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 Uttar Pradesh - Section

Section 35 in The U.P. Participatory Irrigation Management Act, 2009

35. Institution of proceedings.

- No court shall take cognizance of an offence under Section 34 except on complaint in writing made by the competent investigating agency as the case may be.