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 Jharkhand - Section

Section 37 in Bihar State Regulation of Cold Storages Act, 1992

37. Penalties.

- Whoever contravenes any provisions of this Act or any rule, order or direction made thereunder shall on conviction be punished with imprisonment for a term which may extend to two years or with fine which may extend to ten thousand rupees or with both.