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]

State of Jammu-Kashmir - Section

Section 131 in The Jammu and Kashmir State Ranbir Penal Code, 1989

131. Abetting mutiny, or attempting to seduce a soldier, sailor or airman from his duty.

- Whoever abets the committing of mutiny by an officer, soldier, sailor or airman in the Army, Navy or Air Force of the government of India or attempts to seduce any such officer, soldier, sailor or airman from his allegiance or his duty, shall be punished with imprisonment for life, or with imprisonment of either description for a term which may extend to ten years and shall be liable to fine.Explanation. - In the section the words 'officer', 'soldier', 'sailor' and 'airman' include any person subject to the Army Act, 1950, the Naval Discipline Act, [the Indian Navy (Discipline) Act, 1934] [It is replaced by the Navy Act. 1957. (62 of 1957).], the Air Force Act, 1950, as the case may be.