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 79] [Entire Act]

Union of India - Subsection

Section 79(b) in The National Security Guard Rules, 1987

(b)the prosecutor may address the Court in answer to the application and the accused may reply to the prosecutor's address;