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 39] [Entire Act]

State of Kerala - Section

Section 120 in Kerala Police Act, 2011

120. Penalty for causing nuisance and violation of public order.—

If any person,—
(a)cleans furniture, article or vehicle or slaughters any animal or cleans any carcass or grooms any animal in a public place causing annoyance or inconvenience to the public;
(b)causes any vehicle or conveyance to remain in such a manner causing obstruction, inconvenience or danger to the public;
(c)defaces or covers a traffic sign or signboard reducing its visibility or readability;
(d)defaces walls, buildings or other structures without the prior permission of the custodian of the property;
(e)defiles water sources or water supply or cause hindrance to public sanitation activities or make public place dirty or causes serious damage to environment unlawfully;
(f)trespasses into a Government building or Government land;
(g)drives, drags or pushes any non-motorised vehicle at any time between half an hour after sunset and one hour before sunrise without sufficient light;
(h)drives or drags or pushes any non-motorised vehicle without actual necessity or sufficient reason for such deviation and does not keep,-
(i)on the right side of any other vehicle while overtaking;
(ii)the left side of the street when any other vehicle is coming from the opposite direction.
(i)transport through the street any vehicle or vehicles carrying any article which projects more than five feet in front or behind the vehicle or vehicles;
(j)causes any injury or damage by any negligence or ill-usage in driving, management or care of any animal or vehicle;
(k)knowingly defecates or urinates in a public place with a view to cause annoyance to others;
(l)does not take due care of pets under one’s care or control and thereby causing inconvenience to neighbours or public by carelessly letting them loose ;
(m)buys any ornament, watch, pen, cycle, utensil or any valuable article from any person apparently under the age of fourteen years or takes any article on pawn or pledge from such a person without the knowledge and consent of the owner ;
(n)without adequate precautions and without taking into account public safety, undertakes or allows any dangerous activity at a place or premise under his control; or
(o)causing, through any means of communication, a nuisance of himself to any person by repeated or undesirable or anonymous call, letter, writing, message, e-mail or through a messenger ;
(p)breaks any queue, in any public place, formed for the purpose of orderly delivery or receipt or use of any service, whether public or private;
(q)pastes or affixes any document anywhere which is of a defamatory or threatening nature concealing the identity of the author thereof, shall, on conviction, be punishable with imprisonment which may extend to one year or with fine which may extend to five thousand rupees or with both.