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 3] [Entire Act]

State of Jharkhand - Subsection

Section 3(1) in The Jharkhand Special Courts Act, 2016

(1)The State Government shall, for the purpose of speedy trial of^offence, by notification, establish as many Courts as considered adequate to be called Special Courts.