Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 321 docs - [View All]
Jindal Praxair Oxygen Company ... vs Praxair Pacific Limited, Jindal ... on 23 November, 2004
Dhirubhai Madaribhai vs State Of Gujarat And Anr. on 23 April, 1996
Jindal Vijaynagar Steel Limited vs Jindal Praxair Oxygen Company ... on 31 January, 2005
Rajendra Singh Sethia vs State on 24 May, 1995
Harish Singh vs State Of Uttarakhand on 24 November, 2011

User Queries
[I.P.C.]
Central Government Act
Section 224 in The Indian Penal Code, 1860
224. Resistance or obstruction by a person to his lawful apprehension.-- Whoever intentionally offers any resistance or illegal obstruction to the lawful apprehension of himself for any offence with which he is charged or of which he has been convicted, or escapes or attempts to escape from any custody in which he is lawfully detained for any such offence, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both. Explanation.- The punishment in this section is in addition to the punishment for which the person to be apprehended or detained in custody was liable for the offence with which he was charged, or of which he was convicted.
1. Subs. by Act 26 of 1955, s. 117 and Sch., for" transportation for life".
2. Ins. by Act 27 of 1870, s. 8. 3. The words" or penal servitude for life" omitted by Act 17 of 1949, s. 2. 4. The words" or to" omitted by Act 36 of 1957, s. 3 and Sch. II. 5. The word" transportation" omitted by Act 26 of 1955, s. 117 and Sch. 6. The words" or penal servitude" omitted by Act 17 of 1949, s. 2.