Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 28 docs - [View All]
R. Lakshmipathi And Anr. vs S. Ramalingam on 24 June, 1998
State Of Mizoram vs Zoduhliana on 6 May, 2005
Rape And Allied Offences: Some Questions Of Substantive Law, ...
U.Nalini Madhavan vs The State Of Kerala, Represented ... on 16 September, 2010
Witness Identity Protection

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 228A in The Indian Penal Code, 1860
228A. 1[ Disclosure of identity of the victim of certain offences, etc.--
(1) Whoever prints or publishes the name or any matter which may make known the identity of any person against whom an offence under section 376, section 376A, section 376B, section 376C or section 376D is alleged or found to have been committed (hereafter in this section referred to as the victim) shall be punished with imprisonment of either description for a term which may extend to two years and shall also be liable to fine.
(2) Nothing in sub- section (1) extends to any printing or publication of the name or any matter which may make known the identity of the victim if such printing or publication is-
(a) by or under the order in writing of the officer- in- charge of the police station or the police officer making the investigation into such offence acting in good faith for the purposes of such investigation; or
(b) by, or with the authorisation in writing of, the victim; or
(c) where the victim is dead or minor or of unsound mind, by, or with the authorisation in writing of, the next- of- kin of the victim: Provided that no such authorisation shall be given by the next- of- kin to anybody other than the chairman or the secretary, by whatever name called, of any recognised welfare institution or organisation. Explanation.- For the purposes of this sub- section," recognised welfare institution or organisation" means a social welfare institution or organisation recognised in this behalf by the Central or State Government.
(3) Whoever prints or publishes any matter in relation to any proceeding before a court with respect to an offence referred to in sub- section (1) without the previous permission of such court shall be punished with imprisonment of either description for a term which may extend to two years and shall also be liable to fine. Explanation.- The printing or publication of the judgment of any High Court or the Supreme Court does not amount to an offence within the meaning of this section.]