1999 INSC 0203 SUPREME COURT OF INDIA Raj Singh Vs. State of Haryana (K.T.Thomas and D.P.Mohapatra JJ.) 10.03.1999 ORDER The Text below is only a summarized version of the order pronounced The nature of the offence is such that the appellant cannot be allowed the benefits envisaged in the Probation of Offenders Act, 1958 but as the appellant was an adolescent when he committed the offence and a period of 17 years has elapsed during which he became married and became the father of two kids, the sentence imposed on the appellant by the High Court under Section 304 Part II of the IPC is reduced to the period of imprisonment already undergone.