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 559] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 559(1) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(1)Subject to the other provisions of this Code, the powers and duties of a Judge or Magistrate may be exercised or performed by his successor-in-office.