1982 INSC 0069 Abdulla Haji and Another Vs State of Kerala Criminal Appeal No. 103 of 1982 (E. S. Venkataramiah, Syed M. Fazal Ali JJ) 18.02.1982 ORDER 1. Heard learned counsel for the parties. In the peculiar facts and circumstances of this case the sentence is reduced to the period already served and in lieu of the sentence remitted, we impose a fine of Rs. 7000 to be paid within two months from today. The entire amount of fine, if realised, shall be paid to injured PW 1. In default of payment of fine, the appellants shall suffer rigorous imprisonment for six months. The appeal is accordingly disposed of.