Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1210 docs - [View All]
State vs Pir Mohd. Maqbool Yalgaml And Ors. on 13 March, 1963
Yakub Abdul Razak Memon vs State Of Maharashtra Th:Cbi ... on 21 March, 2013
Durgacharan Naik And Ors vs State Of Orissa on 23 February, 1966
State vs Vishandas Motiram Malwani on 18 November, 1960
Jitender Alias Kalle vs State on 2 November, 2012

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 353 in The Indian Penal Code, 1860
353. Assault or criminal force to deter public servant from discharge of his duty.-- Whoever assaults or uses criminal force to any person being a public servant in the execution of his duty as such public servant, or with intent to prevent or deter that person from discharging his duty as such public servant, or in consequence of anything done or attempted to be done by such person to the lawful discharge of his duty as such public servant, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.