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 17] [Entire Act]

State of Maharashtra - Section

Section 3 in The Maharashtra Prevention Of Defacement Of Property Act, 1995.

3. Penalty for defacement

Whoever by himself or through any other person defaces any place open to public view shall, on conviction, be punished with imprisonment for a term which may extend to three months, or with fine which may extend to two thousand rupees, or with both:Provided that nothing in this section shall apply to any advertisement which,—
(i)is exhibited with the written permission of the local authority having jurisdiction over such area in this behalf;
(ii)is exhibited within the window of any building if the advertisement relates to the trade, profession or business carried on in that building; or
(iii)relates to the trade, profession or business carried on within the land or building upon or over which such advertisement is exhibited or to any sale or letting of such land or building or any effects therein or to any sale, entertainment or meeting to be held on or upon or in the same; or
(iv)relates to the name of the land or building upon or over which the advertisement is exhibited, or to the name of the owner or occupier of such land or building; or
(v)relates to the business of a railway administration and is exhibited within any railway station or upon any wall or other property of a railway administration.