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 Madhya Pradesh - Section

Section 143 in The M.P. Public Health Act, 1949

143. Penalties.

(1)Whoever contravenes any provision of this Act or any rule or bye-law made thereunder shall, if no other penalty is provided for the offence, be punishable with fine which may extend to two hundred rupees.
(2)Whoever wilfully disobeys any direction lawfully given by any person or authority empowered under this Act or any rule or bye-law made thereunder to give such direction, or obstructs any person or authority in the discharge of any functions which such person or authority is required or empowered by this Act or any rule or bye-law made thereunder to discharge, or being required by this Act or any rule or bye-law made thereunder to supply any information, withholds such information or gives information which he knows to be false or which he does not believe to be true shall, if no other penalty is provided for the offence, be punishable with fine which may extend to one hundred rupees and if the breach is a continuing one, with fine which may extend to twenty rupees for every day after the first during which the breach is proved to have persisted in.