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 0] [Section 164] [Entire Act] Union of India - Subsection Section 164(3) in The National Security Guard Rules, 1987 (3)An officer receiving a petition shall it to the Judge Attorney General or to the officer approved by him for advice.Chapter - XIV Courts Of Inquiry