2000 INSC 0863 SUPREME COURT OF INDIA Jagjeevan Prasad Vs. State of M.P. (K. T. Thomas and R. P. Sethi JJ.) 03.08.2000 ORDER The Text below is only a summarized version of the order pronounced This special leave petition is against the order of the High Court where it had enhanced the imprisonment to one year under Section 5(2) of the Prevention of Corruption Act, 1947.