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 13] [Entire Act]

State of Punjab - Subsection

Section 13(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;