Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 338] [Entire Act] State of Jharkhand - Subsection Section 338(2) in Jharkhand Municipal Act, 2011 (2)Any person who fails to comply any direction under sub section (1) shall be liable to a fine not exceeding five thousand rupees.