2003 INSC 0472 SUPREME COURT OF INDIA Chaman Vs. State of U.P. Crl.A.No.934-936 of 1995 (S.N. Variava and B.N. Agarwal JJ.) 13.02.2003 JUDGMENT S.N. Variava, J. 1. Heard parties at length. 2. We have been taken through the evidence and other materials on record. We are in agreement with the findings that the prosecution has proved its case beyond a reasonable doubt as against the Appellant. The High Court has rightly held that the offence which is made out is under Section 304 Part II I.P.C. We therefore find no infirmity in the Judgment of the High Court. 3. We have also considered the submission that the Appellant should be given the benefit of Section 5 of the United Provinces Borstal Act, 1938. Considering the fact that the High Court has already taken a very lenient view and sentenced the sentence and/or giving benefit of the said Section arises. We therefore, see no reason to interfere. 4. Accordingly, the Appeals stand dismissed. The bail bond shall stand cancelled. The Appellant should be taken into custody forthwith to serve out the remaining period of sentence. Appeal dismissed. 1 SpotLaw