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 2] [Entire Act]

Union of India - Section

Section 23 in The Consumer Protection (Amendment) Act, 2002

23. Amendment of section 27.-

In section 27 of the principal Act,-(a)the proviso shall be omitted;(b)after the proviso so omitted, the existing section 27 shall be renumbered as sub- section (1) and after sub- section (1) as so renumbered, the following sub- sections shall be inserted, namely:-
(2)Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974 ), the District Forum or the State Commission or the National Commission, as the case may be, shall have the power of a Judicial Magistrate of the first class for t e trial of offences under this Act, and on such conferment of powers, the District Forum or the State Commission or the National Commission, as the case may be, on whom the powers are so conferred, shall be deemed to be a Judicial Magistrate of the first class for the purpose of the Code of Criminal Procedure, 1973 .
(3)All offences under this Act may be tried summarily by the District Forum or the State Commission or the National Commission, as the case may be.".