Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32G] [Entire Act] State of Gujarat - Subsection Section 32G(3) in The Gujarat Police Act, 1951 (3)to enforce attendance of any person and take evidence on oath in the manner of a civil court.