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 39 in The Punjab Agricultural Produce Markets Act, 1961

39. Trial of offences.

(1)No offence made punishable by this Act or any rule or bye-laws made thereunder shall be tried by a court inferior to that of a magistrate of the first class.
(2)[ Prosecutions under this Act may be instituted by any person duly authorised by a resolution passed by the Board or a Committee in this behalf.] [Powers of the Board under Section 39(2) have been delegated to the Secretary Board vide Government memo No. 18 (50).M.I-87/1048 dated 8.12.1987.]
(3)All fines received from an offender shall be credited to State revenues and grant equivalent to such fines shall be paid to the Committee.