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 42] [Entire Act]

State of Kerala - Subsection

Section 42(2) in Travancore-Cochin Medical Practitioners Act, 1953

(2)Whoever contravenes the provisions of sub-section (1) shall be punishable. in the case of a first conviction, with fine, which may extend to Rs. 250. and in the case of a subsequent conviction, with fine which may extend to Rs. 500.