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 171E in The Jammu and Kashmir State Ranbir Penal Code, 1989

171E. Punishment for bribery.

- Whoever commits the offence of bribery shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both :Provided that bribery by treating shall be punished with fine only.Explanation. - "Treating" means that form of bribery where the gratification consists in food, drink, entertainment or provision.