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] [Entire Act]

State of Maharashtra - Section

Section 265 in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

265. Penalty for failure to report births and deaths and for false statements.

(1)Any person who fails to give an intimation as required by sections 259, 260, 262 or 263 shall, on conviction, be punished with fine which may extend to [five hundred rupees] [These words were substituted for the words 'fifty rupees' by Maharashtra 1 of 2011, Section 35(1), (w.e.f, 14-1-2011).].Any person who wilfully makes, or causes to be made, for the purpose of being inserted in any register of births or register of deaths, any false statements shall, on conviction, be punished with fine which may extend to [one thousand rupees] [These words were substituted for the words 'one hundred rupees' by Maharashtra 1 of 2011, Section 35(2), (w.e.f. 14-1-2011).].