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 8] [Entire Act]

State of Rajasthan - Subsection

Section 8(2) in Rajasthan Habitual Offenders Rules, 1955

(2)Where the [representation] [Substituted by ibid] is presented before the District Magistrate, he shall forward the papers to the Government along with the memorandum of [representation] [Substituted by ibid] as soon as practicable.