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] [Entire Act]

State of Jharkhand - Section

Section 30 in Bihar Chaukidari Manual

30.

A record of dafadars shall be maintained in the office of the District Magistrate or the Sub-Divisional Officer, as the case may be, in the form of Register II B.Section IV - Chaukidars