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 Maharashtra - Section

Section 36 in The Maharashtra Nurses Act, 1966

36. Court competent to try offences under this Act.-

No Court other than a Presidency Magistrate or a Magistrate of the First Class shall take cognizance of or try any offence under this Act.