Section 469(2) in Bharatiya Nagarik Suraksha Sanhita, 2023
(2)When an award of imprisonment in default of payment of a fine is annexed to a substantive sentence of imprisonment and the person undergoing the sentence is after its execution to undergo a further substantive sentence or further substantive sentences of imprisonment, effect shall not be given to the award of imprisonment in default of payment of the fine until the person has undergone the further sentence or sentences.[Similar to Section 429 from Old CrPC-Also Refer]