2001 INSC 0690 SUPREME COURT OF INDIA Lalloo Vs. State of U.P. Crl.A.Nos.434 and 435 of 1997 (Dr.A.S.Anand CJI., R. C. Lahoti and Ashok Bhan JJ.) 05.09.2001 ORDER The Text below is only a summarized version of the order pronounced Appellants convicted and sentenced under Section 302/149, 148 and 147 of IPC. Trial Court sentenced them to life imprisonment. Supreme Court on basis of evidence concluded than prosecution had not been able to connect two appellants with crime beyond reasonable doubt. Conviction and sentence of appellants set aside. 1 SpotLaw