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 4] [Entire Act]

State of Haryana - Subsection

Section 4(3) in The Haryana Prevention of Defacement of Property Act, 1989

(3)On composition a person shall stand discharged or acquitted, as the case may be, and if he is in custody he shall be released forthwith.