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 Assam - Subsection

Section 9(2) in Assam Health (Prohibition of Manufacturing, Trade, Advertisement, Storage, Distribution, Sale and Consumption of Zarda, Gutkha, Panmasala etc. Containing Tobacco and/or nicotine) Act, 2013

(2)All offences under this Act shall be tried by a competent Court not below the 3 rank of a Judicial Magistrate of the 1st Class and shall be tried in the manner as provided in the Code of Criminal Procedure, 1973 (Central Act No. 2 of 1974).