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 79] [Entire Act]

State of West Bengal - Subsection

Section 79(b) in The West Bengal Separation of Judicial And Executive Functions Act, 1970

(b)in the proviso, -
(i)for the words "no Magistrate of the first class other than the District Magistrate", the words "no Judicial Magistrate of the first class other than the Sub-Divisional Judicial Magistrate" shall be substituted; and
(ii)for the words "of the District Magistrate", the words "of the Sub-Divisional Judicial Magistrate" shall be substituted.