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 16] [Entire Act]

Union of India - Section

Section 166 in The Railways Act, 1989

166. Defacing public notices.—

If any person without lawful authority—
(a)pulls down or wilfully damages any board or document set up or posted by the order of a railway administration on a railway or any rolling stock; or
(b)obliterates or alters any letters or figures upon any such board or document or upon any rolling stock,
he shall be punishable with imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or with both.