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 39] [Entire Act]

State of Gujarat - Subsection

Section 39(3) in The Gujarat Ancient Monuments and Archaeological Sites and Remains Act, 1965

(3)Any rule made under this section may provide that a breach thereof shall be punishable,-
(i)in the case of a rule made with reference to clause (a) of sub-section (2) with imprisonment for a term which may extend to three months or with fine which may extend to five thousand rupees or with both;
(ii)in the case of a rule made with reference to clause (b) of sub-section (2) with fine which may extend to five hundred rupees.