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 34401] [Entire Act]

Union of India - Section

Section 3 in The Protection of Children from Sexual Offences Act, 2012

3. Penetrative sexual assault.—

A person is said to commit "penetrative sexual assault" if—
(a)he penetrates his penis, to any extent, into the vagina, mouth, urethra or anus of a child or makes the child to do so with him or any other person; or
(b)he inserts, to any extent, any object or a part of the body, not being the penis, into the vagina, the urethra or anus of the child or makes the child to do so with him or any other person; or
(c)he manipulates any part of the body of the child so as to cause penetration into the vagina, urethra, anus or any part of body of the child or makes the child to do so with him or any other person; or
(d)he applies his mouth to the penis, vagina, anus, urethra of the child or makes the child to do so to such person or any other person.