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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(d) in The Uttar Pradesh Prohibition Of Beggary Act, 1975

(d)'Court' means the court of a Judicial Magistrate of the first class or of the second class or any other court exercising criminal jurisdiction in the area in which this Act is in force;