2001 INSC 0334 SUPREME COURT OF INDIA Mohd. Shahid Vs. State of M.P. Crl.A.No.396 of 2001 (G. B. Pattanaik and U. C. Banerjee JJ.) 30.03.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant charged under Section 302 for giving knife blow on abdomen and chest of deceased. Sentenced to life imprisonment by Session Judge. High Court instead of examining and reappreciating evidence disposed of matter by holding that it was not necessary to give detailed reasons as Court agreed with reason of Session Judge. Supreme Court remitted matter back to High Court for predisposal in accordance with law. 1 SpotLaw