Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1022 docs - [View All]
The Code Of Criminal Procedure, 1889 (Sections 1 To 176)
Muniyamma And Ors. vs Arathi Cine Enterprises P. Ltd. ... on 8 October, 1990
Het Ram Beniwal And Anr. vs State Of Rajasthan And Ors. on 4 August, 1987
Shyamlal Sharma vs King-Emperor on 29 April, 1949
Puspen Sarkar vs Central Bureau Of Investigation on 16 June, 2010

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 155 in The Indian Penal Code, 1860
155. Liability of person for whose benefit riot is committed.-- Whenever a riot is committed for the benefit or on behalf of any person who is the owner or occupier of any land respecting which such riot takes place or who claims any interest in such land, or in the subject of any dispute which gave rise to the riot, or who has accepted or derived any benefit therefrom, such person shall be punishable with fine, if he or his agent or manager, having reason to believe that such riot was likely to be committed or that the unlawful assembly by which such riot was committed was likely to be held, shall not respectively use all lawful means in his or their power to prevent such assembly or riot from taking place, and for suppressing and dispersing the same.