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 9] [Entire Act]

Union of India - Subsection

Section 9(i) in The Criminal Law Amendment Act, 1932

(i)no Court inferior to that of a Presidency Magistrate or Magistrate of the first class shall try any offence under this Act;