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 225B in The Jammu and Kashmir State Ranbir Penal Code, 1989

225B. Resistance or obstruction to lawful apprehension, or escape or rescue, in cases not otherwise provided for.

- Whoever, in any case not provided for in section 224 or section 225 or in any other law for the time being in force intentionally offers any resistance for illegal obstruction to the lawful apprehension of himself or of any other person, or escapes or attempts to escape from any custody in which he is lawfully detained, or rescues or attempts to rescue any other person from any custody in which that person is lawfully detained, shall be punished with imprisonment of either description for a term which may extend to six months, or with fine, or with both.