2001 INSC 0684 SUPREME COURT OF INDIA Chhidamilal Vs. State of M.P. Crl.A.Nos.707 and 708-09 of 1992 (Dr. A. S. Anand CJI., R. C. Lahoti and Ashok Bhan JJ.) 04.09.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant charged for offence under Section 302/149 and 148. Sentenced to life imprisonment. Supreme Court on analysis of evidence concluded that appellants had formed unlawful assembly with object of forcible taking possession of land. During commission of act deceased received vital injuries to which he later succumbed. Supreme Court altered conviction from Section 302/149 to 304/149. Conviction under Section 148 had been proved beyond reasonable doubt and thus sentence was maintained. In case of offence under Section 304/149 sentence reduced from life imprisonment to sentence of eight years. 1 SpotLaw