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 159] [Entire Act]

State of Karnataka - Subsection

Section 159(2) in Karnataka Police Act, 1963

(2)Any of the punishments specified in sub-section (1) may be awarded separately or with any one or more of the others:Provided that fine shall not be awarded in combination with forfeiture of pay or allowances.