Punjab-Haryana High Court
Present: Mr. N.K.Sanghi vs Unknown on 14 December, 2009
Crl. Misc. No.61397 of 2009 in
CRA No.1613-SB of 2008
Mohit Gupta vs. State of Haryana
Present: Mr. N.K.Sanghi, Advocate
for the applicant.
Mr. A.S.Ghangas, Addl. AG, Haryana.
****
This is an application under Section 389 Cr.PC for
suspension of sentence.
Learned State counsel has placed on record the
custody certificate which is taken on record as mark ‘A’. As per
the certificate, petitioner has already undergone 01 year 04
months & 09 days of actual imprisonment out of substantive
sentence of five years.
In these circumstances, I deem it appropriate to
suspend the sentence of the petitioner. Bail to the satisfaction of
CJM, Ambala.
Petition stands disposed of.
December 14, 2009 (AJAY TEWARI) sonia JUDGE