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] [Entire Act]

State of Punjab - Section

Section 5 in Petty Offence Trial (Trial by Special Judicial Magistrates) Rules, 1996

5.

(i)The Special Judicial Magistrate, before entering upon his office, shall take oath as has been prescribed for the Judicial Magistrate. The oath shall be administered by the district and Sessions Judge were Special Judicial Magistrate is posted.
(ii)Every Special Judicial Magistrate shall undergo training for one month with the District and Sessions Judge/Chief Judicial Magistrate of the District where he is posted. Provided that the Chief Justice may exempt any such appointee from training.
(iii)Special Judicial Magistrate shall be under the administrative control of District and Sessions Judge.