1988 INSC 0100 G. A. N. Rajan Vs Republic of India (Union of India) Criminal Appeal No. 156 of 1975 (M.M. Dutt, K. Jagannatha Shetthy JJ) 03.02.1988 ORDER Heard learned counsel for the parties. In the facts and circumstances of the case, while we uphold the conviction of the appellant, we reduce the sentence of imprisonment to the period already undergone by the appellant for the special reason that the case has been pending for a long time and the offence was committed in the year 1958. The sentence of fine is, however maintained. The appeal is, accordingly, disposed of.