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 40(1)] [Section 40] [Entire Act] State of Madhya Pradesh - Subsection Section 40(1)(b) in The M.P. Maa Sharda Devi Mandir Adhiniyam, 2002 (b)in any other cases, the maximum amount of the fine which may be imposed in respect of the offences, by way of composition of the offence.