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 2] [Entire Act]

State of Meghalaya - Subsection

Section 2(e) in The Meghalaya Prevention Of Gambling Act, 1970

(e)“magistrate” means any person exercising the powers of a magistrate of the first class under the Code of Criminal Procedure, 1893 or under any other valuable security or thing.