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 400] [Entire Act]

Union of India - Section

Section 23 in The Code of Criminal Procedure, 1973

23. Subordination of Executive Magistrates.

(1)All Executive Magistrates, other than the Additional District Magistrate, shall be subordinate to the District Magistrate, and every Executive Magistrate (other than the Sub-Divisional Magistrate) exercising powers in a sub-Division shall also be subordinate to the Sub-divisional Magistrate subject, however, to the general control of the District Magistrate.
(2)The District Magistrate may, from time to time, make rules or give special orders, consistent with this Code as to the distribution of business among the Executive Magistrates subordinate to him and as to the allocation of business to an Additional District Magistrate.