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 7] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 7(1) in The Poisons Act, 1977

(1)Whoever -
(a)commits a breach of any rule made under section 2 or section 4, or
(b)imports into the State, without a licence, white arsenic the importation of which is for the time being restricted under section 3, or
(c)breaks any condition of a licence for the importation of white arsenic granted to him under section 3, shall be punishable,-
(i)on a first conviction with imprisonment for a term which may extend to three months, or with fine which may extend to five hundred rupees, or with both, and
(ii)on a second or subsequent conviction, with imprisonment for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.