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 73] [Entire Act]

Union of India - Section

Section 19 in The Transplantation of Human Organs Act, 1994

19. Punishment for commercial dealings in human organs.—Whoever—

(a)makes or receives any payment for the supply of, or for an offer to supply, any human organ;
(b)seeks to find a person willing to supply for payment any human organ;
(c)offers to supply any human organ for payment;
(d)initiates or negotiates any arrangement involving the making of any payment for the supply of, or for an offer to supply, any human organ;
(e)takes part in the management or control of a body of persons, whether a society, firm or company, whose activities consist of or include the initiation or negotiation of any arrangement referred to in clause (d); or
(f)publishes or distributes or causes to be published or distributed any advertisement,—
(a)inviting persons to supply for payment of any human organ;
(b)offering to supply any human organ for payment; or
(c)indicating that the advertiser is willing to initiate or negotiate any arrangement referred to in clause (d), shall be punishable with imprisonment for a term which shall not be less than two years but which may extend to seven years and shall be liable to fine which shall not be less than ten thousand rupees but may extend to twenty thousand rupees: Provided that the court may, for any adequate and special reason to be mentioned in the judgment, impose a sentence of imprisonment for a term of less than two years and a fine less than ten thousand rupees.