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 110] [Entire Act]

State of Meghalaya - Subsection

Section 110(1) in The Meghalaya Police Act, 2010

(1)Any person who commits any of the following offences on any road, or street or thoroughfare, or any open place, within the limits of any areas specially notified by the State Government or a Local Government for the purpose of this Section, to the inconvenience, annoyance or danger of the residents or passers-by shall, on conviction by a court, be liable to a fine of Rs. 5,000/- and on subsequent conviction, fine of Rs. 10,000/-.
(a)allowing any cattle to stray, or keeping any cattle or conveyance of any kind standing longer than is required for loading or unloading or for taking up or setting down passengers, or leaving any conveyance in such a manner as to cause inconvenience or danger to the public;
(b)being found intoxicated and riotous;
(c)neglecting to fence in or duly protect any well, tank, hole or other dangerous place or structure under his charge or possession; or otherwise creating a hazardous situation in a public place;
(d)defacing, or affixing notices, or writing graffiti on walls, buildings or other structures without the prior permission of the custodian of the property;
(e)willfully entering or remaining without sufficient cause in or upon any building belonging to the Government or land or ground attached thereto, or on any vehicle belonging to Government;
(f)knowingly spreading rumours or causing a false alarm to mislead the police, fire brigade or any other essential service or;
(g)willfully damaging or sabotaging any public alarm system;
(h)knowingly and willfully causing damage to an essential service, in order to cause general panic among the public;
(i)acting in contravention of a notice publicly displayed by the competent authority in any government building : Provided that the police shall take cognizance of this offence only upon a complaint made by an authorized functionary of the concerned office;
(j)causing annoyance to a woman by making indecent overtures or call or by stalking.