2000 INSC 1126 SUPREME COURT OF INDIA Pappu Vs. State of Kerala (K.T.Thomas and R.P.Sethi JJ.) 18.10.2000 ORDER The Text below is only a summarized version of the order pronounced Three assailants inflicted injury on deceased and fourth one only was carrying torch to show light. All four convicted and sentenced. Appeal against fourth convict allowed as he did not inflict any injury on deceased.