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 44] [Entire Act]

State of Madhya Pradesh - Subsection

Section 44(2) in The M.P. Sah Chikitsiy Parishad Adhiniyam, 2000

(2)Any person who contravenes the provisions of sub-section (1) shall be punishable with imprisonment which may extend to six months or with line which may extend to five thousand rupees or with both.