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] [Entire Act]

Union of India - Section

Section 124 in The National Security Guard Rules, 1987

124. Preservation of proceedings.

- The proceedings of every Court shall, after promulgation, be forwarded to the office of the Judge Attorney-General and be preserved there for not less than three years, or until the sentence awarded by the court has expired whichever is later.