2000 INSC 1172 SUPREME COURT OF INDIA Virender Vs. State (NCT) of Delhi (K.T.Thomas and R.P.Sethi JJ.) 07.11.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant made an endeavor to bring the case within ambit of Exception 4 of Section 300 of Indian Penal Code. Facts revealed that appellant has armed himself with a lethal weapon whereas deceased was unarmed. Apex Court held that when armed offender takes undue advantage of that weapon against an unarmed person he cannot get benefit of Exception 4.