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] [Entire Act]

State of Tamilnadu - Section

Section 4 in The Tamil Nadu Gift Goods (Unlawful Possession) Act, 1961

4. Offences under the Act to be cognizable.—

(1)Notwithstanding anything contained in the Code of Criminal Procedure, 1898 (Central Act 5 of 1898), any offence under this Act shall be deemed to be a cognizable offence within the meaning of that Code.
(2)No Court below that of a Presidency Magistrate or of a Magistrate of the First Class shall try any offence under this Act.