Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 145M] [Entire Act] State of Gujarat - Subsection Section 145M(2) in The Gujarat Co-Operative Societies Act, 1961 (2)Any person who contravenes the provisions of sub- section (1) shall, on conviction, be punished with fine which may extend to two hundred and fifty rupees.