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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(1) in Rajasthan Opium Smoking Prohibition Act, 1950

(1)Subject as aforesaid,-
(i)the Court of a Senior Civil Judge shall have jurisdiction to hear and determine any suit or original proceedings of a civil nature of which the value does not exceed five lakh rupees, and
(ii)the Court of a Civil Judge shall have jurisdiction to hear and determine any suit or original proceedings of which the value does not exceed two lakh rupees.