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 41] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 41(2) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(2)[ Any powers conferred by the Chief Judicial Magistrate or District Magistrate may be withdrawn by him] [Sub-section (2) substituted by Act XL of 1966.].