1980 INSC 0359 SUPREME COURT OF INDIA Nachittar Singh Vs. State of Uttar Pradesh (R. S. Sarkaria and V. D. Tulzapurkar JJ.) 08.09.1980 ORDER The Text below is only a summarized version of the order pronounced From the facts established by the medical evidence the only reasonable inference that could be drawn was that the injuries to the deceased was caused only with the knowledge that he was likely to cause death of the deceased. Hence the conviction under Section 302 has to be altered to be one under Section 304 Part I.