Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 11]

Supreme Court of India

Pappu And Ors. vs State Of Punjab on 11 August, 1999

Equivalent citations: JT1999(10)SC353, AIR 2000 SUPREME COURT 3633(2), (2000) 27 ALLCRIR 371, (2000) SC CR R 470, (1999) 10 JT 353 (SC)

Author: G.T. Nanavati

Bench: G.T. Nanavati, Syed Shah Mohammed Quadri

JUDGMENT


 

G.T. Nanavati, J.
 

1. Some of the appellants in this appeal have been convicted under Section 307 I.P.C. and other under Section 307 read with Section 149 I.P.C. They have also been convicted under Section 323 and Section 323 read with Section 149 I.P.C. They have been sentenced to suffer rigorous imprisonment for three years for the offence punishable under Section 307 I.P.C. Only point now urged by the learned Counsel for the appellants is that the appellants and P.Ws. 3, 4 and 5 who were injured in the incident, are close relatives, they have now settled their dispute, their relations have now become cordial and therefore their sentence may be reduced. Considering the near relationship of the parties and the fact that there is a genuine compromise between the parties, we reduce the sentence of the appellants to the period already undergone even though we maintain their conviction. The appeal is thus partly allowed.