1980 INSC 0199 SUPREME COURT OF INDIA Ram Prasad Vs. State of Uttar Pradesh (P. N. Bhagwati and E. S. Venkataramiah JJ.) 21.04.1980 ORDER The Text below is only a summarized version of the order pronounced Court held that the accused should have been punished u s 324 of IPC read with section 34 instead of section 307 as the nature of injury was of simple hurt. The accused and the injured wanted to compound the offence and considering the nature of injury, court allowed the compounding of offence.