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 1] [Section 163] [Entire Act]

State of Maharashtra - Subsection

Section 163(2) in The Maharashtra Village Panchayats Act, 1959

(2)The Magistrate trying offence under sub-section (1) may order,-
(a)that the accused shall pay such compensation, not exceeding two hundred and fifty rupees as the Magistrate considers reasonable, to any person for any damage proved to have been caused to his property or to the produce of land, by the cattle under the control of the accused, trespassing on his land; and also,
(b)that the cattle in respect of which an offence has been committed shall be forfeited to the State Government.