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 22] [Entire Act]

State of Haryana - Subsection

Section 22(2) in The Haryana Motor Vehicles Taxation Act, 2016

(2)Where an offence has been compounded under sub-section (1), no further proceedings shall be taken against the offender in respect of such offence.