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 337(4)] [Section 337] [Entire Act]

State of West Bengal - Subsection

Section 337(4)(b) in The West Bengal Motor Vehicles Rules, 1989

(b)No oath shall be administered to a person examined under clause (a).