ORDER
R.L. Anand, J.
1. I have heard the learned counsel for the parties and
with their assistance have gone through the record of the case.
2. The learned counsel for the appellant has not
challenged the conviction of the appellant who has been
convicted for the offence under Section 335 and 334 of the
Indian Penal Code and rightly too in view of the statement
of the injured witness. The counsel only submitted that
the appellant is suffering the vagaries of the criminal
proceedings for the last more than 15 years and,
therefore, he may be visited with leniency in the matter
of sentence. This contention raised by the learned
counsel for the appellant has not been seriously opposed
by the learned counsel appearing on behalf of the State.
3. Keeping in view the fact that the appellant is
suffering the vagaries of the criminal proceedings for the
last about 15 years, I am of the opinion that the ends of
justice will suffice if the substantive sentence of the
appellant under Section 335 of the Indian Penal Code is
reduced to nine months which shall run concurrently with
the sentence awarded under Section 334 of the Indian Penal
Code. Order accordingly. The imposition of fine is not
disturbed.
4. With this modification in the matter of sentence, the
appeal stands disposed of.