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 9] [Entire Act]

State of Telangana - Subsection

Section 9(3) in Telangana Preventive Detention Act, 1970

(3)The Government shall appoint one of the members of the Advisory Board who is or has been a Judge of a High Court to be its Chairman.