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 1] [Entire Act]

State of West Bengal - Section

Section 3 in The Bengal Suppression Of Immoral Traffic Act, 1933

3. Definitions.

- In this Act, unless there is anything repugnant in the subject or context, -
(1)"brothel" means any house, part of a house, room or place in which two or more females carry on prostitution [* * * *] [Words 'for the gain of any other person' on by W.B. Act 12 of 1947.] or in which any girl under the age of eighteen years is kept with intent that she shall at any age be employed or used for any immoral purpose.Explanation. - Where a girl under the age of eighteen years is for the time being resident in any house or place used by one or more females for the purpose of prostitution and is being maintained by or associating with any prostitute, it shall, unless such girl is the daughter of an inmate of such house or place, be presumed until the contrary is proved that she is being kept with intent that she shall be employed or used for an immoral purpose.
(2)"Commissioner of Police" means the Commissioner of Police for the town and suburbs of Calcutta, and includes a Deputy Commissioner of Police of Calcutta;
(3)"prescribed" means prescribed by rules made under this Act;
(4)"prostitution" means promiscuous sexual intercourse for hire, whether in money or kind ;
(5)"prostitute" means any female available for the purpose of prostitution;
(6)"public place" includes the site of any hat, bazar or mela, the banks of any river and any docks, jetties and ware-houses to which the public have access, every public building, garden, monument, and the precincts thereof, every place of public amusement, every place of public entertainment and every place accessible to the public for drawing water, washing or bathing, or for purposes of recreation.Explanation. - (a) The expression "place of public amusement" means any place, enclosure, building, tent, booth or other erection, whether permanent or temporary, where music, singing, dancing, or any diversion or game, or the means of carrying on the same, is provided, and to which the public are admitted either on payment of money, or with the intention that money may be collected from those admitted, and includes a race-course, carnival, circus, cinema, theatre, music hall, billiard-room, bagatelle-room, gymnasium and fencing school.
(b)The expression "place of public entertainment" means any place, whether enclosed or open, to which the public are admitted, and where any kind of food or drink is supplied for consumption on the premises for the profit or gain of any person owning or having an interest in or managing such place and includes a refreshment-room, eating-house, coffee-house, liquor-house, boarding-house, lodging-house, hostel, tea-shop, tavern and a wine, beer, spirit, arrack, toddy, ganja, bhang or opium shop.
(7)"Superintendent of Police" includes any Assistant Superintendent of Police or other person appointed by general or special order of the [State Government] [Words 'Provincial Government' first substituted for the words 'Local Government' by the Government of India (Adaptation of Indian Laws) Order 1937, and thereafter the word 'State' substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] to perform all or any of the duties of a Superintendent of Police under this Act in any district.