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 2] [Entire Act]

State of Kerala - Section

Section 18 in Kerala Lok Ayukta Act, 1999

18. Intentional insult or interruption to, or bringing into disrepute to the Lok Ayukta or an Upa-Lok Ayukta.

(1)Whoever intentionally insults or causes any interruption to the Lok Ayukta or an Upa-Lok Ayukta, while the Lok Ayukta or the Upa-Lok Ayukta is conducting any investigation or inquiry under this Act shall, on conviction, be punished with simple imprisonment for a term which shall not be less than six months but which may extend to one year on with fine, or with both.
(2)Whoever, by words spoken or intended to be read, makes on publishes any statement or does any other act, which is calculated to bring the Lok Ayukta or an Upa-Lok Ayukta into disrepute, shall, on conviction, be punished with simple imprisonment for a term which shall not be less than six months but which may extend to one year or with fine, or with both.
(3)The provisions of section 199 of the Code of Criminal Procedure, 1973 (Central Act 2 of 1974), shall apply in relation to an offence under sub-section (1) or sub-section (2), as they apply in relation to an offence referred to in sub-section (1) of the said section, subject to the modification that no complaint in respect of such offence shall be made by the Public Prosecution except with the previous sanction of the Lok Ayukta or the concerned Upa-Lok Ayukta:Provided that the Court may, for adequate and special reasons, to be recorded in the judgment, impose a lesser sentence of imprisonment and fine.