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 38A in The Jammu and Kashmir Electricity Act, 1997 (1940 A.D.)

38A. [ Theft of electric lines and material. [Section 38-A inserted by Act VI of 2005 Section 4, w.e.f. 17-1-2005.]

(1)Whoever dishonesty,-
(a)cuts or removes or takes away or transfers any electric line, material or meter from a tower, pole, any other installation or place of installation or any other place, or site where it may be rightfully or lawfully stored, deposited, kept stocked, situated or located, including during transportation, without the consent of the licensee or the owner, as the case may be, whether or not the Act is done for profit or gain;
(b)stores, possesses or otherwise keeps in this premises, custody or control, any electric line, material or matter without the consent of the owner, whether or not the Act is committed for profit or gain ; or
(c)loads, carries, or moves from one place to another any electric line, material or meter without the consent of its owner, whether or not the Act is done for profit or gain is said to have committed an offence of theft of electric lines and material and shall be punishable with imprisonment for a term which may extend to three years or with fine which shall not be less than five thousand rupees or with both.
(2)If a person, having been convicted of an offence punishable under sub-section (1), is again guilty of an offence punishable under that sub-section, he shall be punishable for the second or subsequent offence for a term of imprisonment which shall not be less than six months but which may extend to two years and shall also be liable to fine which shall not be less than ten thousand rupees.]["38AA Offences to be cognizable. [Renumbered by Act VI of 2005, Section 4. w.e.f 17-1-2005 for earlier amendment see Act IV of 1988, Section 3.]- Notwithstanding anything contained in any other law for the time being in force, the offences, under sections 38, 38-A and 38-AA of the Act shall be cognizable offences.]["38AAA Offence to be cognizable. [Section 38-AAA inserted Act VI of 2005, Section 4, (Section 6).]- Notwithstanding anything contained in any other law for the time being in force, the offences, under sections 38, 38-A and 38-AA of the Act shall be cognizable offences.]