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 8] [Entire Act]

State of Tamilnadu - Subsection

Section 8(e) in Tamil Nadu Prohibition Act, 1937

(e)in any other way maliciously exceeds his lawful powers, shall be punished [with [***] [Substituted 'with imprisonment' by Tamil Nadu Act No. 9 of 1979.] imprisonment] which may extend to six months, or with fine which may extend to five hundred rupees, or with both.