Supreme Court of India
Rajesh Kumar @ Khanna vs State Of Haryana on 11 January, 2011
Bench: Chandramauli Kr. Prasad, Harjit Singh Bedi
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 101 OF 2011
[ARISING OUT OF SLP(CRL.)NO. 8403 OF 2010]
RAJESH KUMAR @ KHANNA ..... APPELLANT
VERSUS
STATE OF HARYANA ..... RESPONDENT
O R D E R
Leave granted.
We had issued notice in this matter confined only to the question of sentence.
We see from the record that the appellant has undergone 13 months of the sentence imposed on him for offences punishable under Section 325 of the Indian Penal Code.
In view of the above, facts, we feel that the ends of justice would be met if the sentence is reduced to that already undergone by him. With this modification in the sentence, the appeal stands dismissed. The appellant shall be released forthwith if not required in connection with any other case.
...... ..................J [HARJIT SINGH BEDI] ........................J [CHANDRAMAULI KR. PRASAD] NEW DELHI JANUARY 11, 2011.