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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The Commission Of Sati (Prevention) Act, 1987

(2)If any person attempts to commit sati, whoever abets such attempt, either directly or indirectly, shall be punishable with imprisonment for life and shall also be liable to fine.Explanation. For the purposes of this section, any of the following acts or the like shall also be deemed to be an abetment, namely:
(a)any inducement to a widow or woman to get her burnt or buried alive alongwith the body of her deceased husband or with any other relative, or with any article, object or thing associated with the husband or such relative irrespective of whether she is in a fit state of mind or is labouring under a state of intoxication or stupefaction or other cause impeding the exercise of her free will;
(b)making a widow or woman believe that the commission of sati would result in some spiritual benefit to her or her deceased husband or relative or the general well being of the family;
(c)encouraging a widow or woman to remain fixed in her resolve to commit sati and thus instigating her to commit sati;
(d)participating in any procession in connection with the commission of sati or aiding the widow or woman in her decision to commit sati by taking her alongwith the body of her deceased husband or relative to the cremation or burial ground;
(e)being present at the place where sati is committed as an active participant to such commission or to any ceremony connected with it;
(f)preventing or obstructing the widow or woman from saving herself from being burnt or buried alive;
(g)obstructing, or interfering with, the police in the discharge of its duties of taking any steps to prevent the commission of sati.