1999 INSC 0945 SUPREME COURT OF INDIA Jal Singh Vs. State of Haryana (G.T.Nanavati and S.N.Phukan JJ.) 02.12.1999 ORDER The Text below is only a summarized version of the order pronounced In this case, appeal is against the validity of the search done by the Head constable who has no power to do the search and therefore the evidence seized by the illegal search can't be used for conviction of the appellant. The court held that the evidence is reliable beyond doubt and as regarding other rules, the counsel was unable to specify the breach, hence the conviction order is valid.