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 1] [Entire Act]

State of Jharkhand - Section

Section 4 in The Bihar Collective Fines (Imposition) Act, 1982

4. Power of the State Government to make rules.

- The State Government may, after previous publication, make rules not inconsistent with the provisions of this Act for carrying out the purpose of this Act.