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] [Entire Act]

State of Rajasthan - Section

Section 64 in Jodhpur Development Authority Act, 2009

64. Penalty for unauthorised obstruction.

- Whoever: -
(i)obstructs the entry of any person empowered under section 80 to enter into or upon any land or building in any part of the Jodhpur Region for the purpose mentioned in that section; or
(ii)molests such persons as aforesaid after such entry; or
(iii)resists, obstructs or molests any member or employee of the Authority or any employee of the Government in the exercise of any power conferred on, or in the discharge of any duty imposed upon, or in the performance of any function entrusted to, the Authority or the Government or such member, or employee of the Authority or any employee of the Government; or
(iv)obstructs or molests any person with whom the Authority or the Government or an officer of the Government, has entered into a contract or obstructs or molests a servant of the Authority, who may be lawfully engaged in doing anything, in connection with the discharge of the duties or performances of the functions of the Authority or of the Government or of an officer appointed by it under this Act;
shall be punishable with fine which may extend to one thousand rupees or with imprisonment for a term which may extend to six months or with both.