Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(1)] [Section 3] [Entire Act] Union of India - Subsection Section 3(1)(a) in The Bengal Suppression of Terrorist Outrages (Supplementary) Act, 1932 (a)any sentence passed by a Special Magistrate in any trial held under the local Act in the presidency- town of Calcutta,