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 Jharkhand - Section

Section 15 in Bihar Control of Crimes Rules, 1978

15.

While making an order of stay under sub-section (2) of section 6 the Commissioner shall ordinarily require the person concerned to execute a bond under section 7 for securing that he shall conduct himself during the period of the operation of the said order peacefully and be of good behaviour.