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] [Entire Act]

Union of India - Section

Section 36 in The National Security Guard Act, 1986

36. Offences relating to Security Guard Court.—

Any person subject to this Act who commits any of the following offences, that is to say,—
(a)being duly summoned or ordered to attend as a witness before a Security Guard Court, wilfully or without reasonable excuse, makes default in attending; or
(b)refuses to take an oath or make an affirmation legally required by a Security Guard Court to be taken or made; or
(c)refuses to produce or deliver any document in his power or control legally required by a Security Guard Court, to be produced or delivered by him; or
(d)refuses, when a witness, to answer any question which he is by law bound to answer; or
(e)is guilty of contempt of the Security Guard Court, by using insulting or threatening language, or by causing any interruption or disturbance in the proceedings of such court,
shall, on conviction by a Security Guard Court, be liable to suffer imprisonment for a term which may extend to three years or such less punishment as is in this Act mentioned.