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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(3) in The West Bengal Local Bodies (Electoral Offences And Miscellaneous Provisions) Act, 1952

(3)Any person who contravenes the provisions of sub-section (1) or subsection (2) shall be punishable with imprisonment which may extend to six months or with fine or with both.