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 11] [Entire Act]

State of Karnataka - Section

Section 73 in Karnataka Forest Act, 1963

73. Penalty for counterfeiting or defacing marks on trees or timber and for altering boundary marks.

- Whoever, with intent to cause damage or injury to the public or to any person, or to cause wrongful gain as defined in the Indian Penal Code,-
(a)knowingly counterfeits upon any timber or standing tree a mark used by Forest Officers to indicate that such timber or such tree is the property of the Government or of some person, or that it may lawfully be cut or removed by some person; or
(b)unlawfully affixes to any timber or standing tree a mark used by Forest Officers; or
(c)alters, defaces or obliterates any such mark placed on any timber or standing tree by or under the authority of a Forest Officer; or
(d)alters, moves, destroys or defaces any boundary mark of any forest or waste land to which the provisions of this Act are applicable;
shall, on conviction, be punishable with imprisonment which may extend to two years, or with fine, or with both.