1981 INSC 0282 SUPREME COURT OF INDIA Tulsi Ram Vs. State of Uttar Pradesh (A. Varadarajan and P. N. Bhagwati JJ.) 27.04.1981 ORDER The Text below is only a summarized version of the order pronounced The sentence is reduced from five years imprisonment to three years rigorous imprisonment keeping in view the fact that the appellant did not intend to cause injury to the complainant in any vital part of the body and also because his only son is in mental hospital.