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]

Union of India - Section

Section 20 in The National Security Guard Act, 1986

20. Striking or threatening superior officer.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)uses criminal force to or assaults his superior officer; or
(b)uses threatening language to such officer; or
(c)uses insubordinate language to such officer,
shall, on conviction by a Security Guard Court,—
(i)if such officer is at the time in the execution of his office or, if the offence is committed on active duty, be liable to suffer imprisonment for a term which may extend to fourteen years or such less punishment as is in this Act mentioned; and
(ii)in other cases, be liable to suffer imprisonment for a term which may extend to ten years or such less punishment as is in this Act mentioned:
Provided that in the case of any offence specified in clause (c), the imprisonment shall not exceed five years.