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 288] [Entire Act]

State of Madhya Pradesh - Subsection

Section 288(5) in The M.P. Municipalities Act, 1961

(5)If the said person returns within the limits of the Municipality without the permission of the authority specified in sub-section (4), he shall be punishable with imprisonment of cither description for a term which may extend to six months, or with fine which may extend to one hundred rupees, or with both.