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 8] [Entire Act]

State of Punjab - Subsection

Section 8(2) in The Punjab Village Common Lands (Regulation) Amendment Act, 1976

(2)Any person who contravenes the provisons of sub-section (1) shall notwithstanding anything contained in any other law, be punishable with imprisonemnt for a term which may extend to two years or with fine which may extend to one thousand rupees, or with both.