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 0] [Entire Act]

Union of India - Section

Section 15 in The National Security Guard Act, 1986

15. Offences in relation to the terrorists and other persons in arms against the Union and punishable with death.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)shamefully abandons place of his duty or misbehaves in such manner as to show cowardice during operations;
(b)treacherously holds correspondence with, or communicates intelligence to, a terrorist or any person in arms against the Union; or
(c)directly or indirectly assists any terrorist with money, arms, ammunition, stores or supplies or in any other manner whatsoever; or
(d)knowingly does any act calculated to imperil the success of the Security Guard or the military, naval, air forces or any other armed force of India or any forces co-operating therewith or any part of such forces,
shall, on conviction by a Security Guard Court, be liable to suffer death or such less punishment as is in this Act mentioned.