Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 299] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 299(c) in The Jammu and Kashmir State Ranbir Penal Code, 1989

(c)A, by shooting at a fowl with intent to kill and steal it, kills B who is behind a bush; a not knowing that he was there. Here although A was doing an unlawful act, he was not guilty of culpable homicide, as he did not intend to kill B, or cause death by doing an act that he knew was likely to cause death.