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 17E] [Entire Act]

State of Gujarat - Subsection

Section 17E(1) in The Gujarat Labour Welfare Fund Act, 1953

(1)Notwithstanding anything contained in the Code of Criminal Procedure, 1973—
(a)no court inferior to that of a Metropolitan Magistrate or a judicial Magistrate of the first class shall try any offence punishable under this Act; and
(b)no court shall take cognizance of any offence punishable under this Act, unless a complaint thereof is made within six months of the date on which the offence is alleged to have been committed.