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 5(5)] [Section 5] [Entire Act] State of Meghalaya - Subsection Section 5(5)(a) in The Meghalaya Maintenance Of Public Order Act, 1947 (a)in the manner provided by the Code of imposed by a court as it such portion were fine imposed by the District Magistrate acting as a Court;