Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 6(3B)] [Section 6] [Entire Act] State of Kerala - Subsection Section 6(3B)(b) in Kerala Land Conservancy Act, 1957 (b)not exceeding two hundred rupees where the offence abetted is a second or subsequent offence.]