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 Uttarakhand - Section

Section 12 in Uttarakhand Anti Littering and Anti Spitting Act, 2016

12. Court competent to take Cognizance and try offences.

(1)No Court Other than the Court a Judicial Magistrate First Class shall take cognizance of, and try an offence under this Act.
(2)No court shall take cognizance of any offence except on a complaint in writing of an Authorized Officer.