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 7 in Rajasthan Public Gambling Ordinance, 1949

7. Penalty on persons arrested for giving false names and addresses

- If any person found in any common gaming house entered by any Magistrate or officer of police under the provisions of this Ordinance, upon being arrested, by any such officer or upon being brought before any Magistrate on being required by such officer or Magistrate to give his name and address, shall refuse or neglect to give the same, or shall give any false name or address, he may upon conviction before the same or any other Magistrate be adjudged to pay any penalty not exceeding five hundred rupees, together with such costs as to such Magistrate shall appear reasonable and, on the non-payment of such penalty and costs, or in the first instance, if no such Magistrate it shall seem fit, may be imprisoned for any period not exceeding one months.