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 23] [Entire Act]

State of Madhya Pradesh - Subsection

Section 23(3) in The M.P. Rajya Suraksha Adhiniyam, 1990

(3)If any person contravenes any order made under this section he shall be punishable with imprisonment for a term which may extend to three years or with fine or with both.