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 5] [Entire Act]

Union of India - Subsection

Section 5(3) in The Criminal Law Amendment Act, 1961

(3)No order passed or action taken under section 4 shall be called in question in any Court otherwise than in accordance with the provisions of this section.