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 89] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 89(2) in Jammu and Kashmir Forest (Protection) Force Rules, 2012

(2)While communicating the order imposing the punishment, a copy of the findings of the Inquiry Officer shall also be given to the party charged.