2008 INSC 0090 SUPREME COURT OF INDIA Kumudha Vs. S.I. of Police, Central Crima Branch Crl.A.No.99 of 2008 (K.G.Balakrishnan,CJI. and R.V.Raveendran,J.) 15.01.2008 ORDER Arising out of SLP(Crl.) No.3722/2006) 1. Heard learned counsel for appellant and leanred counsel for the State. 2. Leave granted. 3. The appellant was convicted for the offence of cheating and sentenced to undergo imprisonment for a period of two years. The appellant had surrendered on 4.4.2006 and has already undergone the sentence to an extent of 1 year and 9 months. We are of the view that in the facts and circumstances of the case, the sentence already undergone meets the ends of justice Accordingly, We confirm the conviction. The appellant is directed to be released Forth with, if not required in any other case. 4. The appeal is disposed of accordingly. 1 SpotLaw