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 21] [Entire Act]

State of Assam - Subsection

Section 21(1) in Assam Homoeopathic Medicine Act, 1955

(1)No court other than the court of a Magistrate of the first class shall take cognizance of, or try an offence under this Act.