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]

State of Bihar - Section

Section 23 in Bihar Police Act, 2007

23. The state police Board.

- The government shall, within six months of the implementation of this Act, to discharge the duties vested under the provisions of this chapter, establish a state police board.