of
the case, sentence of the appellants except fine is
suspended. They are admitted to bail to the satisfaction
of CJM, Hisar.