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 42] [Entire Act]

State of Himachal Pradesh - Subsection

Section 42(3) in The Himachal Pradesh Holdings (Consolidation and Prevention of Fragmentation) Act, 1971

(3)Whoever contravenes the provisions of sub-section (2) shall be liable to pay an amount which may extend upto twice the amount of loss or damage caused by such contravention.