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 Maharashtra - Section

Section 3 in Maharashtra Protection of People from Social Boycott (Prevention, Prohibition and Redressal) Act, 2016

3. Social boycott.

- Any member or a group of members who commit any of the following act or acts shall be deemed to have imposed social boycott on a member or members of the community,-
(i)if he prevents or obstructs or causes to prevent or obstructs any member of his community from observing any social or religious custom or usage or ceremony or from taking a part in a social, religious or community functions, congregation, assembly, meeting or procession;
(ii)if he refuses or denies or causes to refuse or deny any member of his community the right to perform marriage, funeral or other religious ceremonies and rites which the members of his own community usually and ordinarily perform;
(iii)if he commits or causes to commit social ostracism on any grounds;
(iv)if he shuns or refuses any member of his community from engaging in the society or cut-of social or commercial ties with such member resulting in making the life of such member miserable;
(v)if he prevents or obstructs or causes to prevent or obstruct any member of his community from having access to or from using any place used or intended to be used for a charitable, religious or public purpose which is established or maintained wholly or partly by his own community for and on behalf of the community out of the funds of such community and is normally available for use to or by any other member of his own community;
(vi)if he prevents or obstructs or causes to prevent or obstruct any member of his community from having access to or using the facilities of any school, educational institution, medical institution, community hall, club hall, cemetery, burial ground or any other place used by, or intended to be used by, or for the benefit of, his community; or any other public place;
(vii)if he prevents or obstructs or causes to prevent or obstruct any member of his community from enjoying any benefit under a charitable trust created for the benefit of his community;
(viii)if he incites or provokes or encourages any member of his community, directly or indirectly, to sever social, religious, professional or business relations with any other member or members of his community;
(ix)if he prevents or obstructs or causes to prevent or obstruct any member of his community from entering, lodging in or otherwise using any place of worship or pilgrimage, which is ordinarily open to the members of his community;
(x)if he prevents or obstructs or causes to prevent or obstruct any member of his community from establishing or maintaining such social, professional or business relations as he would ordinarily establish or maintain with other members of his community;
(xi)if he prevents or obstructs or causes to prevent or obstruct any children of his community from playing together with the children of specific family or families in the community;
(xii)if he obstructs or denies or causes to obstruct or deny any member of his community from enjoying human rights;
(xiii)if he discriminates or causes to discriminate amongst the members of the community on the basis of morality, social acceptance, political inclination, sexuality or any other basis;
(xiv)if he creates or causes to create cultural obstacle or compel any member of his community to wear any particular type of clothes or use any specific language;
(xv)if he expels or causes to expel any member of his community from the said community; and
(xvi)if he commits any other similar acts which amount to social boycott.