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 96] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 96(2) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(2)Nothing herein contained shall authorise any Magistrate other than a District Magistrate [Chief Judicial Magistrate] [Inserted by Act XL of 1966.] to grant a warrant to search for a document, parcel or other thing in the custody of the Postal or Telegraph authorities.