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

92. Act done in good faith for benefit of a person without consent.

- Nothing is an offence by reason of any harm which it may cause to a person for whose benefit it is done in good faith, even without that person's consent, if the circumstances are such that it is impossible for that person to signify consent, or if that person is incapable of giving consent, and has no guardian or other person in lawful charge of him from whom it is possible to obtain consent in time for the thing to be done with benefit :Provided-Firstly. - That this exception shall not extend to the intentional causing of death, or the attempting to cause death;Secondly. - That this exception shall not extend to the doing of anything, the person doing it knows to be likely to cause death, for any purpose other than the preventing of death or grievous hurt or the curing of any grievous disease or infirmity;Thirdly. - That this exception shall not extend to the voluntary causing of hurt, or to the attempting to cause hurt for any purpose other than the preventing of death or hurt;Fourthly. - That this exception shall not extend to the abetment of any offence, to the committing of which offence it would not extend.Illustration
(a)Z is thrown from his horse, and is insensible. A, a surgeon, finds that Z requires to be trepanned. A, not intending Z's-death, but in good faith, for Z's benefit, performs the trepan before Z recovers his power of judging for himself. A has committed no offence.
(b)Z is carried off by a tiger. A fires at the tiger knowing it to be likely that the shot may kill Z, but not intending to kill Z, and in good faith intending Z's benefit. A's ball gives Z a mortal wound. A has committed no offence.
(c)A, a surgeon, sees a child suffer an accident which is likely to prove fatal unless and operation be immediately performed. There is no time to apply to the child's guardian. A performs the operation in spite of the entreaties of the child intending, in good faith, the child's benefit. A has committed no offence.
(d)A is in a house which is no fire, with Z, a child. People below hold out a blanket. A drops the child from the housetop knowing it to be likely that the fall may kill the child, but not intending to kill the child, and intending, in good faith, the child's benefit. Here, even if the child is killed by the fall, A has committed no offence.
Explanation. - Mere pecuniary benefit is not benefit within the meaning of sections 88, 89 and 92.