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 West Bengal - Section

Section 24 in The West Bengal Separation of Judicial And Executive Functions Act, 1970

24. In clause (b) of the proviso to sub-section (2) of section 35, for the words "a Magistrate", in the two places where they occur, the words "a Judicial Magistrate" shall be substituted.