Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 181 docs - [View All]
Dilawarsab Alisab Jakati vs State Of Karnataka By Its State ... on 18 February, 2005
Khaje Ahmmed Sheikh vs Abdul Mannan Mridday And Ors. on 9 March, 1965
Velu Tayi Ammal And Ors. vs B. Chidambara Pillai on 24 August, 1909
Velu Tayi Ammal And Ors. vs B. Chidambaravelu Pillai on 24 August, 1909
Between:- vs Union Of India on 10 February, 2009

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 119 in The Indian Penal Code, 1860
119. Public servant concealing design to commit offence which it is his duty to prevent.-- Whoever, being a public servant intending to facilitate or knowing it to be likely that he will thereby facilitate the commission of an offence which it is his duty as such public servant to prevent, voluntarily conceals, by any act or illegal omission, the existence of a design to commit such offence, or makes any representation which he knows to be false respecting such design. if offence be committed. if offence be committed.-- shall, if the offence be committed, be punished with imprisonment of any description provided for the offence, for a term which may extend to one- half of the longest term of such imprisonment, or with such fine as is provided for that offence, or with both; if offence be punishable with death, etc. if offence be punishable with death, etc.-- or, if the offence be punishable with death or 1[ imprisonment for life], with imprisonment of either description for a term which may extend to ten years; if offence be not committed. if offence be not committed.-- or, if the offence be not committed, shall be punished with imprisonment of any description provided for the offence for a term which may extend to one- fourth part of the longest term of such imprisonment or with such fine as is provided for the offence, or with both. Illustration A, an officer of police, being legally bound to give information of all designs to commit robbery which may come to his knowledge, and knowing that B designs to commit robbery, omits to give such information, with intent to facilitate the commission of that offence. here A has by an illegal omission concealed the existence of B' s design and is liable to punishment according to the provision of this section.