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 30A] [Entire Act]

State of Haryana - Subsection

Section 30A(2) in The East Punjab Holdings (Consolidation and Prevention of Fragmentation) Act, 1948

(2)If any person contravenes the provisions of sub-section (1) he shall, on conviction, be punishable with fine which may extend to five hundred rupees.