2000 INSC 0957 SUPREME COURT OF INDIA Kiran Kumar Vs. State of M.P. Crl.A.No.725 of 2000 (K.T.Thomas and R.P.Sethi JJ.) 28.08.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant who was convicted and sentenced to imprisonment for period of seven years filed appeal. During pendency of appeal moved an application for suspension of sentence which was rejected by High Court. In view of precedents it had been held that when a person is sentenced to short term imprisonment and his appeal is pending his sentence should be suspended and rejection is only by exception. Supreme Court suspended sentence passed on appellant as no exceptional reason had been shown for not suspending sentence.