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 Chattisgarh - Section

Section 106 in High Court of Chhattisgarh Rules, 2005

106.

No application for grant of anticipatory bail or regular bail under any provisions of law shall lie unless a notice has been served upon the Public Prosecutor or some Officer appointed in this behalf.