Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(f) in Sashastra Seema Bal Act, 2007 (f)"criminal court" means a court of ordinary criminal justice in any part of India constituted under the Code of Criminal Procedure, 1973 (2 of 1974);