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 148] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 148(1) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(1)Whenever a local inquiry is necessary for the purposes of this Chapter, any District Magistrate or [Chief Judicial Magistrate] [Substituted by Act II of 1974, Section 5.] may depute any Magistrate subordinate to him to make the inquiry, and may furnish him with such written instructions as may seem necessary for his guidance, and may declare by whom the whole or any part of the necessary for his guidance, and may declare by whom the whole or any part of the necessary expenses of the inquiry shall be paid.