Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1411 docs - [View All]
Sandeep Rammilan Shukla vs Cgo Complex, Lodhi Road, New Delhi on 8 October, 2008
Lalita Kumari vs Govt.Of U.P.& Ors. on 27 February, 2012
Radha vs State on 18 May, 2011
4) M/S Jay Enterprises vs 4) Milind Yashwant Parlikar on 10 December, 2009
Jay Engineering Works Ltd. And ... vs State Of West Bengal And Ors. on 29 September, 1967

User Queries
[I.P.C.]
Central Government Act
Section 154 in The Indian Penal Code, 1860
154. Owner or occupier of land on which an unlawful assembly is held.-- Whenever any unlawful assembly or riot takes place, the owner or occupier of the land upon which such unlawful assembly is held, or such riot is committed, and any person having or claiming an interest in such land, shall be punishable with fine not exceeding one thousand rupees, if he or his agent or manager, knowing that such offence is being or has been committed, or having reason to believe it is likely to be committed, do not give the earliest notice thereof in his or their power to the principal officer at the nearest police- station, and do not, in the case of his or their having reason to believe that it was about to be committed, use all lawful means in his or their power to prevent it and, in the event of its taking place, do not use all lawful means in his or their power to disperse or suppress the riot or unlawful assembly.