2009 INSC 0686 SUPREME COURT OF INDIA Asgar Vs. State of Uttarakhand Crl.A.No.620 of 2009 (Tarun Chatterjee and V.S.Sirpurkar JJ.) 31.03.2009 ORDER 1. Leave granted. 2. Considering the facts and circumstances of the present case, particularly the age of the appellant-accused, we reduce the sentence of the appellant-accused to three months only. If the appellant has not served out the sentence, he shall be taken into custody to serve out the sentence. 3. The appeal is disposed of accordingly. 1 SpotLaw