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 54] [Entire Act]

State of Madhya Pradesh - Subsection

Section 54(2) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(2)livery person who is a member of a co-operative formed in contravention of sub-section (9) of Section 4 and every person contravening the provisions of sub-section (1) shall be punishable with a fine which may extend to live hundred rupees and in the case of a continuing offence with further fine of two hundred rupees for each day on which the offence is continued after conviction therefor.