Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 65 docs - [View All]
State Of Mizoram vs Zoduhliana on 6 May, 2005
Premiya @ Prem Prakash vs State Of Rajasthan on 22 September, 2008
Review Of The Indian Evidence Act, 1872 (Part Iv)
Review Of The Indian Evidence Act, 1872 (Part V)

User Queries
[I.P.C.]
Central Government Act
Section 376C in The Indian Penal Code, 1860
376C. Intercourse by superintendent of jail, remand home, etc.-- Whoever, being the superintendent or manager of a jail, remand home or other place of custody established by or under any law for the time being in force or of a women' s or children' s institution takes advantage of his official position and induces or seduces any female inmate of such jail, remand home, place or institution to have sexual intercourse with him, such sexual intercourse not amounting to the offence of rape, shall be punished with imprisonment of either description for a term which may extend to five years and shall also be liable to fine. Explanation 1.-" Superintendent" in relation to a jail, remand home or other place of custody or a women' s or children' s institution, includes a person holding any other office in such jail, remand home, place or institution by virtue of which he can exercise any authority or control over its inmates. Explanation 2.- The expression" women' s or children' s institution" shall have the same meaning as in Explanation 2 to sub- section (2) of section 376.