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 Assam - Section

Section 17 in Rules for the Administration of Justice in the North Cachar Hills Sub-Division

17.

The chief village authorities may themselves dispose of the cases of the persons residing within the jurisdiction charged with the following offences:Theft.Injury to property of whatever kind.Injury to person not endangering life or limb.House-trespass.Affronts of whatever kind.