1999 INSC 0923 SUPREME COURT OF INDIA Om Prakash Vs. State of Haryana (G.B.Pattanaik and U.C.Banerjee JJ.) 29.11.1999 ORDER The Text below is only a summarized version of the order pronounced Appellants convicted for offence under Section 323 and 325 of Indian Penal Code sought to raise provisions of Section of 360 of CrPC. Supreme Court held that it was fit case to raise provisions of Section 360 and directed appellant to maintain good conduct during period of probation.