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 13] [Entire Act]

State of Bihar - Subsection

Section 13(3) in The Bihar Maintenance of Public Order Act, 1949

(3)If any person contravenes any order made under this Section, he shall be punishable with imprisonment for a term which may extend to three years, or with fine, or with both.