Main Search Forums Advanced Search Disclaimer
Section 8 in The Prevention Of Corruption Act, 1988 ["Complete Act"]
Citedby 52 docs - [View All]
Shri Nagender Parakh vs Securities And Exchange Board Of ... on 30 October, 2009
Sr. Superintendent Of Police ... vs Gh. Rasool Magray on 4 July, 2007
Pravin Kumar vs The State on 24 February, 2005
K. Chandrasekharan vs C. Sasidharan Pillai And Ors. on 29 January, 1993
Varkey Maruthanamkuzhi vs State Of Kerala And Ors. on 1 August, 1984

Loading...
Central Government Act
8. Taking gratification, in order, by corrupt or illegal means, to influence public servant.- Whoever accepts or obtains, or agrees to accept, or attempts to obtain, from any person, for himself or for any other person, any gratification whatever as a motive or reward for including, by corrupt or illegal means, any public servant, whether named or otherwise, to do or to forbear to do any official act, or in the exercise of the official functions of such public servant to show favour or disfavour to any person, or to render or attempt to render any service or disservice to any person with the Central Government or any State Government or Parliament or the Legislature of any State or with any local authority, corporation or Government company referred to in clause (c) of section 2, or with any public servant, whether named or otherwise, shall be punishable with imprisonment for a term which shall be not less than six months but which may extend to five years and shall also be liable to fine.