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 6] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(b) in The Protection of Children from Sexual Offences Act, 2012

(b)whoever being a member of the armed forces or security forces commits penetrative sexual assault on a child—
(i)within the limits of the area to which the person is deployed; or
(ii)in any areas under the command of the forces or armed forces; or
(iii)in the course of his duties or otherwise; or
(iv)where the said person is known or identified as a member of the security or armed forces; or