2000 INSC 1228 SUPREME COURT OF INDIA Ram Ekbal Upadhya Vs. State of Bihar (K.T.Thomas and R.P.Sethi JJ.) 17.11.2000 ORDER The Text below is only a summarized version of the order pronounced Matter related to alteration of offence from Section 307 - 326 of Indian Penal Code. Injury described as grievous hurt was loss of index finger of one of injured. Apex Court altered Section of offence to Section 326.