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 25] [Entire Act]

State of Rajasthan - Subsection

Section 25(2) in The Rajasthan Dacoity Affected Areas Act, 1986

(2)No prosecution against an Administrator appointed under sub- section (3) of section 14 shall be instituted unless previous sanction of the District Magistrate has been obtained therefor.