1988 INSC 0038 Mohan Singh Vs State of U. P. Civil Appeal No. 24 of 1988 (G.L. Oza, B.C. Ray, K. Jagannatha Shetty JJ) 14.01.1988 ORDER 1. Special leave granted. Heard learned counsel for the parties. 2. In the peculiar circumstances of this case and in view of the fact that the appellant is a man of 85 years of age and he had already been in jail for a few months, he deserves to be considered under Section 4 of the Probation of Offenders Act. Under these circumstances we direct that as he is on bail, he shall not be sent to jail on his furnishing a bond of good behaviour to the satisfaction of Chief Judicial Magistrate, Kashipur, Nainital. 3. The appeal is disposed of accordingly.