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 17] [Entire Act]

State of Andhra Pradesh - Subsection

Section 17(d) in The Andhra Pradesh Habitual Offenders Act, 1962

(d)fails to comply with the provisions of sub. section (1), or with an order of the District Collector under subsection (2) of Section 7 or with an order of the Government under Section 11 may be arrested without warrant and shall be punishable-
(i)on first conviction with imprisonment for a term which may extend to six months or with fine which may extend to two hundred rupees or with both, and
(ii)on a second or subsequent conviction, with imprisonment for a term which may extend to one year or with fine which may extend to five hundred rupees or with both.