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 Haryana - Section

Section 46 in The Punjab Separation of Judicial and Executive Functions Act, 1964

46. In section 192, -

(i)in sub-section (1), for the words "Any Chief Presidency Magistrate, District Magistrate or Sub-divisional Magistrate", the words "Any Chief Judicial Magistrate" shall be substituted; and
(ii)in sub-section (2), for the words "District Magistrate", the words "Chief Judicial Magistrate" shall be substituted.