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 13] [Entire Act]

State of Rajasthan - Subsection

Section 13(2) in The Rajasthan Lokayukta and Up-Lokayuktas Act, 1973

(2)No court, except a court of Magistrate, First Class subordinate to the High Court, shall take cognizance of the offence under Sub-section (1).