2000 INSC 1091 SUPREME COURT OF INDIA Suresh Kumar Vs. State (NCT of Delhi) (K.T.Thomas and R.P.Sethi JJ. 29.09.2000 ORDER The Text below is only a summarized version of the order pronounced High Court dismissed application of appellant with just one line Order. Suspension of sentence of imprisonment can be considered by Appellate Court unless there are exceptional circumstances. Appeal allowed as no exceptional circumstances has been highlighted by Judge of High Court.