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 7] [Entire Act]

State of Rajasthan - Subsection

Section 7(1) in The Rajasthan Dacoity Affected Areas Act, 1986

(1)Not with standing anything contained in the Code or in any other law for the time being in force, a scheduled offence shall be triable only by a special court.