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] [Entire Act]

State of Bihar - Section

Section 95 in Bihar Chaukidari Manual

95.

A Tahsildar has no power to remit a penalty. He must collect it and credit it in the treasury.