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 Rajasthan - Section

Section 7 in The Rajasthan Local Fund Audit Act, 1954

7. Penalty for disobeying requisition under section 6.

(1)Any person who wilfully neglects or refuses to comply with any requisition lawfully made upon him under clause (a) of clause (b) or Sub-section (1) of section 6 shall be liable, on conviction before a magistrate, to a fine which may extend to one hundred rupees:Provided that no proceedings under this section shall be instituted except on the written sanction of the State Government, or the Controlling Authority:Provided further that before going such sanction the State Government or the Controlling Authority shall call upon the person against whom the proceedings are to be instituted to show cause why the sanction should not be given.
(2)No court inferior to that of a magistrate of the first class shall try any affiance against this Act.