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 15] [Entire Act]

State of Assam - Subsection

Section 15(2) in The Assam Health Establishments Act, 1993

(2)Whoever after conviction under sub-section (1) continues to maintain a health establishment shall on conviction be punishable with fine which may extend to one thousand rupees for every day for which the offence continues after conviction.