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 190 in The Jammu and Kashmir State Ranbir Penal Code, 1989

190. Threat of injury to induce person to refrain from applying for protection to public servant.

- Whoever holds out any threat of injury to any person for the purpose of inducing that person to refrain or desist from making, a legal application for protection against any injury to any public servant legally empowered as such to give such protection, or to cause such protection to be given, shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both.