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 49] [Entire Act]

State of Kerala - Section

Section 118 in Kerala Police Act, 2011

118. Penalty for causing grave violation of public order or danger.—

Any person who,—
(a)is found in a public place, in an intoxicated manner or rioting condition or incapable of looking after himself; or
(b)knowingly spreads rumours or gives false alarm to mislead the police, fire brigade or any other essential service; or
(c)knowingly and willfully causes damage to an essential service, in order to create general panic among the public; or
(d)causes annoyance to any person in an indecent manner by statements or verbal or comments or telephone calls or calls of any type or by chasing or sending messages or mails by any means; or
(e)knowingly does any act which causes danger to public or failure in public safety; or
(f)transports explosive articles or dangerous substances without being lawfully authorized to do so; or
(g)is found under suspicious circumstances, in a public place, being a goonda or a rowdy in possession of equipments which are intended to be used for any activity in the neighbourhood for facilitating any anti-social activity as defined under the Kerala Anti-Social Activities (Prevention) Act, 2007 (34 of 2007) ; or
(h)violates the provisions of section 73 or imparts physical training in contravention of the said provision; or
(i)gives or sells those who are below eighteen years any intoxicating substance or to children any articles or substances which are harmful for their physical and mental health or procure the same near school premises for that purpose, shall, on conviction be punishable with imprisonment for a term which may extend to three years or with fine not exceeding ten thousand rupees or with both.