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 22(2)] [Section 22] [Entire Act] State of Madhya Pradesh - Subsection Section 22(2)(b) in The M.P. Chechak Tika Adhiniyam, 1968 (b)sub-section (1) of Section 18 shall be punished with fine which may extend to one hundred rupees.