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 71] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 71(b) in The Jammu and Kashmir State Ranbir Penal Code, 1989

(b)but if, while, A is beating Z, Y interferes, and A intentionally strikes Y, here, as the blow given to y is no part of the act whereby A voluntarily causes hurt to Z, A is liable only to one punishment for voluntarily causing hurt to Z, and to another for the blow given to Y.