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 20] [Entire Act]

Union of India - Subsection

Section 20(b) in The Railway Companies (Emergency Provisions) Act, 1951

(b)any penalty, forfeiture or punishment incurred in respect of any offence committed against the said Ordinance, or