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 18] [Entire Act]

State of Bihar - Subsection

Section 18(2) in Bihar Taxation on Luxuries in Hotels Act, 1988

(2)
(a)No court shall take cognizance of any offence under this Act or the rule made thereunder except with the previous sanction of the Commissioner and
(b)No court inferior to that of Judicial Magistrate of the 1st Class shall try any offence under this Act;