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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(a) in Rajasthan Public Gambling Ordinance, 1949

(a)for a first offence, with imprisonment which may extend to [six months] [Substituted by Act 17 of 1982.] or with fine which may extend to five hundred rupees] or with both;