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 Jharkhand - Section

Section 89 in Criminal Court Rules of the High Court of Judicature at Patna

89.

The Magistrate of a district must be deemed in respect of his judicial functions and in this respect only to be subordinate to the Sessions Judge.