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 229A] [Entire Act]

Union of India - Subsection

Section 229A(a) in The Indian Penal Code, 1860

(a)in addition to the punishment to which the offender would be liable on a conviction for the offence with which he has been charged; and