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] [Entire Act]

State of Karnataka - Section

Section 32 in The Karnataka Animal Diseases (Control) Act, 1961

32. Jurisdiction of magistrates.

No magistrate shall try any offence under this Act unless he is a magistrate of the first class or a magistrate of the second class, specially empowered in this behalf by the State Government.