2001 INSC 0158 SUPREME COURT OF INDIA Gopal and Ors. and Lallu Vs. State of U.P. Crl.A.Nos.492-96 and 796-97 of 1999 (K.T.Thomas and R.P.Sethi JJ.) 08.02.2001 ORDER The Text below is only a summarized version of the order pronounced Appellants charged for offence under Sections 302, 307, 149 and 148 of Indian Penal Code sentenced to death penalty. On appeal Division Bench of High Court upheld conviction but altered sentence from death penalty to life imprisonment. 1 SpotLaw