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 100 in The Jammu and Kashmir State Ranbir Penal Code, 1989

100. When the right of private defence of the body extends to causing death.

- The right of private defence of the body extends, under the restrictions mentioned in the last preceding section, to the voluntary causing of death or of any other harm to the assailant, if the offence which occasions the exercise of the right be of any of the descriptions hereinafter enumerated, namelyFirstly. - Such an assault as may reasonably cause the apprehension that death will otherwise be the consequence of such assault;Secondly. - Such an assault as may reasonably cause the apprehension that grievous hurt will otherwise be the consequence of such assault;Thirdly. - An assault with the intention of committing rape;Fourthly. - An assault with the intention of gratifying unnatural lust;Fifthly. - An assault with the intention of kidnapping or abducting;Sixthly. - An assault with the intention of wrongfully confining a person, under circumstances which may reasonably cause him to apprehend that he will be unable to have recourse to the public authorities for his release.[Seventhly. - An act of throwing of administering acid or an attempt to throw or administer acid which may reasonably cause the apprehension that grievous hurt will otherwise be the consequence of such act.] [Inserted by Jammu and Kashmir Act No. 11 of 2014, dated 22.3.2014.]