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 11] [Entire Act]

State of Puducherry - Subsection

Section 11(1) in The Puducherry Gaming Act, 1965

(1)
(a)The Magistrate may direct any portion not exceeding one-half, of any fine which shall be levied under section 3,7 or 8, and of the moneys or proceeds of articles seized and ordered to be forfeited under section 9 to be paid to such informants and Police Officers as may have assisted in the detection of the offender.
(b)A direction under this sub-section may also be made by any Court of appeal, reference or revision.