2000 INSC 1026 SUPREME COURT OF INDIA Shamnsaheb M. Multtani Vs. State of Karnataka (K. T. Thomas and A. P. Misra JJ.) JUDGMENT The Text below is only a summarized version of the order pronounced Whether conviction under Section 304-B of Indian Penal Code can be awarded when charge for offence was only under Section 302 of IPC. Matter referred to a larger Bench to decide.