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 Jammu-Kashmir - Section

Section 21 in The Jammu and Kashmir Handicrafts (Quality Control) Act, 1978

21. Cognizance of offences.

- No court shall take cognizance of any offence punishable under this Act except on written complaint made by an Inspector in that behalf.