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 12] [Entire Act]

State of Haryana - Subsection

Section 12(c) in The Restriction of Habitual Offenders (Punjab) Act, 1918

(c)to the court of Session, if such order has been made by the District Magistrate, or the Chief Judicial Magistrate;