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 4(1)] [Section 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(1)(iii) in Tamil Nadu Gaming Act, 1930

(iii)such imprisonment shall not be less than one year and such fine shall not be less than one thousand rupees for a third and subsequent offences].