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] [Entire Act]

State of Maharashtra - Section

Section 21 in The Maharashtra Lotteries (Control And Tax) And Prize Competitions (Tax) Act,1958

21. Power of investigation.

(1)Every officer not below the rank of a Sub-Inspector of Policeshall have power to investigate all offences punishable under this Act.
(2)Every such officer shall, in the conduct of such investigation, exercise the powers (except the power to arrest without warrant otherwise than under section 20) conferred by the Code of Criminal Procedure, 1898, upon an officer in-charge of a police station for the investigation of a cognizable offence.