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 38] [Entire Act]

State of Mizoram - Subsection

Section 38(4) in The Mizoram Excise Act, 1973

(4)As soon as an investigation under Section 37 has been completed if it appears that there is a sufficient evidence to justify the forwarding of the accused to a Magistrate, the Investigating Officer, when he does not proceed under sub-section (2) of under Section 71, shall submit a report which for the purposes of Section 190 of the Code of Criminal Procedure, 1898, as applicable to the Union territory under the Administration of Justice Rules, shall be deemed to be a police report, in such form as the Administrator may prescribe to a Magistrate having jurisdiction to inquire into or try the case and empowered to take cognizance of offences on police report.