2008 INSC 0260 SUPREME COURT OF INDIA Jaising Vs. State of Maharashtra Crl.A.No.815 of 2006 (P.P.Naolekar and Lokeshwar Singh Panta,JJ.) 31.01.2008 ORDER 1. Having heard the arguments of the learned counsel appearing for the parties and gone through the judgments of the courts below and the evidence of the witnesses particularly the eye witnesses PW.8 and PW.9, we do not find any infirmity in the judgment passed by the trial court and that of the High Court upholding the conviction and sentence of the accused-appellant. The criminal appeal is, accordingly, dismissed. 1 SpotLaw