Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 266 docs - [View All]
P. Rajangam, Sub-Inspector Of ... vs State Of Madras And Ors. on 6 August, 1958
Piara Singh vs The State And Anr. on 11 November, 1957
Andhra Pradesh Civil Liberties ... vs State Of A.P. Represented By ... on 13 July, 2007
The Code Of Criminal Procedure, 1889 (Sections 1 To 176)
Bheema And Ors. vs State Of Rajasthan on 15 March, 2002

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 176 in The Indian Penal Code, 1860
176. Omission to give notice or information to public servant by person legally bound to give it.-- Whoever, being legally bound to give any notice or to furnish information on any subject to any public servant, as such, intentionally omits to give such notice or to furnish such information in the manner and at the time required by law, shall be punished with simple imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or with both; or, if the notice or information required to be given respects the commission of an offence, or is required for the purpose of preventing the commission of an offence, or in order to the apprehension of an offender, with simple imprisonment for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both; 2[ or, if the notice or information required to be given is required by an order passed under sub- section (1) of section 565 of the Code of Criminal Procedure, 1898 (5 of 1898 ), with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.]