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 33] [Entire Act]

State of Karnataka - Subsection

Section 33(2) in Karnataka Ground Water (Regulation and Control of Development and Management) Act, 2011

(2)Where an offence has been compounded, the offender if in custody, shall be discharged and no further proceeding shall be taken against him in respect of the offence so compounded.