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 141B] [Entire Act] State of Uttar Pradesh - Subsection Section 141B(3) in The U.P. Municipalities Act, 1916 (3)The penalty referred to in sub-section (2) may be compounded by the Executive Officer.