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 3] [Entire Act]

State of West Bengal - Subsection

Section 3(a) in The Criminal Procedure (West Bengal Second Amendment) Act, 1950

(a)in sub-section (1), for the words "may appeal to the District Magistrate", the following shall be substituted, namely:-