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 39C] [Entire Act] Bengal Presidency - Subsection Section 39C(3) in The Calcutta Suburban Police Act, 1866 (3)Whoever disobeys or fails to conform to any lawful and reasonable direction given any Police-officer under sub-section (1) shall be liable to fine which may extend to one hundred rupees.