Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 350] [I.P.C.]
Central Government Act
Section 350(g) in The Indian Penal Code, 1860
(g) Z is bathing. A pours into the bath water which he knows to be boiling. Here A intentionally by his own bodily power causes such motion in the boiling water as brings that water into contact with Z, or with other water so situated that such contact must affect Z' s sense of feeling, A has therefore intentionally used force to Z; and if he has done this without Z' s consent intending or knowing it to be likely that he may thereby cause injury, fear or annoyance to Z, A has used criminal force.