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 344] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(1) in The Prevention of Corruption Act, 1988

(1)The Central Government or the State Government may, by notification in the Official Gazette, appoint as many special Judges as may be necessary for such area or areas or for such case or group of cases as may be specified in the notification to try the following offences, namely:
(a)any offence punishable under this Act; and
(b)any conspiracy to commit or any attempt to commit or any abetment of any of the offences specified in clause (a).