Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 171C(2)] [Section 171C] [Entire Act] State of Jammu-Kashmir - Subsection Section 171C(2)(a) in The Jammu and Kashmir State Ranbir Penal Code, 1989 (a)threatens any candidate or voter, or any person in whom a candidate or voter is interested, with injury of any kind, or