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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(1) in The Rajasthan Agricultural Produce Markets Act, 1961

(1)No offence under this Act or any rule or bye-law thereunder, shall be tried by a Court other than that of a Magistrate of the First Class or of a Magistrate of the Second Class specially empowered in this behalf.