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 9] [Entire Act]

State of Rajasthan - Subsection

Section 9(3) in The Rajasthan Sati (Prevention) Act, 1987

(3)A person shall not be qualified for appointment as a Judge of a Special Court unless he is in the cadre of a District and Session Judge in the State.