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 418] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in The Prevention Of Damage To Public Property Act, 1984

(2)Whoever commits mischief by doing any act in respect of any public property being
(a)any building, installation or other property used in connection with the production, distribution or supply of water, light, power or energy;
(b)any oil installations;
(c)any sewage works;
(d)any mine or factory;
(e)any means of public transportation or of tele-communications, or any building, installation or other property used in connection therewith, shall be punished with rigorous imprisonment for a term which shall not be less than six months, but which may extend to five years and with fine:
Provided that the Court may, for reasons to be recorded in its judgment, award a sentence of imprisonment for a term of less than six months.