2001 INSC 0434 SUPREME COURT OF INDIA Sulekh Chand Vs. State of Haryana Crl.A.No.741 of 1992 (Dr.A.S.Anand CJI., R.C.Lahoti and Doraiswamy Rajuu Raju JJ.) 02.05.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant convicted for offence under Section 302 and sentenced to life imprisonment. Conviction and sentence upheld by High Court. On independent appraisal of witnesses Supreme Court concluded that they have given a consistent and cogent version of occurrence. Upheld decision of High Court as prosecution had established beyond reasonable doubt. 1 SpotLaw