Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 5] [Entire Act]

State of Meghalaya - Subsection

Section 5(2) in The Meghalaya Prevention Of Gambling Act, 1970

(2)Any person found in a common gaming house during any gaming or playing therein shall be presumed until the contrary is proved, to have been there for the purpose of gaming.