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]

Bombay Presidency - Section

Section 15 in Bombay Ferries and Inland Vessels Act, 1868

15. Trial of offences in Bombay. - In [the Greater Bombay] offences against this Act shall be summarily heard and determined by any Magistrate or Police, and all fines imposed may, in default of payment, be lieved under the warrant of such Magistrate by distress and sale of the goods of the offender.

In places out of city. Recovery of fines. - In places not within the limits of [the Greater Bombay] offences against this Act shall be inquired into and determined by any Magistrate exercising jurisdiction in the district in which the offence has been committed and all fines imposed may be levied in the manner provided in [sections 386, 387 and 389 of the Code of Criminal Procedure, 1898].