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 15] [Entire Act]

State of Tripura - Subsection

Section 15(2) in Tripura Lokayukta Act, 2008

(2)No court, except the court of a Judicial Magistrate of the first class, shall take cognizance of an offence under sub-section (1).