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 13] [Entire Act]

State of Uttar Pradesh - Subsection

Section 13(4) in Uttar Pradesh Sugar Undertakings (Acquisition) Act, 1971

(4)The prescribed authority or the Tribunal shall be deemed to be a Civil Court within the meaning of Section 480 of the Code of Criminal Procedure. 1889 (Act V of 1889)1 and any proceeding before the prescribed within the meaning of section 193 and 228 of the Indian Penal Code (Act XLV of 1860).