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 256] [Entire Act]

State of Assam - Subsection

Section 256(2) in Assam Municipal Act, 1956

(2)Whoever contravenes an order notified under sub-section (1) shall be punishable with imprisonment for a term which may extend to eight days or with fine which may extend to fifty rupees and in the case of a continuing failure with an additional fine exceeding five rupees, for every day after the first in regard to which he or she is convicted of having persisted in the failure.