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] [Entire Act]

State of Haryana - Section

Section 5 in The Haryana Mechanical Vehicles (Bridge Tolls) Act, 1974

5. Offences and penalties.

(1)Whoever -
(a)attempts to cross any bridge without complying with the provisions of this act;
(b)obstructs the Toll Inspector in the discharge of his duties imposed by or under this Act; or
(c)contravenes any other provision of this Act or the rules made thereunder or any order or direction made under any such provision or rule;
shall, on conviction, be liable to a fine which may extend to fifty rupees.
(2)No Magistrate shall take cognizance of any offence under this Act except on a complaint, in writing, made by the Toll Inspector.