1999 INSC 0209 SUPREME COURT OF INDIA State of A.P. Vs. K. Allabakash (K.T.Thomas and D.P.Mohapatra JJ.) 11.03.1999 ORDER The Text below is only a summarized version of the order pronounced The High Court was correct in acquitting the respondent who was convicted under section 302 IPC for causing death of a prisoner, for want of evidence, as all material witnesses had turned hostile but the acquittal did not mean exoneration of the respondent and departmental proceedings need to be initiated.