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 34] [Entire Act]

State of Assam - Subsection

Section 34(1) in The Assam Criminal Law (Amendment) Act, 1934

(1)No Court shall take cognizance of any offence punishable under Sections 31 and 32 except upon complaint made by order or under authority of the appropriate Government or a District Magistrate empowered by the appropriate Government in this behalf.