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 164] [Entire Act]

State of Haryana - Subsection

Section 164(3) in The Haryana Municipal Act, 1973

(3)Whoever contravenes the provisions of this section, shall be punishable with a fine which shall not be less than twenty-five rupees and more than two hundred rupees.