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 45(1)] [Section 45] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 45(1)(b) in The Jammu and Kashmir Excise Act, 1958 (1901 A. D.)

(b)Such [Judicial Magistrate] [Substituted by Act XL of 1966 for 'Magistrate'.] shall take on such report cognizance of the offence charged.