Central Government Act
Section 88 in The Indian Penal Code, 1860
88. Act not intended to cause death, done by consent in good faith for person' s benefit.-- Nothing, which is not intented to cause death, is an offence by reason of any harm which it may cause, or be intended by the doer to cause, or be known by the doer to be likely to cause, to any person for whose benefit it is done in good faith, and who has given a consent, whether express or implied to suffer that harm, or to take the risk of that harm. Illustration A, a surgeon, knowing that a particular operation is likely to cause the death of Z, who suffers under the painful complaint, but not intending to cause Z' s death, and intending, in good faith, Z' s benefit, performs that operation on Z, with Z' s consent. A has committed no offence.