2001 INSC 0068 SUPREME COURT OF INDIA State of U.P. Vs. Munnoo Lal Crl.A.No.1108 of 1998 (K.T.Thomas and R.P.Sethi JJ.) 18.01.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent charged for offence under Section 376 and sentenced to six years of rigorous imprisonment. Acquitted by High Court on ground that rapist was not properly understood by victim. Evidence of witnesses could not be disputed. Supreme Court set aside decision of High Court as it erred with well merited conviction passed by Trial Court but reduced sentence two years of rigorous imprisonment. 1 SpotLaw