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 53] [Entire Act]

State of Himachal Pradesh - Subsection

Section 53(1) in The Himachal Pradesh Housing and Urban Development Authority Act, 2004

(1)If any person,-
(a)obstructs any person, with whom the Authority has entered into a contract, in the performance of his duty or of anything which is empowered or required to do under this Act; or
(b)removes any mark set-up for the purpose of indicating any level or direction necessary to the execution of the work authorized under this Act,
he shall on conviction be punishable with imprisonment for a term which may extend to three months or with fine which may extend to five hundred rupees, or with both.