Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 155(2)] [Section 155] [Entire Act] Union of India - Subsection Section 155(2)(p) in Sashastra Seema Bal Act, 2007 (p)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be, or may be, made by the rules.