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 146A] [Entire Act]

State of Maharashtra - Subsection

Section 146A(2) in The Maharashtra Prohibition Act

(2)Subject to the provisions of section 197 of the Code of Criminal Procedure, 1898 (V of 1898.) no Court shall take cognizance of an offence committed or alleged to have been committed by any Prohibition, Police or other officer or any person empowered to exercise powers or to perform functions under this Act, in regard to anything done under this Act, until the sanction of the Collector having jurisdiction has been obtained.