1969 INSC 0195 SUPREME COURT OF INDIA Mathai Methews Vs. The State of Maharashtra (G. K. Mitter , K. S. Hegde and S. M. Sikri JJ.) 23.07.1969 ORDER The Text below is only a summarized version of the order pronounced This appeal is filed against the decision of the High Court of Bombay setting aside the judgment of acquittal of the appellant by the Trial Court and convicting him under section 302,326 and 324 of the Indian Penal Code. The appellant Court should not disturb the finding of the Trial judge if that cannot be said to be unreasonable although it is possible to reach at a different conclusion.on the basis on the material on record. So the Supreme Court concluded that the High Court was not justified in setting aside the order of the Trial Court. In this case the Supreme Court allowed the appeal.