Supreme Court of India

Vinod Kumar @ Bittu vs State Of Delhi on 16 July, 2010

Supreme Court of India
Vinod Kumar @ Bittu vs State Of Delhi on 16 July, 2010
Author: ……………….J.
Bench: Dalveer Bhandari, Deepak Verma
                                               1

                      IN THE SUPREME COURT OF INDIA

                     CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO.1270 OF 2010
             (Arising out of SLP(Crl.)No.1701 of 2010)

VINOD KUMAR @ BITTU                         ... APPELLANT(S)

                 VERSUS

STATE OF DELHI                              ... RESPONDENT(S)

                                O R D E R

We have heard learned counsel for the parties.

Leave granted.

The appellant-Vinod Kumar @ Bittu was convicted by the

trial Court and was sentenced to rigorous imprisonment for ten

years and to pay fine of Rs.5,000/- and in default of payment of

fine to further undergo rigorous imprisonment for the period of two

years for the offence under Section 376(2)(g) to further undergo

rigorous imprisonment for seven years and to pay fine of Rs.4,000/-

under Section 366 IPC and in default of payment of fine to further

undergo rigorous imprisonment for a period of eighteen months. The

appellant was acquitted under Section 376(2)(g), however, he was

convicted under Section 366/34 of the Indian Penal Code and was

sentenced to imprisonment for four years.

The incident is of 1983 and at that time the appellant was

17 years of age. Now he is married and having children.
2

In the facts and circumstances of this case, we deem it

appropriate to uphold the conviction but the sentence of

imprisonment is reduced from four years to two years and six months.

The Appeal is partly allowed and disposed of.

……………….J.

(DALVEER BHANDARI)

……………….J.

(DEEPAK VERMA)

NEW DELHI;

16TH JULY, 2010