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 13] [Entire Act]

State of West Bengal - Subsection

Section 13(2) in Calcutta Metro Railway (Operation and Maintenance) Temporary Provisions Act, 1985

(2)If any person walks on the metro railway line without any lawful authority, he shall punishable with imprisonment for term which may extend to six months, or with fine which may extend to five hundred rupees or with both.