Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 7(2)] [Section 7] [Entire Act] State of Kerala - Subsection Section 7(2)(b) in Kerala Record of Rights Act, 1968 (b)after the period of one year from the date of such acquisition, the report shall be received on payment of a penalty of five rupees.