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 214 in The Jammu and Kashmir State Ranbir Penal Code, 1989

214. Offering gift or restoration of property in consideration of screening offender.

- Whoever gives or causes, or offers or agrees to give or cause, any gratification to any person or to restore or cause the restoration of any property to any person, in consideration of that person's concealing an offence, or of his screening any person from legal punishment for any offence, or of his not proceeding against any person for the purpose of bringing him to legal punishment;if a capital offence - shall, if the offence is punishable with death, be punished with imprisonment of either description for a term which offence extend to [seven years] [Substituted by Act III of 1967.], and shall also be liable to fine.if punishable with imprisonment for life, or with imprisonment - and if the offence is punishable with imprisonment for life, or with imprisonment which may extend to ten years, shall be punished with imprisonment of either description for a term which may extend to three years and shall also liable to fine;and if the offence is punishable with imprisonment not extending to ten years, shall be punished with imprisonment of the description provided for the offence for a term which may extend to one fourth part of the longest term of imprisonment provided for the offence, or with fine, or with both.Exception. - The provisions of sections 213 and 214 do not extend to any case on which the offence may lawfully be compounded.Illustrations. - Repealed.