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 16] [Entire Act]

State of Haryana - Subsection

Section 16(1) in The Punjab Habitual Offenders (Control and Reform) Rules, 1957

(1)The enquiry under section 11(2) of the Act shall be held by a Magistrate not below the rank of the 1st Class deputed by the District Magistrate concerned in this behalf.