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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(2) in Jammu and Kashmir Municipal Corporation Act, 2000

(2)Any person guilty of an offence under this section shall:-
(a)if he is a returning office or an assistant returning officer or a presiding officer or a polling officer or any other officer or official employed on official duty in connection with the election, be punishable with imprisonment for term which may extend to two years, or with a fine, or with both;
(b)if he is any other person, be punishable with imprisonment for a term which may extend to six months, or with fine, or with both.