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 55] [Entire Act]

State of Chattisgarh - Subsection

Section 55(b) in Chhattisgarh State Rajmarg Adhiniyam, 2003

(b)fails to comply with the notice served on him under sub- section (1) of Section 33 for no valid reason, shall on conviction, be punishable.
(i)for first offence with fine which may extend to five thousand rupees and
(ii)for a subsequent offence in relation to the same encroachment with fine which may extend to ten thousand rupees; and
(iii)for persistent encroachment, imprisonment upto two months plus a further fine not exceeding five hundred rupees per day on which such occupation of the highway or encroachment continues.