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 40] [Entire Act]

State of Uttar Pradesh - Subsection

Section 40(2) in The U.P. Electricity Reforms Act, 1999

(2)An offence under this Act shall be triable by a Court not lower in rank than that of the Chief Judicial Magistrate or Additional Chief Judicial Magistrate having jurisdiction.