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 72(1)] [Section 72] [Entire Act]

State of Madhya Pradesh - Subsection

Section 72(1)(d) in The Indian Forest Act, 1927

(d)power to hold an inquiry into forest-offences, and, in the course of such inquiry, to receive and record evidence.