2000 INSC 1054 SUPREME COURT OF INDIA State of T.N. Vs. Krishnan Crl.A.No.393 of 1993 (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 offence of demanding bribe. Sentence to one years of rigorous imprisonment. Acquitted by High Court. Supreme Court upheld decision of High Court on ground that factum of demand of bribe and circumstance under which demand was made was suspect.