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 Madhya Pradesh - Section

Section 25 in The M.P. Horse Sickness Act, 1960

25. Jurisdiction of Magistrate.

- No Magistrate, other than a Magistrate of the First Class or a Magistrate of the Second Class specially empowered in this behalf by the State Government, shall try any offence punishable under this Act.