1999 INSC 0925 SUPREME COURT OF INDIA State of A.P. Vs. Yelamati Venkaataraju (K. T. Thomas and M. B. Shah JJ.) 29.11.1999 JUDGMENT The Text below is only a summarized version of the order pronounced Single Judge of High Court disposed of the revision petition on ground that there were discrepancies and contradictions in petition. Single Judge allowed revision petition and set aside conviction. Supreme Court held that High Court did not point out a single discrepancy of contradiction worth the name. Impugned Order of High Court set aside and matter remitted back to High Court for fresh disposal.