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 114] [Entire Act] State of Kerala - Subsection Section 114(d) in Kerala Police Act, 2011 (d)is guilty of cowardice, shall, on conviction, be punished with imprisonment for a term which may extend to three months or with fine or with both: