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 6] [Entire Act]

Union of India - Subsection

Section 6(1) in The Marking Of Heavy Packages Act, 1951

(1)If any person contravenes--
(a)the provisions of section 3, or
(b)any direction given by an inspector under clause (b) of section 5, he shall be punishable with fine which may extend to five hundred rupees.