Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1 docs
Pastor P. Raju vs State By Superintendent Of Police ... on 23 February, 2005

User Queries
[Section 153B] [I.P.C.]
Central Government Act
Section 153B(1) in The Indian Penal Code, 1860
(1) Whoever, by words either spoken or written or by signs or by visible representations or otherwise,-
(a) makes or publishes any imputation that any class of persons cannot, by reason of their being members of any religious, racial, language or regional group or caste or community, bear true faith and allegiance to the Constitution of India as by law established or uphold the sovereignty and integrity of India, or
(b) asserts, counsels, advises, propagates or publishes that any class of persons by reason of their being members of any religious, racial, language or regional group or caste or community be denied, or deprived of their rights as citizens of India, or
1. Subs. by Act 35 of 1969, s. 2, for s. 153A.
2. Ins. by Act 31 of 1972, s. 2.
(c) makes or publishes and assertion, counsel, plea or appeal concerning the obligation of any class of persons, by reason of their being members of any religious, racial, language or regional group or caste or community, and such assertion, counsel, plea or appeal causes or is likely to cause disharmony or feelings of enmity or hatred or ill- will between such members and other persons, shall be punished with imprisonment which may extend to three years, or with fine, or with both.