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]

Bengal Presidency - Subsection

Section 3(25) in Bengal General Clauses Act, 1899

(25)"Magistrate" shall include every person exercising all or any of the powers of a Magistrate under the Code of Criminal Procedure (Act 5 of 1898) for the time being in force;