2001 INSC 0301 SUPREME COURT OF INDIA Chandu Vs. State of Maharashtra Crl.A.No.657 of 1992 (Dr. A.S.Anand CJI., N. Santosh Hedge and Shivaraj V. Patil JJ.) 22.03.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant assaulted deceased in retaliation. Trial Court acquitted appellant as prosecution failed to prove commission of offence beyond reasonable doubt. High Court after disbelieving the substratum of prosecution case had evolved a new case which is neither deposed to by prosecution nor by the defense. High Court failed to give any reasons for dislodging findings recorded by Trial Court. Supreme Court held that High Court should not interfered with Order of acquittal as view of Trial Court was reasonable view. 1 SpotLaw