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 Uttar Pradesh - Section

Section 2 in The Uttar Pradesh Prohibition Of Beggary Act, 1975

2. Definitions

In this Act, unless the context otherwise requires: --
(a)'begging', with its cognate expressions and grammatical variations means soliciting or receiving alms in a public place, whether or not under any pretence such as singing, dancing, fortune-telling, performing tricks or offering any article for sale, and includes--
(i)entering on any private premises for the purpose of soliciting or receiving alms;
(ii)exposing or exhibiting, with the object of obtaining or extorting alms, any sore, wound, injury, deformity or disease, whether of a human being or animal;
(iii)having no visible means of subsistence and wandering about or remaining in any public place in such condition or manner as makes it likely that the person doing so exists by soliciting or receiving alms;
(iv)allowing oneself to be used as an exhibit for the purpose of soliciting or receiving alms; but does not include soliciting or receiving money or food or gifts for a purpose authorized by any law or authorized in the manner prescribed;
(b)'Certified Institution' means any institution which the State Government provides and maintains for the detention, training and employment for beggars and their dependents and includes an institution certified as such under section 16;
(c)'Child' means a person below the age of sixteen years;
(d)'Court' means the court of a Judicial Magistrate of the first class or of the second class or any other court exercising criminal jurisdiction in the area in which this Act is in force;
(e)'Juvenile Court' has the meaning assigned to it in the Uttar Pradesh Children Act, 1951;
(f)'prescribed' means prescribed by rules made under this Act;
(g)'public place' means any place to which for the time being the public have or are permitted to have access, whether on payment or otherwise, and includes any railway carriage, vehicle or vessel or railway or bus station;
(h)'Committee' means the State Destitutes Relief Committee constituted under section 3.