2000 INSC 1049 SUPREME COURT OF INDIA State of U.P. Vs. Jagdish Singh Malhotra (Dr.A.S.Anand, C.J., N.Santosh Hedge and Shivaraj V. Patil, JJ.) 20.09.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent charged for demanding bribe. High Court acquitted respondent. In view of evidence of witnesses entire version of prosecution becomes doubtful. No fault can be found with the well merited Order of acquittal.