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 70(1)] [Section 70] [Entire Act] State of Jammu-Kashmir - Subsection Section 70(1)(iii) in The Police Enhanced Penalties Ordinance, 2005 (iii)the offence is under clause (h) and the amount of tax payable does not exceed Rs. 5,000: