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]

State of Rajasthan - Section

Section 15 in Rajasthan Control of Goondas Rules, 1975

15. [Execution of bond at the time of making stay order] [Inserted by G.S.R. 188 vide Notification No.F. 10(4)/Home/Gr. V/74, dated 4.3.1977(Published in Rajasthan Gazetted, Part 4-C, dated 7.3.1977, page 940).]

— While making an order of stay under sub-section (3) of Section 6 of the Act, the Tribunal shall ordinarily require the person concerned to execute a bond under Section 7 of the Act for securing that he shall conduct himself during the operation of the said order peaceably and be of good behaviour.