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 1] [Entire Act]

Union of India - Section

Section 3 in The Railways (Second Amendment) Act, 2003

3. Substitution of new section for section 179.-

For section 179 of the principal Act, the following section shall be substituted, namely:-Arrest for offences under certain sections.