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 37] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 37(b) in The Jammu and Kashmir State Ranbir Penal Code, 1989

(b)A and B are joint jailers, and as such, have the charge of Z, a prisoner, alternately for six hours at a time. A and B intending to cause Z's death knowingly co-operate in causing that effect by illegally omitting each during the time of his attendance, to furnish Z with food supplied to them for that purpose. Z dies of hunger. Both A and B are guilty of the murder of Z.