2004 INSC 0851 SUPREME COURT OF INDIA Bikas Chatterjee Vs. Union of India (UOI) (R. C. Lahoti CJI., Ruma Pal, Arun Kumar, G. P. Mathur and C. K. Thakker JJ.) 12.08.2004 ORDER 1. The Text below is only a summarized version of the order pronounced Convicted found guilty of offence under Section 376, 380 and 302 of Indian Penal Code. Capital punishment awarded which was also affirmed by Supreme Court. Pardon rejected by President. Supreme Court held that no case had been made out for making departure from the presumption and assumption which attaches with Order of President. Appeal dismissed. 1 SpotLaw