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 7] [Entire Act]

State of Bihar - Subsection

Section 7(3) in Bihar Public Records Rules, 2015

(3)After down-grading if the officer declares any record to be of permanent nature, the same shall be deposited and preserved with the Director or the Head of the Archives, as the case may be, after its appraisal.