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 151(1)] [Section 151] [Entire Act] State of Punjab - Subsection Section 151(1)(a) in Punjab Municipal Act, 1911 (a)in the case of a first offence, the Court may, if it thinks fit, instead of sentencing the convict to any punishment release him after due admonition;