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 32] [Entire Act]

State of Assam - Subsection

Section 32(1) in United Khasi-Jaintia Hills Autonomous District (Management and Control of Forests) Act, 1958

(1)When any person is convicted of felling, cutting, girdling, marking, lopping or tapping trees, or of injuring them by fire or otherwise in contravention of this Act or of any rule thereunder the convicting court may, in addition to any other punishment which it may award, order that person to pay to the District Council such compensation, not exceeding ten rupees for each tree, with respect to which the offence was committed, as it may deem just.