2002 INSC 0219 SUPREME COURT OF INDIA Baba Vs. State of Maharashtra Crl.A.Nos.823 and 1122 of 2000 (U. C. Banerjee and B. N. Agrawal JJ.) 14.03.2002 ORDER The Text below is only a summarized version of the order pronounced Appellant along with 2 other accused entered the house of deceased and assaulted him resulting his death. Trial Court relied on the evidence of eyewitness. Evidence thoroughly scanned by both Trial Court and High Court. Appellant made belated plea of cross examination of defense witness. Earlier appellant had declined to cross remain witness despite being specifically asked. Appeal dismissed. 1 SpotLaw