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 35] [Entire Act]

State of West Bengal - Subsection

Section 35(1) in The West Bengal Separation of Judicial And Executive Functions Act, 1970

(1)in sub-section (2), -
(a)after the words "District Magistrate", the words ", Sub-divisional Judicial Magistrate" shall be inserted;
(b)for the words "within whose district", the words "within whose jurisdiction" shall be substituted;