2006 INSC 0179 SUPREME COURT OF INDIA B.T. Jayaram Vs State of Karnataka Criminal Appeal No. 299 of 2006 (B. P. Singh and Altamas Kabir, JJ) 06.03.2006 JUDGMENT B. P. SINGH, J. We have heard Counsels for the parties. 2. Leave granted. 3. The appellant has been sentenced to six months' simple imprisonment and to pay a fine of Rs. 10,000/- and in default to undergo simple imprisonment for six months under Section 498-A of the IPC. It is brought to our notice that the appellant as well as the victim have both since remarried and are happily living with their families. In the facts and circumstances of the case it is prayed that the sentence passed on the appellant may be reduced to the period already undergone. We are also informed that the appellant has remained in custody for a little over two months. 4. In the facts and circumstances of the case, the sentence of the appellant is reduced to the period already undergone. The impugned judgment and order of the High Court is accordingly modified. 5. The appeal is partly allowed.