Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 26(2)] [Section 26] [Entire Act] Union of India - Subsection Section 26(2)(i) in The Sexual Harassment Of Women At Workplace (Prevention, Prohibition And Redressal) Act, 2013 (i)twice the punishment, which might have been imposed on a first conviction, subject to the punishment being maximum provided for the same offence: