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 Gujarat - Section

Section 16 in The Gandhidham (Development and Control on Erection of Buildings) Act, 1957

16. Magistrate's powers to impose enhanced penalties.

- Notwithstanding anything contained in section 32 of the Code of Criminal Procedure, 1898 (V of 1898) it shall be lawful for any court of a Magistrate of the first class to pass any sentence authorised by this Act in excess of its powers under this said section.