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 50] [Entire Act]

State of Gujarat - Subsection

Section 50(2) in Gujarat Industrial Development Act, 1962

(2)Where an offence is compounded, the offender, if in custody shall be discharged and no further proceedings shall be taken against him in respect of the offence compounded.