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 5] [Entire Act]

State of Meghalaya - Subsection

Section 5(4) in The Meghalaya Maintenance Of Public Order Act, 1947

(4)In any such apportionment the District Magistrate may assign a portion of such fine to a joint or undivided family to be payable by it.