Section 2(1)(c) in Jammu and Kashmir Juvenile Justice (Care and Protection of Children) Act, 2013
(c)"begging" means-(i)soliciting or receiving alms in a public place or entering into any private premises for the purpose of soliciting or receiving alms, whether under any pretence ;(ii)exposing or exhibiting with the object of obtaining or extorting alms, any sore, wound, injury, deformity or disease, whether of himself or of any other person or of an animal ;