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 354D] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 354D(2) in Jammu and Kashmir Criminal Laws (Amendment) Act, 2013

(2)Whoever commits the offence of stalking shall be punished with imprisonment of either description for a term which shall not be less than one year but which may extend to three years, and shall also be liable to fine; and be punished on a second or subsequent conviction, with imprisonment of either description for a terms which may extend to five years and shall also be liable to fine."