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]

State of Jammu-Kashmir - Section

Section 213 in The Jammu and Kashmir State Ranbir Penal Code, 1989

213. Taking gift, etc., to screen an offender from punishment.

- Whoever accepts or attempts to obtain, or agrees to accept any gratification for himself or any other person, or any restitution of property to himself or any other person, in consideration of his concealing an offence or of his screening any person from legal punishment for any offence, or of his not proceeding against any person for the purpose of bringing him to legal punishment,if a capital offence - shall, if the offence is punishable with death, be punished with imprisonment of either description for a term which may extend to [seven years] [Substituted by Act III of 1967.] and shall also be liable to fine;if punishment with imprisonment for life or with imprisonment - and if the offence is punishable with imprisonment for life or with imprisonment which may extend to ten years, shall be punished with imprisonment of either description for a term which may extend to three years, and shall or with imprisonment also be liable to fine;and if the offence is punishable with imprisonment not extending to ten years, shall be punished with imprisonment of the description provided for the offence of a term which may extend to one-fourth part of the longest term of imprisonment provided for the offence, or with fine, or with both.