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 22] [Entire Act]

State of Madhya Pradesh - Subsection

Section 22(3) in The M.P. Rajya Suraksha Adhiniyam, 1990

(3)Any contravention of an order made under this Section shall be punishable with imprisonment which may extend to three years or with fine or with both.