1980 INSC 0452 Vijay Nath Awasthi Vs State of U. P. Criminal Appeal No. 200 of 1974 (Syed M. Fazal Ali, A. D. Koshal JJ) 14.11.1980 JUDGMENT FAZAL ALI, J. ­ 1. This Appeal by special leave is directed against the judgment of the Allahabad High Court upholding the conviction of the appellant under section 161 of the Indian Penal Code and Section 5(2) of the Prevention of Corruption Act as also the sentence of two years awarded on each count to run concurrently. 2. We have gone through the judgment of the High Court and have been taken through the evidence. According to the prosecution case, the appellant demanded a bride of Rs. 100 from Kumar (PW 1) who paid it to the former after a complaint was made to Additional District Magistrate and information was passed on to the police who organised a trap. The fact that money was paid to the appellant is beyond doubt and, in fact, the appellant does not deny it. His stand was that money was surreptitiously put into his pocket and that as soon as he was accused of taking it by way of a bridge, he threw it away., 3. Mr. Gupta, learned counsel for the appellant, brought to our notice certain discrepancies in the evidence of the witnesses, but after having gone through the same, we are unable to interfere with its appraisal by the two courts below. There is no reason, factual or legal, such as may persuade us to exercise the special jurisdiction of this Court under Article 136 of the constitution. 4. We therefore find no merit in this appeal which is accordingly dismissed.