Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 156] [Entire Act] State of Karnataka - Subsection Section 156(j) in The Karnataka Police Act, 1963. (j)with intent to render himself or any other person unfit for duty, voluntarily causes hurt to himself or any other person; or