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 5B(2)] [Section 5B] [Entire Act]

State of Karnataka - Subsection

Section 5B(2)(ii) in Karnataka Slum Areas (Development) Act, 1973

(ii)in the case of a second or subsequent offence the term of imprisonment shall not be less than one year and the amount of fine shall not be less than one thousand rupees.