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]

Union of India - Subsection

Section 38(b) in Inland Vessels Act, 1917

(b)if the Court is a principal Court of ordinary criminal jurisdiction or the Court of the District Magistrate - the same powers as are exercisable respectively by either Court in the exercise of its criminal jurisdiction.