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 6] [Entire Act]

State of Himachal Pradesh - Subsection

Section 6(2) in Himachal Pradesh Prevention of Specific Corrupt Practices Act, 1983

(2)Whoever, being a supervisory officer, abets the commission of an offence under sub-section (1), shall also be punished with imprisonment of either description which may extend to three years, or with fine, or with both.