Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1)] [Section 8] [Entire Act] State of Maharashtra - Subsection Section 8(1)(ii) in The Maharashtra Opium Smoking Act (ii)for a second and subsequent offence, with imprisonment for a term which may extend to two years and with fine which may extend to two thousand rupees: