Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 177 docs - [View All]
Amit Kumar Sen And Ors. vs K.A. Rao, Deputy Registrar Of ... on 4 May, 2005
Emperor vs Mathuranath De And Ors. on 19 July, 1932
Emperor vs Maturanath De And Ors. on 19 July, 1932
Bhabagrahi Nayak vs State Of Orissa on 6 December, 1996
S.B. Hossain vs Emperor on 4 March, 1946

User Queries
[I.P.C.]
Central Government Act
Section 217 in The Indian Penal Code, 1860
217. Public servant disobeying direction of law with intent to save person from punishment or property from forfeiture.-- Whoever, being a public servant, knowingly disobeys any direction of the law as to the way in which he is to conduct himself as such public servant, intending thereby to save, or knowing it to be likely that he will thereby save, any person from legal punishment, or subject him to a less punishment than that to which he is liable, or with intent to save, or knowing that he is likely thereby to save, any property from forfeiture or any charge to which it is liable by law, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.