1999 INSC 0201 SUPREME COURT OF INDIA State of Orissa Vs. Debaraj Tarini (G.B.Pattanaik and M.B.Shah JJ.) 10.03.1999 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the acquittal order of 12 persons accused of murder of 3 persons under Sections 149 and 302 of Indian Penal Code, 1860 where the High court had dismissed the application without any reason. The court held that the reasons of the Sessions Judge for nor believing the eyewitnesses and passing the acquittal order are not tenable and therefore remitted the case back to the High court for disposal within 3 months from date of receipt of order.