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] [Entire Act]

Union of India - Section

Section 52 in Damodar Valley Corporation Act, 1948

52. Application of certain provisions of the Indian Forest Act, 1927, to the forests of the Corporation.-

All acts prohibited in respect of a reserved forest under section 26 of the Indian Forest Act, 1927, shall be deemed to be prohibited in respect of any forest owned by or under the supervision or control of the Corporation and all offences in respect of such forest shall be punishable under the said Act as if they were committed in respect of a reserved forest.