1980 INSC 0373 Nain Ram and Another Vs State of Uttar Pradesh Criminal Appeal No. 629 of 1980 (CJI Y. V. Chandrachud, A.D. Koshal JJ) 16.09.1980 ORDER 1. Heard counsel. Special leave granted. 2. In compliance with the Order passed by this Court on September 2, 1980, the appellants have surrendered and they agree to deposit a sum of Rs 3500 each by way of fine in this Court during the course of the day. In view of this, the sentence imposed upon the appellants is reduced to six months' rigorous imprisonment and a fine of Rs 3500 each. 3. The total amount of Rs 7000 shall be remitted to the Court of the Assistant Sessions Judge, Nainital. The learned Assistant Sessions Judge will, on proper identification, arrange to pay Rs 3500 to each of the two injured persons, namely Udairam, PW 4 and Sher Singh PW 6. 4. The appeal shall stand disposed of in terms of this order.