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] [Entire Act]

State of Karnataka - Section

Section 34 in Roerich and Devikarani Roerich Estate (Acquisition and Transfer) Act, 1996

34. Penalties.

- Any person who,-
(a)having in his possession or custody or control any property forming part of the Estate wrongfully withholds such property from the State Government or the Board; or
(b)wrongfully obtains possession or retains any property forming part of the Estate; or
(c)wilfully withholds or fails to furnish to the State Government or the Board or to any person or body of persons specified by the State Government or the Board, as the case may be, any document or inventory relating to the Estate which may be in his possession, custody or control; or
(d)wrongfully removes or destroys any property forming part of the Estate; or
(e)prefers any claim under this Act which he knows or has reasonable cause to believe to be false or grossly inaccurate; shall be punishable with imprisonment for a term which may extend to two years or with fine which may extend to ten thousand rupees or with both.