Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 376(2)] [Section 376] [Entire Act] State of Jammu-Kashmir - Subsection Section 376(2)(b) in Jammu and Kashmir Criminal Laws (Amendment) Act, 2013 (b)being a public servant, commits rape on a person in such public servant's custody or in the custody of a public servant subordinate to such public servant; or