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 276] [Entire Act]

State of Maharashtra - Subsection

Section 276(3) in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

(3)Whoever uses or permits the use of any premises in contravention of the provisions of sub-section (1), or whoever refuses to comply with any notice issued by the Chief Officer under sub-section (2), shall on conviction, be punished with fine which may extend to [five thousand rupees] [These words were substituted for the words 'five hundred rupees' by Maharashtra 1 of 2011, Section 41(1), (w.e.f. 14-1-2011).], and in the case of continuing offence with further fine which may extend to [five hundred rupees] [These words were Substituted for the words 'fifty rupees' by Maharashtra 1 of 2011, Section 41(2), (w.e.f. 14-1-2011).] for every day after the first during which such offence continues.