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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(2) in The Jammu and Kashmir Standards of Weights and Measures (Enforcement) Act, 1997

(2)Every authorisation made by the Controller under sub-section (1) shall be deemed to be a warrant referred to in section 96 of the Code of Criminal procedure, Samvat 1989.