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] [Section 499] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 499(b) in The Jammu and Kashmir State Ranbir Penal Code, 1989

(b)A is asked who stole B's watch. A points to Z, intending to cause it to be believed that Z stole b's watch. This is defamation, unless it falls within one of the Exceptions.