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 19] [Entire Act]

State of Bihar - Subsection

Section 19(1) in Bihar Anti Terrorist Squad Rules, 2014

(1)The officer-in-charge of the notified Anti Terrorist Squad Police Station shall be provided with the prescribed Police Station records from the Government Press.