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 3] [Section 12] [Entire Act]

Union of India - Subsection

Section 12(1) in The Unlawful Activities (Prevention) Act, 1967

(1)Whoever uses any article in contravention of a prohibitory order in respect thereof made under sub-section (3) of section shall be punishable with imprisonment for a term which may extend to one year, and shall also be liable to fine.