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 Maharashtra - Subsection

Section 22(c) in The Hyderabad (Abolition of Jagirs) Regulation, 1358 Fasli

(c)contravenes, or attempts to contravene, or abets the contravention of sub-section (4) of section 6, shall be punishable with imprisonment which may extend to one year or with fine or with both.