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 25] [Entire Act]

State of Rajasthan - Subsection

Section 25(2) in Rajasthan Non-Government Educational Institutions Act, 1989

(2)Every proceeding before the Tribunal shall be deemed to be a judicial proceeding with the meaning of Sections 193 and 228 of the Indian Penal Code, 1860.