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 17] [Entire Act]

State of Kerala - Subsection

Section 17(4) in Kerala Fishermen's and Allied Workers Welfare Cess Act, 2007

(4)No court shall take cognizance of an offence punishable under this section save on a complaint made by or under the authority of the Director of Fisheries.