Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nasir Vs. State of U.P. [2009] INSC 1212 (14 July 2009)
2009 Latest Caselaw 582 SC

Citation : 2009 Latest Caselaw 582 SC
Judgement Date : Jul/2009

    

Nasir Vs. State of U.P. [2009] INSC 1212 (14 July 2009)

Judgement

CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.292 OF 2001 Nasir ...Appellant(s) Versus State of Uttar Pradesh ...Respondent(s) O R D E R Heard learned counsel for the parties.

The sole appellant was convicted under Section 399 read with Section 402 of the Indian Penal Code, 1894, and sentenced to undergo rigorous imprisonment for a period of five years. He was further convicted under Section 25(1)(a) of the Arms Act and sentenced to undergo rigorous imprisonment for a period of one year.

Learned counsel appearing on behalf of the appellant submitted that the sentence of imprisonment awarded against his client may be reduced to the period already undergone because the occurrence had taken place twenty nine years ago and he has remained in custody for a period of more than six months. In the facts and circumstances of the case, we are of the view that the prayer is reasonable and deserves to be granted. Accordingly, the appeal is allowed in-part and, while upholding the conviction of the appellant, sentence ...2/- -2- of imprisonment awarded against him is reduced to the period already undergone by him.

The appellant, who is on bail, is discharged from the liability of bail bonds.

......................J. [B.N. AGRAWAL]

......................J. [G.S. SINGHVI]

New Delhi,

July 14 2009.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter