2000 INSC 1182 SUPREME COURT OF INDIA State of Maharashtra through CBI Vs. Amarnath Sukhadeo Chaudhary (U.C.Banerjee and K.G.Balakrishnan JJ.) 09.11.2000 ORDER The Text below is only a summarized version of the order pronounced Special Judge passed Order of detention after dealing with issues appropriately. High Court reversed the Order of detention. Judgment of High Court cannot be faulted and High Court judgment ought not to be interfered with this Court under exercise of jurisdiction under Article 136.