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 4] [Entire Act]

State of West Bengal - Subsection

Section 4(7) in The Bengal Suppression Of Immoral Traffic Act, 1933

(7)No Court shall take cognizance of any offence punishable under this section except on the complaint of -
(a)
(i)the Corporation of Calcutta, if the premises are situated within its jurisdiction, or
(ii)if the premises are situated elsewhere, the Chairman of the Municipality, District Board or Local Board, or the President of the Union Board within the jurisdiction of which the premises are situated, made in pursuance of a resolution of the Commissioners of the Municipality or of the Members of the Board as the case may be; or
(b)three or more persons occupying separate premises or holdings and resident in the vicinity of the premises or holdings to which the complaint relates; or
(c)a representative of any society recognised by the [State Government] [Words 'Provincial Government' first substituted for the words 'Local Government' by the Government of India (Adaptation of Indian Laws) Order 1937, and thereafter the word 'State' substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] in this behalf who has been authorised by the society to institute prosecutions under this section.