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 79] [Entire Act]

State of Sikkim - Subsection

Section 79(2) in Sikkim Forests, Water Courses and Road Reserve (Preservation and Protection) Act, 1988

(2)Any evidence recorded under clause (c) of sub-section (1) shall be admissible in any subsequent trial before a Magistrate:Provided that it has been taken in the presence of the accused person and recorded in the manner as provided under sections 355, 356 or 357 of the Code of Criminal Procedure, 1898.