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 22(1)] [Section 22] [Entire Act] State of Chattisgarh - Subsection Section 22(1)(i) in The Chhattisgarh Gram Nyayalaya Adhiniyam, 1996 (i)In respect of an offence under the Indian Penal Code, 1860 (XLV of 1860) no exceeding one thousand rupees;