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 29] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 29(2) in The Jammu and Kashmir Pharmacy Act, 2011

(2)Whoever contravenes the provisions of sub-section (i) shall be punishable with imprisonment for a term which may extend to six months or with fine not exceeding one thousand rupees, or with both: