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 3] [Entire Act]

State of Assam - Subsection

Section 3(9) in Assam Forest Regulation, 1891

(9)"Magistrate" means a Magistrate of the first or second class, and includes a Magistrate of the third class, when he is specially empowered by the State Government to try forest offences.