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 42] [Entire Act]

State of Punjab - Subsection

Section 42(3) in Punjab Gram Panchayat Act, 1952

(3)No criminal case shall be heard by any 2* *. Panchayat when a criminal case on substantially the same facts against the same person has been heard and finally decided by a competent Court or Panchayat 2[or is pending therein].