Rajasthan High Court
Mohd.Muveen And Anr vs State on 5 October, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
O R D E R
D.B. CRIMINAL MISC. APPLICATION FOR SUSPENSION
OF SENTENCE NO. 403/2009
IN
D.B. CRIMINAL APPEAL NO. 311/2009
MOHD. MUVEEN & ANR. Vs. STATE OF RAJASTHAN
Date: 05.10.2009
HON'BLE MR. JUSTICE DALIP SINGH
HON'BLE MR. JUSTICE K.S. CHAUDHARI
Mr. Alok Sharma, Advocate for the accused-appellants.
Mr. J.R. Bijarnia, Public Prosecutor for the State.
****
Having heard rival submissions and having perused the record, we are not satisfied that it is a fit case in which the sentence awarded to the accused-appellants should be suspended.
Accordingly, the application of the accused-appellants Mohd. Muveen and Hifajat Ali @ Hippa for suspension of sentence is dismissed.
The appellants are at liberty to move an application for preparation of paper book.
(K.S. CHAUDHARI),J. (DALIP SINGH), J. /KKC/