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 12] [Entire Act]

State of Gujarat - Subsection

Section 12(2) in The Bombay Shops and Establishments Act, 1948

(2)Any person contravening the provisions of sub-section (1) shall be liable to have his goods seized by an Inspector.