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 7] [Entire Act]

Union of India - Section

Section 113 in The Delhi Police Act, 1978

113. Penalties for contravention of orders, etc, under sections 29, 30, 31, 32, 33 and 34.

(1)Whoever contravenes, disobeys, opposes or fails to conform to any order given by a police officer under section 29 shall, on conviction, be punished with fine which may extend to two hundred rupees.
(2)Whoever contravenes a notification or an order made under section 30, section 32, section 33 or section 34 or abets the contravention thereof shall, on conviction, be punished-
(a)if the said notification or order was made under sub-section (1) of section 30 or under section 33 or section 34. with Imprisonment for a term which shall not be less than four months but which may extend to one year, and shall also be liable to fine:
Provided that the court may, for adequate and sufficient reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term of less than four months;
(b)if the said order was made under sub-section (2) of section 30, with imprisonment for a term which may extend to one month, or with fine which may extend to one hundred rupees, or with both;
(c)if the said notification was made under sub-section (3) of section 30, with fine which may extend to one hundred rupees; or
(d)if the said order was made under section 32, with imprisonment for a term which may extend to three months, or with fine which may extend to five hundred rupees, or with both.
(3)Whoever opposes or fails to conform to any direction given by a police officer under section 31, shall, on conviction, be punished with fine which may extend to two hundred rupees.