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 16] [Entire Act]

Union of India - Subsection

Section 16(3) in The Child and Adolescent Labour (Prohibition And Regulation) Act, 1986

(3)No Court inferior to that of a Metropolitan Magistrate or a Magistrate of the first class shall try any offence under this Act.