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 2] [Entire Act]

State of Haryana - Subsection

Section 2(g) in The Haryana Prevention of Beggary Act, 1971

(g)"Court" means the Court of a Judicial Magistrate of any class exercising criminal jurisdiction in the area in which this Act is in force;