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 68] [Entire Act]

State of Punjab - Subsection

Section 68(2) in The Punjab Police Act, 2007

(2)Offences under sub-clauses (b), (c), (f), (g), (h), (k) and (l) of subsection (1), shall be cognizable and bailable.