Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 167(1)] [Section 167] [Entire Act] State of Sikkim - Subsection Section 167(1)(e) in The Sikkim Police Act, 2008 (e)acts in any other manner unbecoming of a Police Officer; shall, on conviction, be punished with imprisonment for a term which may extend to three months or with a fine or both.