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(5)] [Section 3] [Entire Act]

State of Haryana - Subsection

Section 3(5)(ii) in The Punjab Agricultural Produce Markets Act, 1961

(ii)clause (e), on the ground of a sentence by a criminal court, shall not apply after the expiry of four years from the date on which the sentence has expired.]