Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 6] [Section 18A(1)] [Section 18A] [Entire Act] Union of India - Subsection Section 18A(1)(a) in The Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989 (a)preliminary enquiry shall not be required for registration of a First Information Report against any person; or