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 5] [Entire Act]

State of Bihar - Subsection

Section 5(3) in Bihar Privileged Persons Homestead Tenancy Rules, 1948

(3)The enquiring officer shall make a record of the evidence produced before him and, if he is not the Collector, submit his report to the Collector.