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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(b) in The Jammu and Kashmir Prevention and Suppression of Sabotages Act, 1965

(b)"Court" means the Court of the Sessions Judge specially appointed or [empowered by the Government in consultation with the High Court] [Substituted by Act XL of 1966 for 'empowered by the Government'.] by a notification in the Government Gazette for the trial of offences under this Act: