1981 INSC 0132 SUPREME COURT OF INDIA Malkiat Singh Vs. State of Punjab (A. C. Gupta and Baharul Islam JJ.) 27.02.1981 JUDGMENT The Text below is only a summarized version of the order pronounced The sentences of imprisonment passed on the appellants must also be reduced to the periods undergone by them as the High Court had reduced the sentences of the two appellants before it following the decision in Ram Pujan v. State of U.P., but made a different order in case of the other two appellants who has appealed before this court.