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 17] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 17(1) in Jammu and Kashmir State Lands (Vesting of Ownership to the Occupants) Act, 2001

(1)Any person in any proceedings under this Act who,—
(a)intentionally makes a false statement during the course of such proceedings; or
(b)intentionally produces a false document; or
(c)files a statement which is false or incorrect to his knowledge, shall be punished by the Tehsildar having jurisdiction in the area with a fine which may extend to twenty thousand rupees but shall not be less than five thousand rupees.