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 Gujarat - Subsection

Section 9(4) in The Bombay Trade Disputes Conciliation Act, 1934

(4)No criminal court inferior to that of [***] [The words 'a Presidency Magistrate or' deleted by A.O., 1960.] a Magistrate of the First Class shall try any offence under sub-section (3)