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 27] [Entire Act]

State of Madhya Pradesh - Subsection

Section 27(2) in The M.P. Chechak Tika Adhiniyam, 1968

(2)No Court shall take cognizance of any offence under this Act, unless the prosecution is instituted by order or under the authority from a Magistrate, the Chief Superintendent of Vaccination or a Superintendent of Vaccination.