Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 152(2)] [Section 152] [Entire Act] State of Sikkim - Subsection Section 152(2)(g) in The Sikkim Police Act, 2008 (g)appropriate legal facilities of defence of police officers facing court proceedings in matters relating to bonafide discharge of duty.