2001 INSC 0066 SUPREME COURT OF INDIA Chavda Jivanji Chelaji Vs. State of Gujarat Crl.A.No.957 of 1999 (K.T.Thomas and R.P.Sethi JJ.) 18.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellants convicted by High Court under Section 302and 149 of Indian Penal Code and sentenced to life imprisonment. Injuries that caused death had been inflicted with sharp object which cut artery and vein resulting in death of deceased. Some of persons who attacked deceased were armed with sticks and some were armed with dharia. Deceased sometimes was standing up and other times was running, one particular injury on humerus cannot be said to be would which was specifically intended by assailant. Conviction of appellant altered from Section 302 to 304 and sentence reduced to imprisonment for five years. 1 SpotLaw