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 20] [Entire Act]

State of Assam - Subsection

Section 20(1) in The Assam Criminal Law (Amendment) Act, 1934

(1)Whoever knowingly and wilfully disobeys any direction in an order made under sub-section (1) of Section 16 be punishable with imprisonment for a term which may extend to three years or with fine or with both.