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 99] [Entire Act]

State of Chattisgarh - Subsection

Section 99(1) in The C.G. Irrigation Act, 1931

(1)Any canal officer may accept from any person, against whom a reasonable suspicion exists that he had committed an offence punishable under this Act or the rules made under a sum of money not exceeding two hundred and fifty rupees, for composition of such offence.