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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 12 in Jammu and Kashmir Criminal Laws (Amendment) Act, 2013

12. Substitution of section 375, 376, 376-A, 376-B, 376-C and 376-D, Act XII of 1989.

- For sections 375, 376, 376-A, 376-B, 376-C and 376-D of the Penal Code, the following sections shall be substituted, namely:-"375. Rape. - A man is said to commit "rape" if he, -
(a)penetrates his penis, to any extent, into the vagina, mouth urethra or anus of a woman or makes her to do so with him or any other person; or
(b)inserts, to any extent, any object or a part of the body, not being the penis, into the vagina, the urethra or anus of a woman or maker her to do so with him or any other person; or
(c)manipulates any part of the body of a woman so as to cause penetration into the vagina, urethra, anus or any part of body of such woman or makes her to do so with him or any other person; or
(d)applies his mouth to the vagina, anus or urethra of a woman or makes her to do so with him or any other person,
under the circumstances falling under any of the following seven description:-First.- Against her will;Secondly.- Without her consent;Thirdly.- With her consent, when her consent has been obtained by putting her or any person in whom she is interested, in fear of death or of hurt;Fourthly.- With her consent, when the man knows that he is not her husband and that her consent is given because she believes that he is another man to whim she is or believes to be lawfully married;Fifthly.- With her consent when, at the time of giving such consent, by reason of unsoundness of mind or intoxication or the administration by him personally or through another of any stupefying or unwholesome substance, she is unable to understand the nature and consequences of that action to which she gives consent;Sixthly.- With or without her consent, when she is under eighteen years of age;Seventhly.- When she is unable to communicate consent.Explanation 1:- For the purposes of this section, "vagina" shall also include labia majora.Explanation 2:- Consent means an unequivocal voluntary agreement when the woman by words, gestures or any form of verbal or non-verbal communication, communicates willingness to participate in the specific sexual act:Provide that, a woman who does not physically resist to the act of penetration shall not by the reason only of that fact, he regarded as consenting to the sexual activity.Exception 1:- A medical procedure or intervention shall not constitute rape.Exception 2:- Sexual intercourse or sexual acts by a man with his own wife, the wife not being under fifteen years of age, is not rape.