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 114] [Entire Act] State of Punjab - Subsection Section 114(3) in The Punjab State Election Commission Act, 1994 (3)Any person who contravenes the provisions of sub-section (1) or sub- section (2), shall be punishable with imprisonment which may extend to six months or with fine or with both.