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 23] [Entire Act]

State of Rajasthan - Subsection

Section 23(4) in Rajasthan Municipalities Act, 2009

(4)No Court shall take cognizance of an offence referred to in sub-Section (2) except on the complaint made by an officer authorized in this behalf by any general or special order of the State Election Commission.