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 4(2)] [Section 4] [Entire Act]

State of Haryana - Subsection

Section 4(2)(ii) in The Punjab Probation of Offenders Rules, 1962

(ii)exercise all financial powers of the Head of Department for incurring expenditure and for the administrative work with respect to the work of Probation in the State;