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 101(1)] [Section 101] [Entire Act]

Union of India - Subsection

Section 101(1)(c) in The National Security Guard Rules, 1987

(c)The prosecutor and the accused shall be given a further opportunity to address the court in respect of the fresh evidence led.