2000 INSC 1320 SUPREME COURT OF INDIA Inderpal Vs. State of M.P. (K.T.Thomas and R.P.Sethi JJ.) 06.12.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant charged for offence under Section 306. High Court while dealing with appeal found appellant guilty of offence under Section 498A. On appeal Supreme Court set aside conviction of appellant as there was no single piece of evidence that can be admitted in law to be used against appellant.