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] [Entire Act]

Union of India - Subsection

Section 4(ii) in The Railways (Second Amendment) Act, 2003

(ii)for the words" any railway servant authorised in this behalf or any police officer not below the rank of a head constable", the words" the officer authorised" shall be substituted;