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 20] [Entire Act]

State of West Bengal - Subsection

Section 20(2) in The West Bengal Premises Requisition And Control (Temporary Provisions) Act, 1947

(2)No court shall take cognizance of any offence punishable under sub-section (1) except on the complaint in writing of the Collector.