1999 INSC 0199 SUPREME COURT OF INDIA Ram Krishan Prajapati Vs. State of U.P. (K.T.Thomas and D.P.Mohapatra JJ.) 10.03.1999 ORDER The Text below is only a summarized version of the order pronounced In absence of sanction jurisdiction of special judge under Act of 1947 cannot be invoked thus it is not necessary to go into merit of case.