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 6] [Entire Act]

State of Bihar - Subsection

Section 6(ii) in Bihar (Cases Flow Management in High Court) Rules, 2008

(ii)The State Government or Central Government may file a brief return enclosing the relevant documents to justify the detention.