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 168 in The Jammu and Kashmir State Ranbir Penal Code, 1989

168. Public servant unlawfully engaging in trade.

- Whoever, being a public servant, and being legally bound as such public servant, not to engage in trade, engages in trade, shall by punished with simple imprisonment for a term which may extend to one year, or with fine, or with both.