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

110. Punishment of abetment if person abetted does act with different intention from that of abettor.

- Whoever abets the commission of an offence shall, if the person abetted does the act with different intention or knowledge from that of the abettor, be punished with the punishment provided for the offence which would have been committed if the act had been done with the intention or knowledge of the abettor and with no other.