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] [Section 182] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 182(a) in The Jammu and Kashmir State Ranbir Penal Code, 1989

(a)to do or omit anything which such public servant ought not to do or omit if the true state of facts respecting which such information is given were known by him, or