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 Bihar - Section

Section 43 in Bihar Chaukidari Manual

43.

A record of chaukidars appointed shall be maintained in the District Magistrate's or Sub-Divisional Officer's office, as the case may be, in the form of Register II-B.Duties of the PanchayatA - General.