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] [Entire Act]

State of Jammu-Kashmir - Section

Section 294 in The Jammu and Kashmir State Ranbir Penal Code, 1989

294. Obscene acts and songs.

- Whoever, to the annoyance of others,-
(a)does any obscene act in any public place, or
(b)sings, recites or utters any obscene songs, ballad or words, in or near any public place, [shall be punished with imprisonment of either description for a term of six months which may extend to three years and shall also be liable to fine.] [Substituted 'shall be punished with imprisonment of either description for a term which may extend to three months, or with fine, or with both.' by Jammu and Kashmir Act No. 11 of 2014, dated 22.3.2014.]