2001 INSC 0085 SUPREME COURT OF INDIA M. Abbas Vs. State of Kerala Crl.A.No.325 of 1995 (Dr.A.S.Anand CJI., R.C.Lahoti and Doraiswamy Rajuu Raju JJ.) 23.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant convicted and sentenced to one year simple imprisonment on charges of accepting bribe. Appeal before High Court dismissed. Court cannot convict an accused only on such probability or suspicion howsoever strong it may be. Prosecution failed to establish beyond a reasonable doubt the charge of accepting bribe. Supreme Court set aside conviction of appellant. 1 SpotLaw