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 19] [Entire Act]

State of Kerala - Subsection

Section 19(a) in Kerala District Administration Act, 1979

(a)is sentenced by a criminal court to such punishment and for such offence as is described in sub-section (1) of section 14: