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 244] [Entire Act]

Union of India - Section

Section 32 in The Code of Criminal Procedure, 1973

32. Mode of conferring powers.

(1)In conferring powers under this Code, the High Court or the State Government, as the case may be, may, by order, empower persons specially by name or in virtue of their offices or classes of officials generally by their official titles.
(2)Every such order shall take effect from the date on which it is communicated to the person so empowered