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 24] [Entire Act]

State of Karnataka - Section

Section 2 in The Karnataka Control Of Organized Crimes Acts, 2000.

2. Definitions.–

(1)In this Act, unless the context otherwise requires, -
(a)“Abet”, with its grammatical variations and cognate expressions, includes, -
(i)communication or association with any person with the knowledge or having reason to believe that such person is engaged in assisting in any manner, an organized crime syndicate;
(ii)Passing on or publication of, without any lawful authority, any information likely to assist an organized crime syndicate and the passing on or publication of or distribution of any document or matter obtained from an organized crime syndicate; and
(iii)Rendering of any assistance, whether financial or otherwise, to an organized crime syndicate;
(b)“Code” means the Code of Criminal Procedure, 1973 (Central Act 2 of 1974),
(c)“Competent Authority” means the Competent Authority appointed under section 13;
(d)“Continuing unlawful activity” means an activity prohibited by law for the time being in force, which is a cognizable offence punishable with imprisonment of three years or more, undertaken either singly or jointly, as a member of an organized crime syndicate or on behalf of such syndicate in respect of which more than one charge-sheet have been filed before a competent Court within the preceding period of ten years and that Court has taken cognizance of such offence;
(e)“Organized crime” means any continuing unlawful activity by an individual, singly or jointly, either as a member of an organized crime syndicate or on behalf of such syndicate, by use of violence or threat of violence or intimidation or coercion, or other unlawful means, with the objective of gaining pecuniary benefits, or gaining undue economic or other advantage for himself or any other person or promoting insurgency;
(f)“Organized crime syndicate”, means a group of two or more persons who acting either singly or collectively, as a syndicate or gang, indulge in activities of organized crime;
(g)“Review Committee” means a Review Committee constituted under section 16;
(h)“Special court” means the Special Court constituted under section 5.
(2)Words and expressions used but not defined in the Act and defined in the Code shall have the meanings respectively assigned to them in the Code.