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 146] [Entire Act]

NCT Delhi - Subsection

Section 146(3) in Delhi Police Act, 1978

(3)The powers and functions of a District Magistrate under the Sarais Act. 1867 (22 of 1867), shall be exercised and discharged by the Administrator or such officer as the Administrator may, by notification in the official Gazette, authorise in this behalf.