Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1464 docs - [View All]
Surjay Bdr. Darjee vs State Of Sikkim on 30 March, 2006
Gunwanta Bai @ Munnibai W/O ... vs State Of M.P. on 3 December, 1997
Mohan Rathor vs State Of Madhya Pradesh on 9 January, 1986
Shiv Singh vs State on 19 May, 1983
State Of Gujarat vs Pandya Premashanker Alias ... on 23 September, 1998

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 308 in The Indian Penal Code, 1860
308. Attempt to commit culpable homicide.-- Whoever does any act with such intention or knowledge and under such circumstances that, if he by that act caused death, he would be guilty of culpable homicide not amounting to murder, shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both; and, if hurt is caused to any person by such act, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both.
1. Subs. by Act 26 of 1955, s. 117 and Sch., for" transportation for life".
2. Ins. by Act 27 of 1870, s. 11.
3. Ins. by Act 12 of 1891, s. 2 and Sch. II.
Illustration A, on grave and sudden provocation, fires a pistol at Z, under such circumstances that if he there by caused death he would be guilty of culpable homicide not amounting to murder. A has committed the offence defined in this section.