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 67] [Entire Act]

State of Himachal Pradesh - Subsection

Section 67(2) in The Himachal Pradesh Excise Act, 2011

(2)Where an offence has been compounded under sub-section (1), the offender, if in custody, shall be discharged and no further proceedings shall be taken against him in respect of such offence :Provided that if a person commits an offence specified in subsection (1), for more than three times, the same shall not be compounded.